Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Navvneet Kumar vs Managing Director
2024 Latest Caselaw 2195 UK

Citation : 2024 Latest Caselaw 2195 UK
Judgement Date : 23 September, 2024

Uttarakhand High Court

Sri Navvneet Kumar vs Managing Director on 23 September, 2024

Author: Ravindra Maithani

Bench: Ravindra Maithani

   HIGH COURT OF UTTARAKHAND AT NAINITAL

              Writ Petition No. 1832 of 2024 (S/S)
Sri Navvneet Kumar                                          ..........Petitioner

                                       Vs.

Managing Director, Uttarakhand Transport Corporation,
Dehradun and others                ........ Respondents

Present :     Mr. Rahul Adhikari, Advocate holding brief of Mr. Ganesh Kandpal,
              Advocate for the petitioner.
              Mr. N.S. Pundir, Advocate for the respondents.



                                 JUDGMENT

Hon'ble Ravindra Maithani, J. (Oral)

By means of the instant petition, the petitioner

seeks the following reliefs:-

"i) a writ, order or direction in the nature of certiorari to call for the record of case and quash impugned pay fixation order dated 28-8-2021, and the recovery order dated 3-7-2023 contained in Annexure no.3 & 5 to this writ petition.

ii) a writ, order or direction in the nature of mandamus directing the respondents to refund the entire amount deducted/recovered from the Retiral dues / Gratuity of the petitioner.

iii) a writ, order or direction in the nature of mandamus, which this Hon'ble court may deem fit and proper on the basis of the facts and circumstances of the case.

iv) Award the cost of the petition to the petitioner."

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. 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.) 23.09.2024 Sanjay

 
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