Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kasturi Lal Saini And Ors vs State Of Punjab And Ors
2024 Latest Caselaw 17512 P&H

Citation : 2024 Latest Caselaw 17512 P&H
Judgement Date : 20 September, 2024

Punjab-Haryana High Court

Kasturi Lal Saini And Ors vs State Of Punjab And Ors on 20 September, 2024

Author: Harsimran Singh Sethi

Bench: Harsimran Singh Sethi

                                     Neutral Citation No:=2024:PHHC:126883




CM-14180-CWP-2019 in/and
RA-CW-412-2017 with
CM-8433-CWP-2019 and
CM-8434-CWP-2019 in/and
CM-15085-CWP-2017 and
CM-15302-CWP-2017 in CWP-26678-2016                1

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

(103+214)                      CM-14180-CWP-2019 in/and
                               RA-CW-412-2017 with
                               CM-8433-CWP-2019 and
                               CM-8434-CWP-2019 in/and
                               CM-15085-CWP-2017 and
                               CM-15302-CWP-2017 in
                               CWP-26678-2016
                               Date of Decision : September 20, 2024

Satwant Singh and others                                  .. Petitioners


                               Versus

State of Punjab and others                                .. Respondents

(2)                            CM-13147-CWP-2017,
                               CM-770-CWP-2020 and
                               CM-13208-CWP-2017 in
                               CWP-15583-2017

Yash Pal Sharma and others                         .. Petitioners


                               Versus

State of Punjab and others                                .. Respondents

(3)                            RA-CW-61-2018 and
                               RA-CW-86-2018 and
                               CM-15068-CWP-2017
                               CM-15070-CWP-2017
                               CM-15082-CWP-2017
                               CM-15087-CWP-2017
                               CM-15321-CWP-2017
                               CM-14167-CWP-2019 in/and
                               RA-CW-496-2017 in
                               CWP-2407-2017

Kasturi Lal Saini and others                       .. Petitioners


                               Versus

State of Punjab and others                         .. Respondents

                                    1 of 4
                 ::: Downloaded on - 26-09-2024 22:05:11 :::
                                        Neutral Citation No:=2024:PHHC:126883




CM-14180-CWP-2019 in/and
RA-CW-412-2017 with
CM-8433-CWP-2019 and
CM-8434-CWP-2019 in/and
CM-15085-CWP-2017 and
CM-15302-CWP-2017 in CWP-26678-2016                  2


CORAM: HON'BLE MR. JUSTICE HARSIMRAN SINGH SETHI

Present:     Mr. Arun Abrol, Advocate,
             for the non-applicant/petitioners.

             Mr. Satnam Preet Singh, Deputy Advocate General, Punjab.

             Mr. G.S. Bal, Senior Advocate, with
             Mr. Laxman Choudhary, Advocate,
             for the applicant/respondents No. 5, 7, 8, 9 and 11.

             Mr. Rajdeep Singh Cheema, Advocate,
             for the applicant/respondent No. 10 and 12
             in CWP-26678 of 2016
             for applicant/respondents No. 3, 6, 7, 10 and 18
             in CWP-2407-2017,
             for the applicant/respondents No. 3 and 4
             in CWP-15583 of 2017.

HARSIMRAN SINGH SETHI J. (ORAL)

1. In the present review applications, the prayer is for recalling the

order dated 08.08.2017 passed by this Court by which, the direction was

issued to the Management of the Institution where the petitioners have

discharged the duties to disburse the amount of leave encashment along

with interest.

2. Learned counsel for the review applicants submits that the

claim of the petitioners is not covered by the judgment passed in CWP

No.23954 of 2013 titled as Kamal Bhardwaj and others vs. State of

Punjab and others, decided on 11.03.2016, in terms of which present

petitions have been allowed hence, the order dated 08.08.2017 is liable to be

reviewed.

2 of 4

Neutral Citation No:=2024:PHHC:126883

CM-14180-CWP-2019 in/and RA-CW-412-2017 with CM-8433-CWP-2019 and CM-8434-CWP-2019 in/and CM-15085-CWP-2017 and

3. On being asked to point out as to how the case of the

petitioners is not covered by the judgment in Kamal Bhardwaj's case

(supra), the only reason given is that as per the prayer of the petitioners, the

petitioners were also relying upon the judgment of this Court in CWP

No.21773 of 2011 titled as Hoshiar Singh and others vs. State of Punjab

and others, decided on 19.07.2016, which is contrary to the judgment

passed in Kamal Bhardwaj's case (supra).

4. It may be noticed that the present petitions have only been

allowed in terms of Kamal Bhardwaj's case (supra) hence, the respondents

are liable to comply with the judgment in Kamal Bhardwaj's case (supra).

5. Furthermore, it may be noticed that the grant of benefit of leave

encashment in favour of the employees has already been decided by the

Division Bench in LPA No.920 of 2012 titled as Arya College Rishi

Dayanand Marg, Civil Lines, Ludhiana and another vs. State of Punjab

and others decided on 01.10.2012 wherein, the Division Bench has

categorically held that the Management is liable to pay its employees the

benefit of leave encashment.

6. Learned counsel appearing on behalf of the review-applicants

has not been able to dispute the said fact.

7. Once, the question of law with regard to the grant of benefit of

leave encashment has already been settled, no ground is made out for

recalling the order dated 08.08.2017.

3 of 4

Neutral Citation No:=2024:PHHC:126883

CM-14180-CWP-2019 in/and RA-CW-412-2017 with CM-8433-CWP-2019 and CM-8434-CWP-2019 in/and CM-15085-CWP-2017 and

8. At this stage, learned counsel appearing on behalf of the

respondents submits that there are no details given with regard to the

working of the petitioners in the institution concerned.

9. Learned counsel for the review applicants submits that the data

of working of the petitioners in various institutions will be supplied to the

respondent-Management within a period of four weeks from today and let

the respondents comply with the order passed by the Coordinate Bench of

this Court dated 08.08.2017.

10. It is directed that within a period of eight weeks of the receipt

of information from the petitioners, the respondents will comply with the

judgment dated 08.08.2017 passed in favour of the petitioners.

11. No other arguments was raised.

12. Review applications are disposed of accordingly.

13. Civil miscellaneous application pending if any, also stands

disposed of.

14. A photocopy of this order be placed on the file of other

connected cases.





September 20, 2024                       (HARSIMRAN SINGH SETHI)
harsha                                          JUDGE


               Whether speaking/reasoned : Yes/No
               Whether reportable       : Yes/No




                                        4 of 4

 

 
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