Citation : 2024 Latest Caselaw 2681 UK
Judgement Date : 20 November, 2024
2024:UHC:8607
HIGH COURT OF UTTARAKHAND AT NAINITAL
Writ Petition Service Single No. 2109 of 2023
20 November, 2024
Umed Singh Barthwal --Petitioner
Versus
State Of Uttarakhand and others
--Respondents
with
Writ Petition Service Single No. 2111 of 2023
Trilochan Prasad Nautiyal --Petitioner
Versus
State Of Uttarakhand and others
--Respondents
with
Writ Petition Service Single No. 2112 of 2023
Birendra Singh Panwar --Petitioner
Versus
State Of Uttarakhand and others
--Respondents
with
Writ Petition Service Single No. 2114 of 2023
Anusuya Prasad Mamgain --Petitioner
Versus
State Of Uttarakhand and others
--Respondents
-------------------------------------------------------------
Present:-
Mr. Anil K. Bisht,, learned counsel for the petitioner.
Mr. Rajeev Singh Bisht, learned Addl. C. S. C. for the State.
--------------------------------------------------------------
Hon'ble Rakesh Thapliyal, J.
In all these bunch of petitions common question of
2024:UHC:8607 facts and law are involved. For deciding the issue, relief as sought in WPSS No. 2109 of 2023 is being reproduced as under:-
"Issue a writ order or direction in the nature of mandamus commanding and directing the respondents/ department to pay the remaining amount of Rs. 6,33,596/- towards gratuity, by taking into consideration the services rendered by him on ad-hoc basis, as he is entitled for the gratuity amount of Rs. 20,00,000//- whereas the amount of Rs. 13,66,404/- was paid to him, by saying that the ad-hoc period of service would not be counted for gratuity.
2. Mr. Anil K. Bisht, learned counsel for the petitioner submits that the issue, as raised, in this petition is squarely covered by the judgment dated 28.02.2024 passed in bunch of petitions and the leading one is Special Appeal No. 223 of 2022, State of Uttarakhand and others vs. Dinesh Singh as well as the ratio laid down by the Division Bench in another Special Appeal No. 422 of 2021 decided on 24.04.2024.
3. Mr. R.S. Bisht, learned Addl. C.S.C. for the State fairly submits that the issue, as raised, in these petitions are covered by the judgment passed by the Division Bench in Special Appeal No. 223 of 2022.
4. In view of the submissions as advanced by the learned counsel for the parties, all these writ petitions are disposed of in terms of the judgment dated 28.02.2024 passed by the Division Bench in bunch of appeals, the leading one is Special Appeal No. 223 of 2022.
(Rakesh Thapliyal, J.) Parul
2024:UHC:8607
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!