Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPSB/245/2021
2025 Latest Caselaw 4341 UK

Citation : 2025 Latest Caselaw 4341 UK
Judgement Date : 15 September, 2025

Uttarakhand High Court

WPSB/245/2021 on 15 September, 2025

Author: Manoj Kumar Tiwari
Bench: Manoj Kumar Tiwari
             Office Notes,
                reports,
               orders or                            COURT'S OR JUDGES'S ORDERS
             proceedings
SL.
      Date   or directions
No
                  and
              Registrar's
              order with
              Signatures
                              MCC No.4 of 2025 (Review Application)
                              In
                              WPSB No.242 of 2021
                              With
                              MCC No.5 of 2025 (Review Application)
                              In
                              WPSB No.241 of 2021
                              With
                              MCC No.4 of 2025 (Review Application)
                              In
                              WPSB No.245 of 2021
                             Hon'ble Manoj Kumar Tiwari, J
                             Hon'ble Ashish Naithani, J.

Mr. M.C. Pant, learned counsel for the petitioners through VC.

2. Mr. Sushil Vashistha, learned Standing Counsel for the State.

3. Mr. Bhupesh Kandpal, learned counsel for the respondent nos.2 to 4.

4. Mr. Yogesh Kumar Pacholia, learned counsel for the respondent no.4.

5. Mr. Siddhartha Sah, learned counsel for the respondent no.6.

6. These writ petitions were decided by this Court vide judgment dated 07.05.2025 with a direction to the competent authority to take a decision upon the petitioners' representation within a period of four months.

7. Mr. M.C. Pant, learned counsel appearing for the review applicant submits that competent authority has already taken a decision not to grant the benefits of increment. He further submits that the order sought to be reviewed will come in the way of petitioners for filing a fresh writ petition.

8. Having regard to the facts of the case, the review applications are disposed of with the observation that the review applicants shall not be precluded from filing another writ petition, simply for the reason that earlier also they had filed the writ petitions seeking similar benefits.

(Ashish Naithani, J) (Manoj Kumar Tiwari, J)

15.09.2025 NR/Akash

 
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