Citation : 2023 Latest Caselaw 16359 HP
Judgement Date : 13 October, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.
CWP No. 6707 of 2023
Decided on: October 13, 2023
________________________________________________________
Joginder Singh ........... Petitioner
.
Versus
Himachal Road Transport Corporation and others .. Respondents
________________________________________________________
Coram:
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting? 1
For the Petitioner : Mr. S.P. Chatterji, Advocate.
For the respondents : Mr. Dheeraj K. Vashishta, Advocate.
________________________________________________________
Sandeep Sharma, Judge (oral):
By way of present petition filed under Art. 226 of the Constitution
of India, the petitioner has prayed for following main reliefs:
"(a) That the respondents may kindly be directed to pay arrears on account of revision of pay scale w.e.f.01.01.2016 to 31.01.2020 with interest from due date till the date of its payment.
(b) That the directions may kindly be issued to the respondent- corporation to pay pension arrears; gratuity and leave encashment on revised pay as per order dated 04.09.2022 (Annexure (P-1) along with
interest."
2. Learned counsel for the petitioner fairly states that the issue
raised in the instant petition has been decided by this Court in Bhagat
Ram v. Himachal Road Transport Corporation and others, CWP
No. 2108 of 2023, decided on 31.5.2023., and his client shall be
content and satisfied, in case a direction is issued to the respondents
to consider and decide the case of the petitioner in light of Bhagat
Ram, supra, in a time bound manner.
Whether the reporters of the local papers may be allowed to see the judgment?
3. Mr. Rajan Kahol, learned Additional Advocate General is not
averse to the innocuous prayer made on behalf of the petitioner.
4. Consequently, in view of above, present petition is disposed of
.
with a direction to the respondents to consider and decide the case of
the petitioner in light of Bhagat Ram, supra, within a period of four
weeks. Needless to say, authority concerned, while doing the needful
in terms of this order, shall afford opportunity of hearing to the
petitioner and pass a speaking order thereafter. Liberty is reserved to
the petitioner to file appropriate proceedings in appropriate court of law,
if he still remains aggrieved.
5.
The petition stands disposed of in the afore terms, alongwith all
pending applications.
(Sandeep Sharma) Judge October 13, 2023 Vikrant
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!