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

WPSS/125/2025
2025 Latest Caselaw 2045 UK

Citation : 2025 Latest Caselaw 2045 UK
Judgement Date : 12 February, 2025

Uttarakhand High Court

WPSS/125/2025 on 12 February, 2025

Author: Rakesh Thapliyal
Bench: Rakesh Thapliyal
                                                                                2025:UHC:827
                Office N ot e s,
              r e por t s, or de r s
              or pr oce e dings
SL.
       Date     or dir e ct ions                  COURT'S OR JUD GE'S ORD ERS
N o.
              a nd Re gist r a r 's
                  or de r w it h
                  Signa t ur e s
                                       WPSS No.125 of 2025
                                       Hon'ble Rakesh Thapliyal, J.

1. Mr. Sanjay Bhatt and Mr. Prem Prakash Bhatt, learned counsel for the petitioner.

2. Mr. N. S. Pundir, learned Dy.A.G. along with Mr. Sachin Mehta, learned Brief Holder for the State.

3. Mr. Rajendra Dobhal, learned Senior counsel assisted by Mr. Bhupendra Singh Bora, learned counsel for the respondent Nos.2 and 3.

4. The petitioner is praying for the following relief(s):-

"i. A writ, order or direction in the nature of mandamus commanding the Respondents to consider claim of Petitioner for regularization on the post of sweeper occupied by him or on any other equivalent posts w.e.f. the date of his initial engagement and pay him all consequential benefits.

iii. Any other order or direction which this Hon'ble Court may deem fit and proper under the facts and circumstances of the case."

5. Learned counsel for the petitioner submits that the issue, as raised in this petition, is squarely covered by the judgement rendered by this Court on 06.01.2025 in bunch of petitions leading one WPSS No.436 of 2024, "Ajay Kumar and Others versus State of Uttarakhand and Others".

6. Mr. Rajendra Dobhal, learned Senior counsel assisted by Mr. Bhupendra Singh Bora, learned counsel for the respondent 2025:UHC:827 Nos.2 and 3 also fairly submits that the issue as raised in this petition is squarely covered by the aforesaid judgment.

7. In view of the submission as advanced by learned counsel for the parties, the present writ petition is disposed of in terms of the judgement passed by this Court on 06.01.2025 in bunch of petitions leading one WPSS No. 436 of 2024.

(Rakesh Thapliyal, J.) 12.02.2025 R.Bisht 2025:UHC:827

 
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