Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPSS/495/2022
2022 Latest Caselaw 974 UK

Citation : 2022 Latest Caselaw 974 UK
Judgement Date : 29 March, 2022

Uttarakhand High Court
WPSS/495/2022 on 29 March, 2022
IN THE HIGH COURT OF UTTARAKHAND
                  AT NAINITAL
       ON THE 29TH DAY OF MARCH, 2022
                        BEFORE:
 HON'BLE SHRI JUSTICE MANOJ KUMAR TIWARI


     WRIT PETITION (S/S) No. 495 of 2022

BETWEEN:

Kuldeep Khatri.                               ....Petitioner
     (By Mr. Shubhang Dobhal, Advocate)

AND:
State of Uttarakhand & others.             .....Respondents
     (By Mr. Rakesh Kunwar, Addl. C.S.C. with Mr. Sachin
     Mohan Singh Mehta, Brief Holder for the State of
     Uttarakhand/respondent no.1 and Mr. Bhuwan Bhatt,
     Advocate for respondent nos. 2 & 3)


                      JUDGMENT

Heard learned counsel for the parties.

2. Petitioner is serving as Data Entry Operator in Nagar Palika Parishad, Doiwala, District Dehradun since 09.03.2018. Grievance of the petitioner is that he is not being paid minimum of pay scale as per law laid down by Hon'ble Supreme Court and further that his claim for regularization is not being considered, although, he has put in more than 04 years of service.

3. By means of this writ petition, petitioner has sought following reliefs:

"I. Issue a Writ, Order or direction in the nature of mandamus commanding the respondents to consider the case of the petitioner for regularization on the post of Data Entry Operator/Computer Operator.

II. Issue a Writ, Order or direction in the nature of mandamus commanding the respondents to consider the case of the petitioner for the payment of minimum of pay scale Rs. (5200- 20200) with grade pay Rs. 2000 to the petitioner as being paid to the regular employee working on the post of Data Entry Operator on the principle of equal pay for equal work.

III. Issue writ rule or direction in the nature of mandamus commanding and directing to the respondents not to show any displeasure towards the petitioner for approaching Hon'ble court by way of altering service conditions and depriving him from legitimate and law full claim."

4. Learned counsel for the petitioner has placed reliance upon a judgment rendered by Hon'ble Supreme Court in the case of Sabha Shanker Dube v. Divisional Forest Officer and others, reported in (2019) 12 SCC 297 in support of his contention that even a daily-rated employee is entitled for minimum of pay scale as long as he continue in service.

5. Reliance has also been placed by learned counsel for the petitioner on a judgment rendered by Hon'ble Supreme Court in the case of Narendra Kumar Tiwari & others v. State of Jharkhand, reported in (2018) 8 SCC 238, where it has been held that Regularisation Rules must be given a pragmatic interpretation and persons, who have completed ten

years of service on the date of promulgation of Regularisation Rules, ought to be given benefits of service rendered by petitioner.

6. Mr. Bhuwan Bhatt, learned counsel appearing for Nagar Palika Parishad submits that petitioner has already approached the Competent Authority in Nagar Palika Parisad, by making a representation, on 10.01.2022. He assures the Court that decision on petitioner's representation shall be taken, as early as possible but, not later than four weeks from today.

7. Having regard to the facts and circumstances of the case, writ petition is disposed of with direction to Executive Officer, Nagar Palika Parishad, Doiwala, District Dehradun, to consider and decide petitioner's representation, within four weeks from the date of production of certified copy of this order. Till decision on petitioner's representation, he shall be paid minimum of pay scale, payable to a regular Data Entry Operator.

(MANOJ KUMAR TIWARI, J.) Navin

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter