Citation : 2025 Latest Caselaw 648 HP
Judgement Date : 8 May, 2025
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA CWP No.4062 of 2025 and connected matters.
Decided on: 8th May 2025 _________________________________________________________________
1. CWP No. 4062 of 2025 Meenakshi Devi & Ors ....Petitioners
Versus State of H.P. & Ors. ...Respondents _________________________________________________________________
2. CWP No. 4064 of 2025 Nitish Sharma & Ors ....Petitioners
Versus State of H.P. & Ors. ...Respondents _________________________________________________________________
3. CWP No. 4066 of 2025 Monika & Ors ....Petitioners
Versus State of H.P. & Ors. ...Respondents _________________________________________________________________
Vipul Dulta & Ors ....Petitioners
Versus State of H.P. & Ors. ...Respondents _________________________________________________________________
Mohit Sharma & Ors ....Petitioners
Versus State of H.P. & Ors. ...Respondents _________________________________________________________________
Coram Ms. Justice Jyotsna Rewal Dua 1 Whether approved for reporting?
_________________________________________________________________ For the petitioners: Ms. Anchal Sharma, Advocate vice Mr. M.A.Safee, Advocate.
For the respondents: Mr.L.N.Sharma, Additional Advocate General.
________________________________________________________________
Jyotsna Rewal Dua, Judge
Mr. L.N.Sharma, learned Additional Advocate
General, accepts service of notice on behalf of the
respondents in all the petitions.
2. These writ petitions have been filed for grant of
almost identical relief, which has been extracted from CWP
No. 4062 of 2025: -
"(i. That this Hon'ble Court may be pleased to issue the Writ in the nature of mandamus directing the Respondents to extend the benefit of Himachal Pradesh Civil Services (Revised pay) Rules, 2022 and their basic pay be fixed at Rs. 37600/- w.e.f. October 2021 i.e. the date when they have completed two years of regular service in terms of Notification dated 06.09.2022 (Annexure P-5) along with all consequential benefits and the Respondents be further directed to release the consequential arrears of pay along with interest @ 16% p.a."
Whether reporters of Local Papers may be allowed to see the judgment?
3. Learned counsel for the petitioners submitted that
the issue involved and the relief prayed for by the petitioners
has already been adjudicated Inder Singh Thakur & Ors
Vs. State of H.P. & Ors2. Learned counsel for the
petitioners states that the petitioners would be content if the
cases of the petitioners are considered by the respondents in
light of the aforesaid judgment within a time bound schedule.
Learned Additional Advocate General has no objection to this
prayer.
4. Having regard to above submissions but without
examining the merits of the matter, these writ petitions are
disposed of by directing the respondents to consider the cases
of the petitioners in light of the aforesaid judgment and pass
appropriate orders in accordance with law within a period of
six weeks from the date of receipt of copy of this order(s). The
decision so arrived at, shall be communicated to the
petitioners.
Pending miscellaneous application(s), if any, also to stand disposed of.
Jyotsna Rewal Dua Judge May 8, 2025 R.Atal
CWP No. 4830 of 2023, decided alongwith connected matter on 07.04.2025.
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!