Citation : 2023 Latest Caselaw 15895 HP
Judgement Date : 10 October, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No.6644 of 2022
Decided on: 10.10.2022
.
Kushal Kumar ....Petitioner.
Versus
The Deputy Commissionercum
Chariman Temple Trust, Mata
Shri Chintpurni Ji, Una & another .... Respondents.
Coram
Hon'ble Mr. Justice Ajay Mohan Goel, Judge.
Whether approved for reporting?1
For the petitioner : Mr. Anand Sharma, Senior Advocate,
r with Mr. Karan Sharma, Advocate.
For the Respondents : Mr. Pushpinder Jaswal,
Additional Advocate General, with
Mr. Sumit Sharma, Deputy
Advocate General and Mr. Rajat
Chauhan, Law Officer, for respondent
State.
Ajay Mohan Goel, Judge (Oral)
By way of this petition, the petitioner has prayed for
the following reliefs:
"(1) That the respondents may kindly be directed to
grant compassionate appointment to the petitioner under the Compassionate Appointment Scheme of Government Servants by issuing a Writ of mandamus in the interest of justice.
Whether reporters of the local papers may be allowed to see the judgment?
(2) That the respondents may very kindly be directed to decide the employment application/ representation of the petitioner Annexure P3 in a time bound manner."
.
2. Despite opportunity having been granted, reply to the
petition not filed.
3. Learned Senior Counsel appearing for the petitioner
submits that at this stage interest of justice would be served in
case respondents are directed to take a decision on the
representation filed by the petitioner seeking employment on
compassionate basis as expeditiously as possible. Learned Senior
Counsel has also drawn the attention of the Court to Annexure P4
appended with the petition and submitted that despite the matter
having been forwarded by the Temple Authorities to the
respondentState, as nothing has been done till date, therefore, the
respondents be directed to take a devision on the representation
within some reasonable time.
4. Learned Additional Advocate General submits that the
decision on the representation of the petitioner seeking
appointment on compassionate basis in accordance with law shall
be taken within a period of eight weeks from today. His statement
is taken on record.
5. The petition is disposed of accordingly. Pending
miscellaneous applications, if any, also stand disposed of.
.
(Ajay Mohan Goel)
Judge
October 10, 2023
(Rishi)
r to
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!