Citation : 2023 Latest Caselaw 16056 HP
Judgement Date : 11 October, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
.
Civil Writ Petition No.7591of 2023
Date of Decision: 11.10.2023
_____________________________________________________________________
Onkar Chand
.........Petitioner
Versus
CSKHPKV
.......Respondent
Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?
For the Petitioner: Mr. Sat Prakash, Advocate.
For the respondents: Mr. Prince Chauhan, Advocate.
___________________________________________________________________________
Sandeep Sharma, J. (Oral)
Learned counsel for the parties have submitted that the
instant petition is liable to be disposed of in terms of the decision
given by this Court in LPA No.165 of 2021, titled as State of
Himachal Pradesh & Others vs. Surajmani and Another, decided on
12.1.2023, alongwith connected matters.
2. Operative portion of the order dated 12.1.2023, passed in
LPA No.165 of 2021 reads as under:-
"57. In view of the above, the writ petitions filed by the employees are allowed and the respondents are directed to grant work charge status to the employees from the date they had completed eight years of service on daily wage basis in terms of the decision given by this Court in Ashwani Kumar's case supra. However, benefits consequent to conferment of
work charge status in terms of instant judgment shall be restricted to three years for the period prior to filing of petition.
.
58. The Letters Patent Appeal(s), which have been filed by the
respondents/State/employer against the orders passed by learned Single Judge, including LPA No.165 of 2021, as well as
writ petitions filed by the respondents/State/employer against the orders passed by the Tribunal, are dismissed with the clarification that the benefits consequent on conferment of work charge status in terms of the judgment passed by the learned
Single Judge shall be restricted to three years for the period prior to filing of petition."
3. Since the case of the petitioner is squarely covered by the
decision of this Court in LPA No.165 of 2021, consequently, this
petition is disposed of in terms of the decision of this Court in LPA
No.165 of 2021, titled as State of Himachal Pradesh & Others vs.
Surajmani and Another, decided on 12.1.2023. Pending
miscellaneous application(s), if any, shall also stand disposed of.
October 11, 2023 (Sandeep Sharma),
manjit Judge
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!