Citation : 2025 Latest Caselaw 598 HP
Judgement Date : 7 May, 2025
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CWP No.7440, 7442 & 7446 of 2025 Date of decision: 07.05.2025
1. CWP No.7440 of 2025 Daya Ram. ...Petitioner.
Versus
HPSFC &Anr. ...Respondents.
2. CWP No.7442 of 2025
Gurdev Singh. ...Petitioner.
Versus
HPSFC & Anr. ...Respondents.
3. CWP No.7446 of 2025
Gurdyal Singh. ...Petitioner.
Versus
HPSFC & Anr. ...Respondents.
Coram:
Ms. Justice Jyotsna Rewal Dua, Judge.
Whether approved for reporting?
For the petitioners : Mr. Bonit Thakur, Advocate.
For the respondents : Mr. Tarun K. Sharma, Advocate, vice Ms. Kiran Dhiman, Advocate
Jyotsna Rewal Dua, Judge
Notice. Mr. Tarun K. Sharma, Advocate, appears
and waivesservice of notice on behalf of the respondents.
With the consent of learned counsel for the parties, matters
are heard at this stage.
1Whether reporters of Local Papers may be allowed to see the judgment? Yes
2. Petitionersare serving in the respondent-Forest
Corporation and have prayed for direction to the respondents
to grant them work-charge status from the date they
completed eight years of service with all incidental benefits
3. Learned counsel for the parties have jointly
submitted that the issue involved in these writ petitions and
the relief prayed for by the petitioners is now covered by the
decision rendered by the Hon'ble Apex Court in The State of
Himachal Pradesh & Ors. Versus Surajmani & Anr.1. The
respondent-Department was also the appellant before the
Hon'ble Supreme Court in some of the connected matters.
Learned counsel for the parties also submit that these writ
petitions be disposed of in terms of the aforesaid decision.
4. In view of the stand taken by learned counsel for
the parties and taking into consideration the aforesaid
judgment, these writ petitions are disposed of with direction
to the respondents/Competent Authority to consider the
cases of the petitioners in accordance with law laid down in
Surajmani1 and pass accordingly appropriate orders in
accordance with law within six weeks from today. Copy of
order so passed be also communicated to the petitioners.
Civil Appeal No.1595 of 2025, decided alongwith connected civil appeals on 06.02.2025.
These writ petitions stand disposed of in the
above terms, so also the pending miscellaneous
application(s), if any.
Jyotsna Rewal Dua
7th May, 2025 Judge
(Pardeep)
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!