Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suman vs State Of Uttarakhand And Others
2025 Latest Caselaw 661 UK

Citation : 2025 Latest Caselaw 661 UK
Judgement Date : 2 July, 2025

Uttarakhand High Court

Suman vs State Of Uttarakhand And Others on 2 July, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
     HIGH COURT OF UTTARAKHAND AT NAINITAL
            Writ Petition No. 1103 of 2025 (S/S)
Suman                                                 ..........Petitioner

                                     Vs.

State of Uttarakhand and others                     ........ Respondents
Present :   Mr. C.D. Bahuguna, Senior Advocate assisted by Mr. Chandra
            Shekhar Dalakoti, Advocate for the petitioner.
            Mr. Narain Dutt, Standing Counsel for the State/respondent nos.1 to
            3.

                               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, quashing the impugned order of cancellation of appointment of the petitioner dated 16.06.2025 issued by the District Education Officer, Chamoli, contained in Annexure-1 to this petition.

(ii) Issue a writ, order or direction in the nature of Mandamus declaring the impugned order of cancellation of appointment of the petitioner dated 11.06.2025, as arbitrary and illegal and violative of Article 14 and 16 of the Constitution of India.

(iii) Issue a writ, order or direction in the nature of Mandamus directing and commanding the respondents to pay all consequential benefits to the petitioner w.e.f. from the date of cancellation of appointment to the petitioner.

(iv) Issue any other writ, order or direction as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case.

(v) Award cost of petition to the petitioner.

2. Heard learned counsel for the parties and

perused the record.

3. At the very outset, learned Senior Counsel

appearing for the petitioner submits that the matter is

squarely covered by the judgment dated 01.07.2025,

passed by this Court in WPSS No.1092 of 2025, Jagdeesh

Lal Vs. State of Uttarakhand and Others.

4. Learned State Counsel admits this fact.

5. Since the matter is covered, instant petition is

decided in terms of the judgment dated 01.07.2025,

passed by this Court in WPSS No.1092 of 2025, Jagdeesh

Lal Vs. State of Uttarakhand and Others. Accordingly, the

impugned order dated 16.06.2025 is set aside.

6. The respondents shall give a Show Cause

Notice to the petitioner within a week. Within two weeks,

thereafter, the petitioner shall submit his response to the

Show Cause Notice raising all the defenses available to

her and, thereafter, in the next two weeks, the matter

may be decided.

7. Learned Senior Counsel appearing for the

petitioner submits that the respondents may be directed

to permit the petitioner to resume her duties because in

the earlier petitions, similar orders were passed by this

Court, but the respondent-authorities, despite the

impugned orders on those orders having been set aside,

are not permitting the petitioners, in those cases, to

resume their duties.

8. Since the impugned order, by which the

appointment/candidature of the petitioner has been

rejected, has already been set aside, its natural

consequence is that the petitioner shall be permitted to

resume her duties.

(Ravindra Maithani, J.) 02.07.2025 Ravi Bisht

 
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