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

Unknown vs State Of Uttarakhand And Others
2025 Latest Caselaw 6011 UK

Citation : 2025 Latest Caselaw 6011 UK
Judgement Date : 10 December, 2025

[Cites 0, Cited by 0]

Uttarakhand High Court

Unknown vs State Of Uttarakhand And Others on 10 December, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
                                                        2025:UHC:10972-DB



HIGH COURT OF UTTARAKHAND AT NAINITAL
      Writ Petition Service Bench No. 275 of 2024
                        10th December, 2025


Ram Ji Maurya                                     .............Petitioner
                                 Versus

State Of Uttarakhand and Others                   ........Respondents

----------------------------------------------------------------------
Presence:-
Mr. Anup Kumar Verma, learned counsel for the petitioner.
Mr. G.S. Negi, learned Addl. C.S.C. for the State/respondent no.1.
Mr. S.S. Lingwal, learned counsel for respondent no.2 to 6/University
through Video Conferencing.
----------------------------------------------------------------------
Coram:        Hon'ble Ravindra Maithani, J.

Hon'ble Alok Mahra, J.

Hon'ble Ravindra Maithani, J. (Oral)

By means of the present petition, the petitioner seeks the following reliefs:

(i) Issue a writ, order or direction in the nature of certiorari summoning the records from the G.B. Pant University of Agriculture & Technology, Pantnagar; and quashing the impugned orders dated 04.07.2023, 12.07.2023 and 13.07.2023 contained in Annexure Nos.1, 2 & 3 to the writ petition issued by the respondent nos. 1, 2 & 3, so far as it relates to the petitioner.

(ii) Issue a writ, order or direction in the nature of mandamus commanding the respondents not to remove the petitioner from the post of Professor (Agronomy), Directorate of Extension Education pursuant to the impugned orders dated 04.07.2023, 12.07.2023 and 13.07.2023 issued by the respondent nos. 1, 2 & 3.

(iii) Issue a writ, order or direction in the nature of

2025:UHC:10972-DB mandamus commanding the respondents not to deprive the petitioner of any service benefits pursuant to the impugned orders dated 04.07.2023, 12.07.2023 and 13.07.2023.

(iv) Issue a writ, order or direction in the nature of mandamus commanding the respondents to allow the petitioner to continue to serve as Professor (Agronomy), Directorate of Extension Education till he attains the age of 65 years with all consequential benefits.

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 controversy has already been

concluded by the judgment dated 14.03.2024 passed by the

Division Bench of this Court in Writ Petition (S/B) No. 350 of

2023 Dr. Vinod Kumar vs. Secretary, Department of

Agriculture and Farmers Welfare, Government of

Uttarakhand, Dehradun and Others, and connected petitions.

It is further submitted that pursuant to the aforesaid

judgment, several similarly situated Teachers have already

been reinstated in service and have been extended the benefit

of the judgment dated 14.03.2024 passed in the case of Dr.

Vinod Kumar (supra).

4. Learned counsel for the University would submit that

the judgment dated 14.03.2024 in the case of Dr. Vinod

Kumar (Supra) has been challenged by the State before the

Hon'ble Supreme Court. However, he fairly concedes that the

case of the petitioner is squarely covered by the said judgment

2025:UHC:10972-DB and that the Hon'ble Supreme Court has not stayed the effect

and operation of the judgment and order dated 14.03.2024.

5. Learned counsel for the State/respondents admits

this fact.

6. In view of the fact that similarly situated teachers

have already been granted the benefit of the judgment dated

14.03.2024 passed in the case of Dr. Vinod Kumar (Supra),

and since it is admitted that the controversy in the present

case is covered by the said judgment, and further considering

that the challenge preferred before the Hon'ble Supreme Court

has not resulted in any stay, no further adjudication is

required in the present matter.

7. Accordingly, the writ petition is disposed of in terms

of the judgment and order dated 14.03.2024 passed in Writ

Petition (S/B) No. 350 of 2023 Dr. Vinod Kumar Vs.

Secretary, Department of Agriculture and Farmers Welfare,

Government of Uttarakhand, Dehradun and Others, and

connected petitions.

(Alok Mahra, J.) (Ravindra Maithani, J.) 10.12.2025 10.12.2025 Mamta

 
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