Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravi Anand vs Managing Director
2024 Latest Caselaw 2163 UK

Citation : 2024 Latest Caselaw 2163 UK
Judgement Date : 19 September, 2024

Uttarakhand High Court

Ravi Anand vs Managing Director on 19 September, 2024

Author: Ravindra Maithani

Bench: Ravindra Maithani

   HIGH COURT OF UTTARAKHAND AT NAINITAL

            Writ Petition No. 1771 of 2024 (S/S)
Ravi Anand                                               ..........Petitioner

                                     Vs.

Managing Director, Uttarakhand
Transport Corporation Headquarter
At UCF Sadan, Vishnu Vihar,
Ajabpur Kala, Dehradun,
Uttarakhand and others                                  ..... Respondents
Present :   Mr. Vinod Chandra, Advocate for the petitioner.
            Mr. Lalit Samant, Advocate for the respondents.


                                JUDGMENT

Hon'ble Ravindra Maithani, J. (Oral)

By means of the instant petition, the petitioner

seeks the following reliefs:-

i) Issue a writ, order or direction in the nature of Certiorari to quash the office order dated 24.07.2023 & 26.07.2023/27.07.2023 (contained as Annexure No.2 to the writ petition) whereby an order of recovery of Rs.3,26,025/- from gratuity amount has been made.

ii) Issue a writ, order or direction in the nature of Mandamus commanding and directing the respondent authority to pay the remaining deducted amount of gratuity of Rs.3,26,025/- which were deducted before retirement of petitioner with statutory bank interest.

iii) Pass any other order or orders as this Hon'ble Court may deem fit and necessary in the interest of justice.

2. Heard learned counsel for the parties and

perused the record.

3. At the very outset, learned counsel for the

petitioner would submit that the matter is squarely

covered by the judgment dated 04.04.2024, passed by the

Division Bench of this Court in Special Appeal No.245 of

2022, Managing Director, Uttarakhand Transport

Corporation, Dehradun and others vs. Ashok Kumar

Saxena; and connected cases.

4. Learned counsel for the respondents admits

this fact.

5. Since the matter is covered, therefore, instant

petition is decided in terms of the judgment dated

04.04.2024, passed by the Division Bench of this Court in

Special Appeal No.245 of 2022, Managing Director,

Uttarakhand Transport Corporation, Dehradun and

others vs. Ashok Kumar Saxena; and connected cases.

(Ravindra Maithani, J.) 19.09.2024 Jitendra

 
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