Citation : 2024 Latest Caselaw 9939 HP
Judgement Date : 19 July, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.
CWP No. 6740 of 2024
Decided on: 19.07.2024
____________________________________________________
Rajinder Kumar
........... petitioner
.
Versus
HRTC and another respondents
____________________________________________________
Coram:
Hon'ble Mr. Justice Bipin Chander Negi, Judge
Whether approved for reporting? 1
For the petitioner : Mr. Balwant Singh Thakur and
Ms. Nargis Thakur, Advocates.
For the respondents : Mr. Raman Jamalta, Advocate.
____________________________________________________
Bipin Chander Negi, Judge (oral)
Petitioner in the present case was appointed as a
Conductor on 13.06.2005 on contract basis. The services of the
petitioner were regularized in the year, 2013.
2. In the aforesaid backdrop, present petition had been
filed, seeking the following substantive reliefs:
"a) That a writ in the nature of mandamus may kindly be issued directing Respondent Corporation regularize
services of the petitioner from his initial date of appointment and treat petitioner as appointee on regular appointee with all consequential benefits in the interest of
justice.
b) That or in alternative, the respondent corporation may kindly be directed to regularize the services of the
petitioner immediately after one year by modifying regularization order Annexure P-2, with all consequential benefits in view of judgment by this Hon'ble Court in case CWPOA No.2343 of 2020 titled as Vikram Singh versus HRTC and others".
3. Learned counsel for the petitioner has placed
reliance upon the judgment dated 09.11.2023, passed in CWPOA
Whether the reporters of the local papers may be allowed to see the judgment?
No.2343 of 2020, titled Vikram Singh vs. Himachal Road
Transport Corporation, alongwith connected matters.
4. According to learned counsel for the petitioner, the
.
case of the petitioner is squarely covered by the judgment
referred supra.
5. Learned counsel for the respondents-Corporation
fairly submits that the case of the present petitioner is squarely
covered by the judgment relied upon by the present petitioner in
Vikram Singh's case (supra).
6. r Accordingly, the petitioner is held entitled to
regularization from the date of completion of one year contractual
service after initial appointment, with all consequential benefits
from the due date.
7. The consequential benefits of the same shall be paid
to the petitioner, on or before 31.12.2024, failing which the
respondents Corporation shall also be liable to pay interest
thereon @ 6% per annum.
8. Accordingly, the present petition is disposed of in the
aforesaid terms, so also, pending miscellaneous application(s), if
any.
(Bipin Chander Negi) Judge
July 19, 2024 tarun
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!