Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

9Th November vs University Grants Commission & Another
2024 Latest Caselaw 2653 UK

Citation : 2024 Latest Caselaw 2653 UK
Judgement Date : 19 November, 2024

Uttarakhand High Court

9Th November vs University Grants Commission & Another on 19 November, 2024

Author: Manoj Kumar Tiwari

Bench: Manoj Kumar Tiwari

                                           2024:UHC:8575-DB



    IN THE HIGH COURT OF UTTARAKHAND
                AT NAINITAL

  HON'BLE THE ACTING CHIEF JUSTICE SRI MANOJ KUMAR TIWARI
                              AND
            HON'BLE SRI JUSTICE VIVEK BHARTI SHARMA



            WRIT PETITION (S/B) NO. 195 OF 2021


                      19TH NOVEMBER, 2024


Ankit Krishnatri                    ......        Petitioner


Versus


University Grants Commission & another
                                   ......        Respondents

                            WITH

            WRIT PETITION (S/B) NO. 196 OF 2021



Vijay Pratap Singh                  ......        Petitioner


Versus


University Grants Commission & another
                                   ......        Respondents

                            WITH

            WRIT PETITION (S/B) NO. 197 OF 2021



Pankaj Dutt Kaushik                 ......        Petitioner


Versus


University Grants Commission & another
                                   ......        Respondents

                            1
                                                           2024:UHC:8575-DB
                                 WITH

               WRIT PETITION (S/B) NO. 202 OF 2021



Rajesh Kumar Pandey                             ......           Petitioner


Versus


University Grants Commission & another
                                   ......                       Respondents


                                 WITH

               WRIT PETITION (S/B) NO. 451 OF 2021



Pankaj Dutt Kaushik & others                    ......           Petitioners


Versus


University Grants Commission & another
                                   ......                       Respondents




Counsel for the petitioners      :       Ms.   Priyanka     Agrawal,   learned
                                         counsel

Counsel for the respondents      :       Ms. Anjali Bhargava, learned counsel
                                         for respondent No. 1

                                 :       Mr. Lochan Sah, learned counsel
                                         holding brief of Mr. Aditya Singh,
                                         learned counsel for respondent No.2


The Court made the following:

JUDGMENT:

(per Hon'ble The Acting Chief Justice Sri Manoj Kumar Tiwari)

Petitioners in the aforementioned writ petitions

were appointed on contract to different teaching / non-

2024:UHC:8575-DB teaching positions in Gurukula Kangri Vishwavidyalaya

(Deemed to be University), Haridwar.

2) Since common questions of law and facts are

involved in all these writ petitions, therefore, they are

being heard and decided together. However, for the sake

of brevity facts of Writ Petition (S/B) No. 195 of 2021,

alone has been considered and discussed.

3) Petitioner Ankit Krishnatri has filed WPSB No.

195 of 2021, seeking the following reliefs :

"(i) To issue a writ, order or direction in the nature of mandamus directing respondent No. 2 to grant the minimum of pay scale on the post of Assistant from the date of his initial appointment, and

(ii) To issue a writ, order or direction in nature of mandamus directing respondent no. 2 to consider the case of the petitioner for regularization of his service on the post of Assistant."

4) Ms. Anjali Bhargava, learned counsel appearing

for University Grants Commission makes a statement at

the Bar that all the petitioners, including Ankit Krishnatri,

is being paid minimum of pay scale, therefore, she

submits that prayer made in relief clause no. (i) do not

survive any longer.

2024:UHC:8575-DB

5) Ms. Bhargava further submits that there is no

provision for regularization of teaching / non-teaching

employees. She further submits that the post against

which petitioner was given contractual appointment was

advertised in the year 2021, however, petitioner has not

challenged the said advertisement in the writ petition.

She also submitted that petitioner has not indicated the

provision under which he is claiming regularization. She

submits that regularization can be claimed only under a

scheme or a statutory provision, and in the absence of

any scheme / statutory provision, the prayer for

regularization to the petitioner cannot be granted.

6) We find substance in the submissions made by

learned counsel for the University Grants Commission. In

the absence of any scheme / statutory provision, direction

for regularizing the services of petitioner cannot be

issued.

7) Ms. Priyanka Agrawal, learned counsel for the

petitioner, refers to an order passed by a co-ordinate

bench in Special Appeal No. 561 of 2017, and she submits

that in the said case, this Court directed the State

Government to formulate a scheme for regularization of

such employees, who have served on contract or daily

wage basis for ten years, or more.

2024:UHC:8575-DB

8) When a pointed query was put to her, as to

whether University Grants Commission was also party to

the said Special Appeal, her answer was in the negative.

Thus reliance by learned counsel for the petitioners on the

order passed in Special Appeal No. 561 of 2017 is of no

avail to the petitioner. Since there is no statutory

provision, as of now, for regularization of contractual

employees engaged by Gurukula Kangri Vishwavidyalaya

against teaching / non-teaching positions, therefore, the

prayer as made in relief clause no. (ii) cannot be granted.

Thus, there is no scope of interference in these writ

petitions.

9) All the writ petitions, accordingly, fail and are

dismissed. No orders as to cost.

__________________________ MANOJ KUMAR TIWARI, A.C.J.

___________________ VIVEK BHARTI SHARMA, J.

Dt: 19TH NOVEMBER, 2024 Negi

HIMANSHU NEGI

DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH

2.5.4.20=bb3b60774012c1ef1dae20d13aaf116e73351fda f6878326386908a7f90d5757, postalCode=263001, st=UTTARAKHAND, serialNumber=75BD9D0FB7F4A80990FC51A722A6BC552 D470EB4FD2F88DDF7C18DB2A1524A4D, cn=HIMANSHU 5 NEGI Date: 2024.11.20 20:18:37 +05'30'

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter