Himachal Pradesh High Court
Avinash Chander vs Hrtc And Anr on 19 March, 2021
Bench: Sureshwar Thakur, Sandeep Sharma
IN THE HIGH COURT OF HIMACHAL PRADESH SHIMLA
CWP No.1737 of 2021
Date of Decision: 19.3.2021
Avinash Chander .....Petitioner.
.
Versus
HRTC and Anr. ...Respondents.
Coram:
The Hon'ble Mr. Justice Sureshwar Thakur, Judge.
The Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?1
For the Petitioner: Mr. L.N. Sharma, Advocate.
For the Respondents: Mr. Vikas Rajput, Advocate.
_______
Sandeep Sharma, J. (oral)
By way of instant petition filed under Article 226 of the Constitution of India, petitioner has prayed for following reliefs:-
i. That the respondents be directed to immediately pay the amount of gratuity, leave encashment, commutation of Pension to the petitioner along with interest @9% per annum on the pending dues under law.
ii. That the respondents may kindly be directed to extend the benefit o the judgment passed by this Hon'ble Court in Nek Ram versus State of H.P. & others (CWP No. 3050/2014), decided on 17.7.2014 by considering his case at par with the aforesaid judgment with all consequential benefits."
2. Learned counsel for the parties are ad-idem that case of the petitioner is squarely covered by the judgment dated 17.7.2014, passed by a coordinate Bench this Court in CWP No. 3050 of 2014, titled Nek Ram v.
State of HP and Ors.
1Whether reporters of the local papers may be allowed to see the judgment?
::: Downloaded on - 19/03/2021 20:31:16 :::HCHP...2...
3. Having carefully perused aforesaid judgment rendered by the .
coordinate Bench of this court, this Court finds that case of the petitioner is identical to the aforesaid case decided by this Court. Vide aforesaid judgment, this Court has already dealt with all the points raised in the instant petition and as such, respondents can be directed to decide the case of the petitioner in light of the aforesaid judgment rendered by the Division Bench of this court.
4. Consequently, In view of the above, the directions contained in the aforesaid judgment are ordered to be made mutatis mutandis applicable in the present case for all intents and purposes. In the aforesaid terms, present petition is disposed of alongwith pending application(s), if any.
( Sureshwar Thakur ), Judge ( Sandeep Sharma ), Judge 19th March, 2021 (Manjit/Shankar) ::: Downloaded on - 19/03/2021 20:31:16 :::HCHP