Citation : 2023 Latest Caselaw 17232 HP
Judgement Date : 31 October, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No. : 8193 of 2023
.
Decided on: 31.10.2023
Neel Kanth Dutta ....Petitioner.
Versus
HPSEBL. ...Respondent.
Coram
The Hon'ble Mr. Justice Satyen Vaidya, Judge.
Whether approved for reporting? 1
For the petitioner : Mr. Parkash Sharma, Advocate.
For the respondent : Mr. Raj Pal Thakur, Advocate.
Satyen Vaidya, Judge (Oral)
The petitioner, who has retired from the
post of Sr. Executive Engineer (E) from the
respondent/Board, has approached this Court by way
of present petition filed under Article 226 of the
Constitution of India, praying therein for the following
substantive relief(s):-
i) That the respondents Board may kindly be directed to release the amount of arrears of pay and pension, leave encashment which became
1 Whether reporters of the local papers may be allowed to see the judgment?
due as a result of revision of pay scales w.e.f. 01.01.2016 at once in one installment alongwith interest thereon @ 9% from the date it became due
.
till the amount is actually paid;
ii) That the respondent Board may kindly be directed to release the differential amount of
revised gratuity at Annexure P-3 immediately in one installment alongwith interest @ 9%.
2. Subsequent to his retirement/
superannuation, office order was issued revising the
petitioner's pay scale with effect from 01.01.2016 in
pursuance to Himachal Pradesh State Electricity
Board (Pay Revision), Regulations, 2022, circulated by
the respondent vide the Head Office Memorandum
dated 12.04.2022. Consequently, the petitioner
became entitled to get arrears of revised pay with
w.e.f. 01.01.2016 to 31.07.2017, but the same,
according to the petitioner, has not been paid to him
till date. This fact has not been disputed by learned
counsel for the respondent.
3. That apart, pension, gratuity, leave
encashment and commutation of pension benefits
payable to the petitioner are also required to be
revised as per Office Memorandum dated 12.04.2022,
issued by the Finance Department for revising the
.
pension, gratuity and leave encashment of pension of
the retired employees after 01.01.2016. The petitioner
alleges that this has also not been done.
4. However, learned counsel for the petitioner
has also placed reliance on order dated 31.05.2023 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
31.07.2017 with interest @ 6% per annum from the
due date till the date of its realization and they shall
also revise the
pension, gratuity
encashment and pay the same alongwith interest @ r and leave
6% per annum to the petitioner w.e.f. 01.01.2016 till
the date of its realization, within a period of six weeks
from today. Pending application(s), if any, also stand
disposed of.
(Satyen Vaidya)
31st October, 2023 Judge
(sushma)
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!