Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CLCON/73/2021
2021 Latest Caselaw 2833 UK

Citation : 2021 Latest Caselaw 2833 UK
Judgement Date : 3 August, 2021

Uttarakhand High Court
CLCON/73/2021 on 3 August, 2021
IN THE HIGH COURT OF UTTARAKHAND
           AT NAINITAL
       ON THE 3RD DAY OF AUGUST, 2021
                           BEFORE:
 HON'BLE SHRI JUSTICE MANOJ KUMAR TIWARI
       CONTEMPT PETITION No. 73 of 2021
BETWEEN:

Dhanu Kumar                               ...Petitioner
     (By Mr. Rajendra Dobhal, Senior Advocate)

AND:

Bhajan Lal Arva                         ... Opposite Party

     (By Mr. Ramji Srivastava, Advocate)


                       JUDGMENT

1. Petitioner is serving as Lineman on contract in Nagar Palika Parishad Vikasnagar, Dehradun. He filed WPSS No. 2278 of 2019 seeking minimum of pay scale.

2. The said writ petition was disposed of vide order dated 05.03.2020, whereby Executive Officer, Nagar Palika Parishad Vikasnagar, Dehradun was directed to take decision on petitioner's representation in the light of the judgment rendered by Hon'ble Supreme Court in the case of Sabha Shankar Duba Vs Divisional Forest Officer & others reported in 1 Apex Court Journal 447.

3. This contempt petition was filed alleging wilful disobedience of the order passed by Writ Court.

4. A compliance affidavit has been filed by Bhajan Lal Arya, Executive Officer, Nagar Palika

Parishad, Vikasnagar, Dehradun, enclosing therewith the decision dated 26.03.2021 taken on petitioner's representation.

5. Perusal of the said order reveals that petitioner's representation has been considered and rejected by holding that Executive Officer, Nagar Palika Parishad, Vikasnagar, Dehradun cannot grant regular salary to petitioner without approval from Urban Development Department of the State Government.

6. Since the only direction issued in favour of the petitioner was that his representation be decided and since such a decision has now been taken by the Executive Officer, therefore, no case for proceeding for contempt is made out against him.

7. In such view of the matter, contempt petition is closed. Notice issued to the opposite party is hereby discharged. However, petitioner shall be at liberty to approach appropriate forum for redressal of his grievance, if any.

(MANOJ KUMAR TIWARI, J.) Aswal

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter