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

Sonia vs State Of Hp And Another
2025 Latest Caselaw 230 HP

Citation : 2025 Latest Caselaw 230 HP
Judgement Date : 1 May, 2025

Himachal Pradesh High Court

Sonia vs State Of Hp And Another on 1 May, 2025

Author: Jyotsna Rewal Dua
Bench: Jyotsna Rewal Dua

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

CWP Nos.7086 & 7094 of 2025 Date of decision: 01.05.2025

1. CWP No.7086 of 2025 Sonia. ...Petitioner.

Versus State of HP and Another. ...Respondents.

2. CWP No.7094 of 2025 Suneel Kumar. ...Petitioner.

Versus State of HP and Others. ...Respondents.

Coram:

Ms. Justice Jyotsna Rewal Dua, Judge. Whether approved for reporting?

For the petitioners : Mr. Tarun K. Sharma, Advocate. For the respondent(s) : Mr. Y.P.S. Dhaulta, Additional Advocate General.

Jyotsna Rewal Dua, Judge

Notice. Mr. Y.P.S. Dhaulta, Additional Advocate

General, appears and waives service of notice on behalf of the

respondents.

2. These writ petitions have been filed for the grant of

almost identical reliefs. The substantive reliefs in CWP

No.7086 of 2025 read as under:-

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

"a. This Hon'ble Court may kindly be pleased to direct the respondents by way of issuance of Writ of Mandamus to consider the petitioner as having been appointed against the post of Junior Office Assistant (IT) pursuant to office order dated 27-07-2023 on regular basis for all intents and purpose alongwith all consequential benefits and further this Hon'ble Court may be pleased to issue a Writ of Certiorari quashing the word 'contract' from the appointment letter, issued to the petitioner on contract basis.

b) This Hon'ble Court may further be pleased to issue a Writ of Mandamus directing the respondent State to pay to the petitioner all the emoluments as they are entitled as a regular employee in the establishment of respondents along with 18% interest w.e.f. petitioner's date of appointment with all consequential benefits including counting the period for the purpose of seniority etc."

3. According to the petitioners, the legal issue

involved in the cases has already been adjudicated upon. The

grievance of the petitioners is that their respective

representations have still not been decided by the

respondents/competent authority

4. Once the legal principle involved in the

adjudication of present petition has already been decided, it is

expected from the welfare State to consider and decide the

representation of the aggrieved employee within a reasonable

time and not to sit over the same indefinitely compelling the

employee to come to the Court for redressal of his grievances.

This is also the purport and object of the Litigation Policy of

the State. Not taking decision on the representation for

months together would not only give rise to unnecessary

multiplication of the litigation but would also bring in

otherwise avoidable increase to the Court docket on

unproductive government induced litigation.

5. In view of above, these writ petitions are disposed

of by directing respondents/competent authority to consider

and decide the respective representations of the petitioners, in

accordance with law within a period of six weeks from today.

The order so passed be also communicated to the petitioners.

The writ petitions stand disposed of in the above

terms, so also the pending miscellaneous application(s), if any.




                                               Jyotsna Rewal Dua
1st May, 2025                                        Judge
     (Pardeep)
 

 
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