Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharam Chand vs State Hp & Ors
2024 Latest Caselaw 15076 HP

Citation : 2024 Latest Caselaw 15076 HP
Judgement Date : 15 October, 2024

Himachal Pradesh High Court

Dharam Chand vs State Hp & Ors on 15 October, 2024

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

CWP No.11392/2024.

Date of Decision: 15th October, 2024.

      Dharam Chand                                                 .....Petitioner.
                                           Versus

     State HP & Ors.                                              .....Respondents.
     Coram

The Hon'ble Mr. Justice Bipin Chander Negi, Judge.

Whether approved for reporting?1

For the Petitioner: Mr. Surender Sharma, Advocate.

For the Respondents: Mr. R.K. Negi, Addl. Advocate General.

Bipin Chander Negi, Judge (oral).

Notice. Mr. R.K. Negi, learned Addl. Advocate

General appears and waives service of notice on behalf of

the respondents.

2. By way of this writ petition, the petitioner has

prayed for the following relief:-

"(i). That the respondents may kindly be directed to reinstate the petitioner in service as Peon-cum-Chowkidar w.e.f.

01.04.2024 and to permit him to discharge his duties as such till he attains the age of 60 years, i.e. 31.03.2026."

3. The petitioner was engaged on part-time as Water

Career-cum-Peon on 18.03.2006. The petitioner was

converted into daily wage basis in the month of September

2014. Subsequent thereto, vide office order dated

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

26.06.2020, the services of the present petitioner were

regularized. Admittedly, in the case at hand, petitioner is a

Class-IV Employee. He stood retired on 31.03.2024 on

attaining the age of 58 years.

4. The State vide Notification dated 21.02.2018 had

made a distinction between Class-IV employees engaged

prior to 10.05.2001 and those engaged after 10.05.2001

for the purpose of determining the age of their retirement.

Those Class IV employees engaged prior to 10.05.2001

were retired after attaining the age of 60 years and those

Class IV employees engaged after 10.05.2001 were retired

after attaining the age of 58 years. The aforesaid

notification come up for consideration before this Court in

CWP No. 2274 of 2021 along with connected

matters, titled Satya Devi vs. State of H.P. & others

along with connected matters, decided on 28.05.2024.

Therein the Notification dated 21.02.2018 was quashed. It

was further ordered that all Class-IV employees

(government servants) irrespective of their dates of

appointment would now retire after attaining the age of 60

years. The relevant extract of the aforesaid judgment is

being reproduced here-in-below.

"118 Therefore, for all the aforesaid reasons we strike down the words "appointed on part

time/daily wage basis prior to 10.5.2001 and regularized on or after 10.5.2001" in the notification dated 21.02.2018 and declare that all class-IV Government servants irrespective of their initial date of engagement or the date of their regularization would retire on the last day of the month in which they attain the age of their superannuation of 60 years.

119. All the Writ Petitions are allowed to the extent indicated above. Such of the petitioners/ Class IV Government servants who had retired from service prior to attaining age of superannuation of 60 years, shall be reinstated by the respondents if they have not crossed the age of 60 years as on date. Others who will not be able to be reinstated now on ground that they have already attained the age of 60 years, shall be paid compensation equal to the total emoluments which they would have received had they been in service until they attained the age of 60 years, less any amount they might have received by way of pension., etc. They will also be entitled to consequential retiral benefits. These shall be paid within 3 months from today. Those who are continuing in service by virtue of interim orders passed by this Court shall continue in service till they attain the age of 60 years. No costs."

5. It is stated by the learned counsel on both

sides that the issue involved in this petition is covered by

the judgment delivered on 28.05.2024 in CWP No. 2274

of 2021 (Satya Devi vs. State of H.P and others) and

batch of cases.

6. Accordingly, impugned order dated 30.03.2024

(Annexure P-3) is quashed and writ petition is disposed of

in terms of the aforesaid judgment and the respondents

are directed to continue the petitioner in service till he

attains the age of 60 years.

Pending miscellaneous application(s), if any, shall

also stand disposed of.

(Bipin Chander Negi) Judge 15th October, 2024 (Gaurav Rawat)

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter