Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chiranji Lal vs Himachal Pradesh Road
2024 Latest Caselaw 477 HP

Citation : 2024 Latest Caselaw 477 HP
Judgement Date : 8 January, 2024

Himachal Pradesh High Court

Chiranji Lal vs Himachal Pradesh Road on 8 January, 2024

     IN THE HIGH COURT OF HIMACHAL PRADESH AT
                      SHIMLA

                        CWP    No.10325   of   2023    a/w
                        CWP Nos.10326, 10327, 10329 to




                                                    .
                        10338, 10357 to 10362 of 2023.





                        Decided on: 8th January, 2024

    1.   CWP No.10325 of 2023





    Chiranji Lal                        ........Petitioner

                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    2.   CWP No.10326 of 2023

    Ranjeet Singh                       ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents


    Transport Corporation & ors.
    3.   CWP No.10327 of 2023

    Dharam Singh                        ........Petitioner




                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.





    4.   CWP No.10329 of 2023

    Ramesh Chand                        ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.




                                   ::: Downloaded on - 26/01/2024 20:35:00 :::CIS
                               2



    5.   CWP No.10330 of 2023
    Hukam Chand                          ........Petitioner

                          Versus




                                                    .

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    6.   CWP No.10331 of 2023





    Kashmir Singh                       ........Petitioner

                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    7.   CWP No.10332 of 2023

    Madan Mohan                         ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.



    8.   CWP No.10333 of 2023

    Brij Lal                             ........Petitioner




                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.





    9.   CWP No.10334 of 2023

    Amin Chand                           ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.




                                   ::: Downloaded on - 26/01/2024 20:35:00 :::CIS
                               3



    10. CWP No.10335 of 2023

    Chaman Lal                           ........Petitioner
                          Versus




                                                    .

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    11. CWP No.10336 of 2023





    Joginder Pal                         ........Petitioner

                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    12. CWP No.10337 of 2023

    Manohar Lal                          ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.


    13. CWP No.10338 of 2023

    Chhabi Ram                           ........Petitioner




                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.





    14. CWP No.10357 of 2023
    Tek Chand                            ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.




                                   ::: Downloaded on - 26/01/2024 20:35:00 :::CIS
                               4




    15. CWP No.10358 of 2023
    Kali Dass                           ........Petitioner




                                                    .
                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.





    16. CWP No.10359 of 2023
    Musafir Singh                        ........Petitioner

                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    17. CWP No.10360 of 2023

    Rikhi Ram                            ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.


    18. CWP No.10361 of 2023
    Jagdish Chand                        ........Petitioner




                          Versus





    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.
    19. CWP No.10362 of 2023





    Prem Sagar                           ........Petitioner

                          Versus

    Himachal Pradesh Road               .......Respondents
    Transport Corporation & ors.




                                   ::: Downloaded on - 26/01/2024 20:35:00 :::CIS
                                                  5



    Coram
    Hon'ble Mr. Justice Ranjan Sharma, Judge
    1 Whether approved for reporting?


    For the petitioner(s)                 :    Mr. M.A. Safee, Mr. Prakash




                                                                            .

                                               Chand, Mr. Pranav Kumar
                                               Kaushal & Mr. Sameer
                                               Miyan, Advocates, in all
                                               the petitions.





    For the respondents                   :    Mr. Vinod Kumar Gupta,
                                               Advocate, in all   the
                                               petitions.





    Ranjan Sharma, Judge (Oral)

Learned counsel for the petitioner(s) submits

that CWP No.10325 of 2023, titled as Chiranji Lal

versus Himachal Pradesh Road Transport

Corporation & ors. may be taken up as the lead case

for the reason that prayer and relief in all the petitions

listed today is identical. In view of this, the prayer so

made is granted in the interests of justice.

2. In view of the above statement made by

learned counsel for the petitioner, the facts and other

details are extracted from CWP No.10325 of 2023,

titled as Chiranji Lal versus Himachal Pradesh Road

Transport Corporation & ors.

Whether reporters of Local Papers may be allowed to see the judgment? Yes

3. The petitioner has filed the instant writ

petition (CWP No.10325 of 2023, being lead case), with

the following prayers:-

.

"i) That the Writ in the nature of Mandamus or any other appropriate writ order or directions may kindly be issued directing the

Respondents to release the entire arrears of retiral benefits i.e. Death-Cum-retirement Gratuity, Commuted Value of Pension and

Leave Encashment to the Petitioner which have accrued in his favour on account of Himachal Pradesh Civil Services (Revised Pay) r Rules 2022 as well as Office Memorandum

dated 25.02.2022 along with 9% p.a.

ii) That the Writ in the nature of Mandamus or any other appropriate writ order or directions

may kindly be issued directing the Respondents to release the arrears on account of the delayed payment along with

interest @ 12 p.a."

4. Case of the petitioner(s) is that consequent

upon the issuance of the Himachal Pradesh Civil

Services (Revised Pay) Rules dated 03.01.2022

(Annexure P-5), revising the pay scales to State

Government Employees w.e.f. 01.01.2016 and the

Office Memorandum dated 25.02.2022 (Annexure P-1)

giving the revised pension, revised gratuity, revised

leave encashment and revised commuted pension for

State Government Employees, who retired/died on or

.

after 01.01.2016, the Respondent-Corporation issued

its own Office Memorandum on 01.08.2022 (Annexure

P-2) giving the revised pay scales and revised retiral

benefits to the employees of the Corporation w.e.f.

01.01.2016. In this background, the petitioner(s) is

claiming benefits of (i) the arrears of revised pay w.e.f.

01.01.2016 till the date of superannuation; and (ii) the

revised retiral benefits i.e. Revised Pension, Revised

Gratuity, Revised Leave Encashment and Revised

Commuted Pension along interest thereon.

5. Learned counsel further submits that firstly,

respondents have not released the arrears of pay for the

period w.e.f. 01.01.2016 to 31.01.2017 as yet; secondly,

the respondents have neither released the Revised Benefits

i.e. Revised Leave Encashment, Revised Commuted

Pension, Revised Gratuity under the C.C.S. (Pension)

Rules, 1972; nor the arrears of Revised Pension for the

period w.e.f. 01.02.2017 to the petitioner till day.

6. Learned counsel for the petitioner(s) has

placed reliance, on the judgment passed by this Court,

in CWP No.5651 of 2023, tilted as Dr. Sunil Kumar

.

Chandel and others Versus State of Himachal

Pradesh and others, decided on 26.09.2023, CWP

No.7895 of 2023, titled as Krishan Lal & others

Versus State of H.P. & others, decided on

18.10.2023. He also placed reliance on the judgment

passed by the Division Bench of this Court in CWP

No.7359 of 2021, titled as Amita Gupta Versus State

of Himachal Pradesh and others, decided on

01.12.2022, granting the revised leave encashment on

the basis of revised pay. He further submits that the

judgment in case of Amita Gupta (supra) stands

implemented and in CWP No.2108 of 2023 titled as

Bhagat Ram Versus Himachal Road Transport

Corporation and others, decided on 31.05.2023,

whereby this Court has mandated the respondents

therein to release the arrears of pay as well as revised

retiral benefits along with arrears with interest @ 6%

per annum from the due date till its realization.

7. On the other hand, Mr. Vinod Kumar Gupta,

.

learned counsel, appearing for the respondents

submits that the judgment in case of Bhagat Ram

(supra) has not attained finality, as the HRTC-

Respondent therein has filed a Review Petition, which

is pending listing/hearing.

8. Faced with this situation, learned counsel

for the petitioner(s), on instructions, submits that the

petitioner(s) shall be satisfied, in case, this Court

permits him/them to make a representation for

claiming above benefits. The prayer being innocuous,

is not opposed and needs to be granted.

9. Accordingly, in the peculiar facts and

circumstances, and as per the request so made, this

Court permits the petitioner to make fresh

representation to Respondent-Managing Director,

Himachal Road Transport Corporation, Shimla, giving

all details material-particulars, within two weeks from

today; with further directions to aforesaid respondent

to consider/examine the claim(s) of the petitioner(s) in

the light of existing norms/rules and Law and also to

.

keep in view the judgment passed by this Court in the

case of Bhagat Ram and Amita Gupta (supra); and

then to pass the appropriate orders, within six weeks

thereafter.

10. Needless to say that, this Court has not

adverted to the merits of the matter and all questions

of facts and law are left open.

In the aforesaid terms, the instant writ

petition as well as the pending miscellaneous

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

(Ranjan Sharma) Judge

January 08, 2024 (Shivender)

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter