Citation : 2025 Latest Caselaw 207 HP
Judgement Date : 1 May, 2025
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No.3585 of 2025
Date of Decision: 01.05.2025
_____________________________________________________________________
Seema Devi .........Petitioner
Versus
State of Himachal Pradesh & Ors. .......Respondents
Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?
For the Petitioner: Mr. Anirudh Sharma, Advocate.
For the respondents: Mr. Anup Rattan, Advocate General, Mr. Rajan
Kahol, Mr. Vishal Panwar & Mr. B.C. Verma,
Additional Advocate Generals, with Mr. Ravi
Chauhan, Deputy Advocate General, for
respondents-State.
___________________________________________________________________________
Sandeep Sharma, J. (Oral)
By way of instant petition, petitioner has prayed for the
following main reliefs:
"(i) To direct respondents to grant the petitioner regular pay Scale of Rs. 5,480-8,925 + allowances, as is legally prescribed to the post of Shastri teachers, instead of Rs. 5,000-8,100 +allowances, from the date of her initial appointment i.e. 24.04.2002, with all the consequential benefits and the arrears accrued there under with interest @9% per annum till realisation of the amount in the interest of justice and fair play.
(ii) To decide the representation in a time bound manner."
2. Before reply, if any, from the respondents could be
received, learned counsel representing the petitioner, on instructions,
states that petitioner would be content and satisfied in case her case is
considered and decided in the light of judgment passed by Coordinate
Bench this Court in CWP No. 3341 of 2019 titled Madan Lal Sharma
Vs. State of Himachal Pradesh & Anr.
3. While putting in appearance on behalf of respondents, Mr.
Vishal Panwar, learned Additional Advocate General, states that he is
not averse to aforesaid innocuous prayer made on behalf of the
petitioner and representation, if any, filed by the petitioner shall be
considered and decided expeditiously.
3. Consequently, in view of the aforesaid fair stand adopted
by learned Additional Advocate General, coupled with the fact that
petitioner has already filed representation for redressal of her
grievance (Annexure P-4), this Court, without going into the merits of
the case, deems it fit to dispose of the present petition with a direction
to the respondents to consider and decide the case of the petitioner in
light of judgment passed by this Court in Madan Lal Sharma (supra),
expeditiously, preferably within a period of four weeks from today.
Ordered accordingly. Needless to say, authority concerned, while doing
the needful in terms of instant order, shall afford an opportunity of
being heard to the petitioner and pass appropriate orders thereafter.
Pending applications, if any, stand disposed of.
May 01, 2025 (Sandeep Sharma),
(sunil) Judge
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!