Citation : 2024 Latest Caselaw 13773 HP
Judgement Date : 12 September, 2024
QIN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CWP No.9865/2024.
Date of Decision: 12th September, 2024.
Besar Lal .....Petitioner.
.
Versus
State of HP & Ors. .....Respondents.
Coram
The Hon'ble Mr. Justice Bipin Chander Negi, Judge.
Whether approved for reporting?1
For the Petitioner: Mr. Hamender Singh Chandel, Advocate.
For the Respondents: Mr. B.N. Sharma, Addl. Advocate General, for respondents No.1 and 2.
Mr. Mukul Sood, Advocate, for respondent No.3.
Bipin Chander Negi, Judge (oral).
Notice. Mr. B.N. Sharma, Ld. Addl. Advocate
General and Mr. Mukul Sood, Advocate, appear and waive
service of notice on behalf of respondents No.1 & 2 and
respondent No.3, respectively.
2. Petitioner, in the case at hand, was appointed as a
DTT Beldar in the respondent-Corporation, on 06.06.1997.
Subsequent thereto, the services of the petitioner were
regularized vide order dated 21.04.2007. The sole
contention raised in the present petition by the petitioner is
with respect to counting of contractual service for the
purpose of qualifying service for grant of pension.
Whether reporters of Local Papers may be allowed to see the judgment? YES
3. According to learned counsel for the petitioner, the
case at hand, is squarely covered by the decision rendered
.
by the Division Bench of this Court in CWPOA No.195 of
2019, titled Sheela Devi vs. State of H.P. and others,
on 26.12.2019, which according to learned counsel for the
petitioner stands implemented as it has attained finality.
4. A perusal of the impugned order dated 03.07.2024
makes it evident that the case of the petitioner has not
been considered in terms of Sheela Devi's case supra. In
view of above, r impugned order dated 03.07.2024
(Annexure P-9) is quashed. Respondent No.3 is directed to
decide the case of the petitioner afresh in terms of Sheela
Devi's case supra, within a period of three weeks from
today.
5. In the case at hand, it would be pertinent to
mention that the petitioner has been un-necessarily
subjected to 3rd round of litigation. Hence, in this
backdrop, the case of the petitioner be decided by duly
applying mind to the facts of the case at hand in terms of
judgment passed in Sheela Devi's case supra. It be
ensured that the petitioner is not further subjected to
unnecessary litigation. If, in case the petitioner is
subjected to unnecessary litigation, then the concerned
authorities shall be liable to pay costs on account of
unnecessary litigation to which the petitioner will be
.
subjected.
6. In view thereof, present petition is disposed of, so
also the pending application(s), if any.
(Bipin Chander Negi) Judge
12th September, 2024 (Gaurav Rawat)
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!