Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPSS/1286/2025
2025 Latest Caselaw 1693 UK

Citation : 2025 Latest Caselaw 1693 UK
Judgement Date : 4 August, 2025

Uttarakhand High Court

WPSS/1286/2025 on 4 August, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                       COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
D1-
07                                WPSS No.1286 of 2025
                                  Hon'ble Ravindra Maithani, J.

Mr. Rohit Kumar, Advocate holding brief of Mr. I.D. Paliwal, Advocate for the petitioner.

Mr. Ashish Joshi, Advocate for the respondents, through video conferencing.

By means of the instant petition, the petitioner seeks the following reliefs:-

i. Issue a writ of certiorari quashing the impugned order dated 4.2.2025 passed by respondent no.2 to the extent that an amount of Rs. 3,69,269/- has been deducted from the payment of gratuity. (Contained as Annexure No.1 to this writ petition).

ii. Issue a writ, order or direction in the nature of mandamus commanding and directing the respondents to return back the amount of arrears to the petitioner towards 3rd ACP which is recovered/adjusted from the payment of gratuity to the tune of Rs. 3,69,269/- along with interest, which is prescribed in Section 7 of the Payment of Gratuity Act upto the actual payment and also pay the cost of Rs.5000/- which is given in the Writ Petition No.1593 of 2021 (S/S) "Balam Singh Aswal Vs. Managing Director and others" and the same judgment was affirmed by the Hon'ble Division Bench of this Hon'ble Court in Special Appeal No.245 of 2022, Managing Director, Uttarakhand Transport Corporation and others Vs. Ashok Kumar Saxena.

iii. Issue any other or suitable writ, order or direction which this Hon'ble Court may deem fit and proper in the circumstances of the case iv. To award the cost of the petition in favour of the petitioner.

Heard.

At the very outset, learned counsel for the petitioner submits that the controversy 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 and others Vs. Ashok Kumar Saxena; and connected cases.

This fact is admitted by learned counsel for the respondents.

Since, the matter is covered, instant petition is decided in terms of the judgment dated 04.04.2025, passed by the Division Bench of this Court in Special Appeal No.245 of 2022, Managing Director, Uttarakhand Transport Corporation and others Vs. Ashok Kumar Saxena; and connected cases.

(Ravindra Maithani J.) 04.08.2025 RV

 
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