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

Ramesh Chand vs State Of H.P. & Others
2025 Latest Caselaw 1863 HP

Citation : 2025 Latest Caselaw 1863 HP
Judgement Date : 14 July, 2025

Himachal Pradesh High Court

Ramesh Chand vs State Of H.P. & Others on 14 July, 2025

2025:HHC:22621

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CWPOA No.3658, 3661, 3660, 3664,

.

3665, 3666, 3668, 3669, 3671, 3677,

3679, 3680, 3682, 3683, 3685, 3686, 3689,3691, 3694, 3697, 3699, 3701, 3702, 3704, 3705, 3707, 3708, 3710,

3712, 3713, 3716, 3719, 3721, 3723, 5893, 5906, 5907, 5911, 5917, 5921, 5923, 5927, 5940, 5943, 5946, 5948, 5950 & 5966 of 2020

Reserved on: 28.06.2025 r Date of Decision: 14.07.2025

1. CWPOA No.3658 of 2020

Ramesh Chand ...Petitioner

Versus

State of H.P. & others ...Respondents

Nek Ram ...Petitioner

Versus

State of H.P. & others ...Respondents

Yadav Singh ...Petitioner

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

Ram Gopal ...Petitioner

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

Dhobi Devi & others ...Petitioners

Versus

.

State of H.P. & others ...Respondents

Lajja Devi ...Petitioner

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

7.

          Shakuntla Devi
                   r          to



                               Versus
                                                     ...Petitioner

          State of H.P. & others                     ...Respondents




          Nirmla Devi                                   ...Petitioner

                               Versus




          State of H.P. & others                     ...Respondents






          Brahmi Devi                                ...Petitioner





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


          Ranjeet Singh                              ...Petitioner

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


          Saina Devi                                 ...Petitioner







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





                                                         .
          Ruma Devi                                  ...Petitioner





                               Versus





          State of H.P. & others                     ...Respondents

          Kamla Devi                                 ...Petitioner

                               Versus



    14.                       to

State of H.P. & others

Bir Singh r ...Respondents

...Petitioner

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

Meena Devi ...Petitioner

Versus

State of H.P. & others ...Respondents

Ruma Devi ...Petitioner

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

Brahmi Devi ...Petitioner

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

Bimla Devi ...Petitioner

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

.

Shanta Devi ...Petitioner

Versus

State of H.P. & others ...Respondents

Jagdish Chand ...Petitioner

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

Sheela Devi ...Petitioner

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

Rajesh Kumar ...Petitioner

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

Jeewan Lal ...Petitioner

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

Vijay Kumar ...Petitioner

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

Sharda Devi ...Petitioner

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

.

Barfu Ram ...Petitioner

Versus

State of H.P. & others ...Respondents

Sheela Devi ...Petitioner

Versus

28.

State of H.P. & others

Mehar Singh r ...Respondents

...Petitioner

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

Dhan Dev (deceased) through LRs ...Petitioners

Versus

State of H.P. & others ...Respondents

Hema Devi ...Petitioner

Versus

State of H.P. & others ...Respondents

Jaiwanti Devi ...Petitioner

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

Budhi Devi ...Petitioner

Versus

State of H.P. & others ...Respondents

Lal Singh ...Petitioner

.

Versus

State of H.P. & others ...Respondents

Meera Devi ...Petitioner

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

Shridhar ...Petitioner

Versus

State of H.P. & others ...Respondents

Kamla Devi ...Petitioner

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

Kima Devi alias Hakima Devi ...Petitioner

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

Sansar Chand ...Petitioner

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

Drompti Devi ...Petitioner

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

Dhyan Chand ...Petitioner

Versus

.

State of H.P. & others ...Respondents

Kartar Singh ...Petitioner

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

Rakesh Kumar ...Petitioner

43.

                  r       to
                           Versus

State of H.P. & others

...Respondents

Vidya Devi ...Petitioner

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

Gurmail Singh ...Petitioner

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

Anil Kumar ...Petitioner

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

Kanhi Devi ...Petitioner

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

Rukmani Devi ...Petitioner

Versus

State of H.P. & others ...Respondents

Vinay Kumar ...Petitioner

.

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

Coram Hon'ble Mr. Justice Satyen Vaidya, Judge Whether approved for reporting? No.

For the petitioners: Mr. Suresh Kumar Sharma and Mr. Ashok K. Verma, Advocates.

For the respondents: Mr. Anup Rattan, Advocate General with r Mr. Hemant K. Verma, Deputy Advocate General.

Satyen Vaidya, Judge All these petitions have been heard and are being

decided together as common questions of facts and law have

arisen.

2. The petitioners were initially engaged as daily wage

'Beldars' and later their services were regularized under the

regularization policy formulated by the State Government.

3. The petitioners are now seeking the relief for grant of

work charge status immediately on completion of 8 years of their

daily wage services, in terms of judgment passed by Division

Bench of this Court in LPA No.165 of 2021, titled State of H.P. &

others vs. Surajmani & another, which has further been

affirmed by Hon'ble Supreme Court vide judgment dated 06.02

2025 passed in SLP(C) No. 23016 of 2023 titled State of

Himachal Pradesh vs Surajmani and others.

.

4. The respondent-State has affirmed the factual

position that the judgment in Suraj Mani has attained finality.

5. In Suraj Mani, it has been held that a daily wage

worker having completed 8 years of continuous service will be

entitled for conferment of work charge status automatically.

6.

Thus, the petitioners herein being similarly situated to

the petitioners in Suraj Mani (supra) cannot be treated differently.

7. In result, all these petitions are allowed to the extent

of directing the respondents to confer the work charge status on

the petitioners immediately on completion of 8 years daily wage

continuous service, strictly in terms of the judgment dated

06.02.2025 passed by Hon'ble Supreme Court in SLP(C) No.

23016 of 2023 titled State of Himachal Pradesh vs Surajmani and

others.

8. Petitions are accordingly disposed of along with

pending application(s), if any.

( Satyen Vaidya ) Judge July 14, 2025 (vt)

 
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