Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CLCON/62/2021
2021 Latest Caselaw 507 UK

Citation : 2021 Latest Caselaw 507 UK
Judgement Date : 25 February, 2021

Uttarakhand High Court
CLCON/62/2021 on 25 February, 2021
CLCON No. 62 of 2021
Hon'ble Manoj K. Tiwari, J.

Heard Mr. Chitrrath Kandpal, Advocate for the petitioner.

Learned counsel for the petitioner submits that against the judgment rendered by learned Single Judge, the matter was taken up to Hon'ble Supreme Court and the SLP, filed by the State Government, was dismissed. He further submits that cause of action for filing this contempt petition arose on 27.09.2020 when other similarly situate persons were regularized, but petitioner's claim was not considered.

In view of the submission so made by learned counsel for the petitioner, the objection raised by the Registry, regarding limitation, is liable to be overruled.

It is alleged that opposite parties have willfully disobeyed the order dated 29.03.2017 passed in WPSS No. 1696 of 2016.

Issue notice to opposite party nos. 1 and 2 calling upon them to file their response to the allegations made in this contempt petition.

List this matter after six weeks.


                        (Manoj K. Tiwari, J.)
Aswal                          25.02.2021
 

 
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