Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Savita Kumari vs State Of H.P. & Ors
2023 Latest Caselaw 13036 HP

Citation : 2023 Latest Caselaw 13036 HP
Judgement Date : 6 September, 2023

Himachal Pradesh High Court
Savita Kumari vs State Of H.P. & Ors on 6 September, 2023
Bench: Jyotsna Rewal Dua

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

CWP Nos. 4986,5444,5445,5448,5449, 5451, 5919, 5442, 5526,

.

5006, 5021,5118, 5189, 5190, 5319, 5376, 5563,5564, 4510,4697,

4698,4699, 5011, 5014, 5015, 5016, 5017, 5641, 5931,6042,6043, 4533, 4610/2023, CWP Nos.116 & 616/2021 and CWP Nos.1139, 4463 & 646/2020 Decided on: 06.09.2023

CWP No.4986/2023

Savita Kumari ...Petitioner Versus

State of H.P. & Ors. ....Respondents.

    CWP No.5444/2023

    Dhani Devi                                        ...Petitioner
                    r      Versus
    State of H.P. & Ors.                           ....Respondents.

    CWP No.5445/2023

    Hari Priya                                        ...Petitioner
                           Versus


    State of H.P. & Ors.                           ....Respondents.
    CWP No.5448/2023




    Damayanti Devi                                    ...Petitioner
                           Versus





    State of H.P. & Ors.                           ....Respondents.
    CWP No.5449/2023





    Sheetla Devi                                      ...Petitioner
                           Versus
    State of H.P. & Ors.                           ....Respondents.
    CWP No.5451/2023

    Daksha Sharma                                     ...Petitioner
                           Versus
    State of H.P. & Ors.                           ....Respondents.
    CWP No.5919/2023

    Lajja Devi                                        ...Petitioner
                           Versus
    State of H.P. & Ors.                           ....Respondents.









______________________________________________________ CWP No.5442/2023

Adarsh Kapoor ...Petitioner

.

Versus

State of H.P. & Ors. ....Respondents.

    CWP No.5526/2023





    Nirmal Devi                                   ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5006/2023





    Rattani Devi                                  ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5021/2023


    Promila Devi                                  ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5118/2023



    Urmila Rana                                   ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.




    CWP No.5189/2023





    Salochna Devi                                 ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.





    CWP No.5190/2023

    Kamla Devi                                    ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5319/2023

    Sandhya Devi                                  ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5376/2023

    Kauran Devi                                   ...Petitioner









                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5563/2023




                                                     .
    Saroj Kumari                                  ...Petitioner





                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5564/2023





    Santosh Kumari                                ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.4510/2023

    Kamlesh Kumari

    State of H.P. & Ors.
    CWP No.4697/2023
                     r          to
                           Versus
                                                  ...Petitioner

                                               ....Respondents.

    Sunita Devi                                   ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.


    CWP No.4698/2023

    Sushma Kumari                                 ...Petitioner
                           Versus




    State of H.P. & Ors.                       ....Respondents.
    CWP No.4699/2023





    Sita Devi                                     ...Petitioner
                           Versus





    State of H.P. & Ors.                       ....Respondents.
    CWP No.5011/2023

    Lata Devi                                     ...Petitioner
                         Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No. 5014/2023

    Prem Lata                                     ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5015/2023










    Anju Kumari                                   ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.




                                                     .

    CWP No.5016/2023

    Naresh Kumari Sharma                          ...Petitioner





                         Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5017/2023

    Shakti Pathania                               ...Petitioner




                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No. 5641/2023

    Shakuntla Sharma                              ...Petitioner

                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.5931/2023


    Jatindra                                      ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.6042/2023




    Vidya Minhas                                  ...Petitioner





                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.6043/2023





    Danavati                             ...Petitioner
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.4533/2023

    Beasa Devi & Ors.                             ...Petitioners
                           Versus
    State of H.P. & Ors.                       ....Respondents.
    CWP No.4610/2023

    Khema Devi & Ors.                             ...Petitioners
                           Versus









    State of H.P. & Ors.                                            ....Respondents.

    CWP No.116/2021




                                                                          .
    Tara Kumari                                                        ...Petitioners





                                Versus
    State of H.P. & Ors.                                            ....Respondents.
    CWP No.616/2021





    Sheela Devi & Ors.                                                 ...Petitioners
                                Versus
    State of H.P. & Ors.                                            ....Respondents.





    CWP No. 1139/2020

    Kamla Sharma                                                       ...Petitioner
                                Versus
    State of H.P. & Ors.
                         r                                          ....Respondents.

    CWP No.4463/2020

    Kiran Devi & Ors.                                         ...Petitioners
                                Versus


    State of H.P. & Ors.                                            ....Respondents.
    CWP No.6461/2020

    Veena Dhiman & ors.                                                ...Petitioners




                         Versus
    State of H.P. & Ors.                                            ....Respondents.





    Coram

Ms. Justice Jyotsna Rewal Dua, Judge.

Whether approved for reporting?1

For the petitioners : Mr. Adarsh K. Vashistha, Mr. Lovneesh Kanwar, Sr. Advocate with Mr. Tek Chand, Mr. Vishwa Bhushan, Mr. Narender Guleria, Mr. Loveneesh Thakur, for the petitioners in the respective petitions.

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

For the respondents : Mr. Anup Rattan, Advocate General with Mr. Rajat Chauhan, Law Officer, for the respondents/State in all the

.

petitions.

Mr. Tara Chand Chauhan, Mr. Rangil Singh and Mr.

Chitranajan Sharma, Advocates, for the respondents/Accountant General.

Jyotsna Rewal Dua, J

All these petitions are centered around common facts

and have been filed with almost similar grievances & prayer, hence,

are taken up together for adjudication.

2. Common case set up by the petitioners in these

petitions is that the petitioners were engaged as Nursery Trained

Teacher (NTT) in the respondent-department. On 02.02.1999,

respondent-State decided to regularize the services of Nursery

Trained Teacher (NTT) on completion of 5 years of service instead of

10 years. Transferred Application No.2828/2015 instituted by certain

NTTs was decided by the erstwhile H.P. Administrative Tribunal on

13.09.2018 directing the respondents-State to regularize the services

of the petitioners therein on completion of 5 years of service. This

decision was assailed by the respondents-State by filing CWP

No.3544/2019. The writ petition was dismissed on 06.11.2020. The

respondents-State thereafter set out to implement the decision in

question. Office order dated 03.03.2022 was issued. All the

.

petitioners have been extended the benefit of the decision. Their

services have been regularized from different dates of the years

2002-2003. Revised seniority numbers were issued to the petitioners.

All the petitioners now stand retired from service on attaining the age

of superannuation.

3. Petitioners' grievance in the instant petitions is that till

date the respondents have not released them their due pensions.

When the matters were taken up on 03.08.2023, learned counsel for

respondent No.4 i.e. Accountant General (A&E) Shimla, H.P. pointed

out certain procedural difficulties on account of instructions of the

Finance Department in releasing due and admissible pension to the

petitioners. For ironing out the creases, Senior Officers of the

concerned departments including the Finance and Education

Departments attended the hearing of the case on 11.08.2023 and

assured that all necessary action for releasing due and admissible

monetary benefits to the petitioners would be taken by them.

Following order was passed in the matter on 17.08.2023:-

"On 16.08.2023, learned Additional Advocate General had placed on record a copy of instruction memo dated 14.08.2023 issued by Director of Elementary Education inter alia stating as under:-

"In this context, it is submitted that the Finance

Department has conveyed its clarification sought by

the Accountant General (A&E), HP vide their letter

No.Fin(C)B(15)-21/2020-Loose dated 11.08.2023

to the Deputy Accountant General (Pension) with

.

request to finalized pension cases of NTT

Teachers.

It is further submitted that all the Deputy Directors

of Himachal Pradesh have also been directed vide

letter dated 14.08.2023 (Copy Enclosed) to submit

all pension cases pertaining to NTT Teachers to the

O/o Accountant General, HP as per the clarification

of the Finance Department and follow up these

cases from the O/o Accountant General, H.P. "

2. The respondents/State had also placed on record a copy

of office letter dated 11.08.2023 from the Finance Department

addressed to the office of Deputy Accountant General stating as

under:-

"I am directed refer to your office letter no. Pen-

1/C/-1/ clarification/NTT/2023-21/528-29 dated 05.07.2023 on the subject cited above and to say that the Finance Department confirms that the

following, advice had been accorded/conveyed to the AD (Education Department) in the matter of CWP No. 3544/2019 & COPCT No. 758/2020 titled as State of HP Vs. Surendra Sharma and others, on 11th May, 2023.

"Examined in the Finance Regulations Department. The CMM vide decision dated 20.12.2021 has already approved to implement the Court decision dated 13.09.2018 of the erstwhile HPAT rendered in the TA No 2828/2015 & decision dated 6.11.2020

of the Hon'ble High Court, rendered in CWP No. 3544/2019 in view of the Government letter dated 2.2.1999. The Law Department has also advised

.

the A.D. to implement the court decisions vide N-7

to N-13 of the AD's notes.

Hence, to settle issue, until otherwise the department has grounds to contest the matter in

the Hon'ble Apex Court, the Finance Department agrees to grant consequential benefits to the petitioners in aforesaid writ petitions as per

directions passed in the Court decision. However, non-petitioners can be granted benefits on notional basis in terms of Government letter dated 15.12.2011 read with letter dated 7.1.2012.

It is requested that AG Office may finalize pension cases of NTT as per above advice in accordance with orders of Hon'ble High Court. The same has been conveyed by Education Department, also to

your goodself vide their letter dated June 2023."

3. Learned counsel for respondent No.4 i.e. Accountant

General (A&E) Shimla submit that all necessary action at the end of Accountant General's office including sanctioning the PPOs as

well as authorizing payment of Pension & arrears of Pension shall be carried out within 10 days from today. The statement is taken note of.

4. Learned Deputy Advocate General submits that within a week thereafter all monetary benefits due and admissible to the petitioners including the pension/arrears etc. will be credited in their respective bank accounts.

5. In light of above statements of learned counsel for the respondents, list on 06.09.2023 to oversee the compliance."

4. Today, when the matters were taken up, Learned

counsel appearing for respondent No.4 (A&E) Shimla, H.P.

submitted that the cases of all these petitioners are under process in

the office of Accountant General. Pension Pay Orders in cases of

.

individual petitioners, in these petitions shall be sanctioned, prepared

and dispatched within outer range of 2 weeks from today. Pension

Pay Orders of all these petitioners shall be dispatched to the

concerned Drawing and Disbursing Officer (DDOs'), District Treasury

Officers (DTOs') as well as the petitioners latest by 25.09.2023.

Their statements are taken on record,

5. Since respondent No.4 has now not only undertaken to

sanction the PPO orders in favour of the petitioners but has also

assured that the same shall be dispatched to all concerned quarters

i.e. the concerned District Treasury Officers (DTOs), Drawing and

Disbursing Officer (DDOs) as well as to the petitioners in individual

cases, there shall be direction to the concerned DTOs' & DDOs'

through learned Law Officer to do the needful i.e. to take all

necessary follow up action for releasing the due and admissible

pension to all the petitioners in each of these cases within a period of

two weeks from the date of receipt of Pension Pay Order. The

petitioners through their learned counsel are also directed to

complete all requisite formalities, if any required at their end. The

needful shall be done by them within the aforesaid time-line. Due &

admissible pension be paid & released to the petitioners within the

above period.

These petitions are disposed of in above terms. Pending

application(s), if any, also stand disposed of accordingly.

.

Jyotsna Rewal Dua Judge

06th September, 2023 (Rohit)

r to

 
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 : MAIMS

 
 
Latestlaws Newsletter