Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Decided On: October 13 vs State Of Himachal Pradesh And ...
2023 Latest Caselaw 16351 HP

Citation : 2023 Latest Caselaw 16351 HP
Judgement Date : 13 October, 2023

Himachal Pradesh High Court
Decided On: October 13 vs State Of Himachal Pradesh And ... on 13 October, 2023
Bench: Sandeep Sharma
             IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.

                                                CWP No. 7646 of 2023
                                          Decided on: October 13, 2023
    ________________________________________________________
    Satish Kaul                                      ........... Petitioner




                                                                                .
                                      Versus





    State of Himachal Pradesh and others              .... Respondents
    ________________________________________________________
    Coram:
    Hon'ble Mr. Justice Sandeep Sharma, Judge.





    Whether approved for reporting? 1

    For the Petitioner                     :      Mr. Mohit Thakur and Mr. Aman
                                                  Thakur, Advocates.

    For the respondents                    :
                                  Mr. Anoop Rattan, Advocate General





                                  with Mr. Rajan Kahol, Mr. Vishal
                                  Panwar and      Mr. B.C. Verma,
                                  Additional Advocates General with
                                  Mr. Ravi Chauhan & Ms. Sunaina,
                                  Deputy Advocates General.

    ________________________________________________________

    Sandeep Sharma, Judge (oral):

The petitioner retired from the post of Superintending Engineer

on 31.8.2018, on attaining the age of superannuation, with the

respondent/Secretariat.

2. Subsequent thereto, an office order dated 01.12.2022 was

issued, revising the petitioner's pay scale w.e.f. 01.01.2016, in

pursuance to Himachal Pradesh Civil Service (Revised Pay) Rules,

2022, notified by the Department of Finance (Pay Revision),

Government of Himachal Pradesh, vide notification dated 03.01.2022,

circulated vide the Head Office Memorandum dated 21.06.2022.

Consequently, the petitioner became entitled to get arrears of revised

pay w.e.f. 01.01.2016 to 30.4.2018, but the same, according to the

Whether the reporters of the local papers may be allowed to see the judgment?

petitioner, has not been paid to him till date. This fact has not been

disputed by Counsel for the respondents.

3. That apart, pension, gratuity and leave encashment benefits

.

payable to the petitioner are also required to be revised as per office

memorandum dated 25.02.2022 issued by the Finance Department for

revising the pension, gratuity and leave encashment of the retired

employees after 01.01.2016. The petitioner alleges that this has also

not been done.

4. Learned Counsel for the petitioner has also placed reliance on

order dated 31.5.2023 of the Hon'ble Division Bench of this Court in

CWP No. 2108 of 2023. In the said judgment, Hon'ble Division Bench

has observed as under:-

"Having regard to the reasons assigned in the said order and since the case of the petitioner in the instant case is also on the similar footing, the instant writ petition is also allowed by

directing the respondents to pay arrears of pay as per the revision of the pay scales w.e.f. 01.01.2016 to 30.11.2020 with interest @ 6% per annum from the due date till the date of its

realization as per Annexure P-2. A further direction is also

issued to the respondents to revise the pension, gratuity (DCRG) and leave encashment, as per Annexure P-2 and to pay the same alongwith interest @ 6% per annum to the

petitioner w.e.f. the due date i.e. 01.12.2020, till the date of its realization. Pending miscellaneous application(s), if any, also stand disposed of accordingly."

5. Both learned counsel have agreed that this Court had granted

relief to similarly placed petitioners in CWP No.2108 of 2023 on

31.05.2023 and in CWP No.2421 of 2023 on 15.06.2023. Therefore,

this writ petition is allowed for reasons alike and the respondents are

directed to pay arrears of pay as per the revision of pay scales w.e.f.

01.01.2016 to 31.8.2018 with interest @ 6% per annum from the due

.

date till the date of its realization and they shall also revise the pension,

gratuity & leave encashment and pay the same alongwith interest @

6% per annum to the petitioner w.e.f. 01.01.2016 till the date of its

realization. All pending application(s), if any, also stands disposed of.

(Sandeep Sharma) Judge

October 13, 2023 Vikrant

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter