Citation : 2026 Latest Caselaw 2892 UK
Judgement Date : 9 April, 2026
2026:UHC:2592
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
09th APRIL, 2026
WRIT PETITON NO. 1441 of 2023 (M/S)
Rahul Kumar Singh .....Petitioner
Versus
Presiding Officer, Labour Court, Kashipur, District
Udham Singh Nagar and Another ....Respondents
Counsel for the Petitioner : Mr. Vinayak Pant, Advocate.
Counsel for the Respondent : Mr. M.C. Pant, Advocate.
No.2
Hon'ble Alok Kumar Verma,J.
This Writ Petition has been filed challenging the
Award dated 09.09.2022, passed by learned Presiding
Officer, Labour Court, Kashipur, District Udham Singh
Nagar in Adjudication Case No.52 of 2015, "Shri Rahul
Kumar Singh vs. Factory Manager, M/s Tata Motors Ltd.,
Pantnagar, District Udham Singh Nagar.
2. Heard Mr. Vinayak Pant, learned counsel for the
petitioner and Mr. M.C. Pant, learned counsel for the
respondent no.2.
3. Petitioner - Rahul Kumar Singh and Hemant
Kumar, Employees Relation Head of the respondent no.2,
are present in-person before this Court.
4. Learned counsel appearing for the parties
2026:UHC:2592 submitted that the parties have settled their disputes
amicably. They have filed "Consent Terms" (Annexure
No.1 to the Application IA No.04 of 2026).
5. The parties submitted that the "Consent
Terms" has been filed by them with their free will and
without any pressure.
6. The parties have requested to decide the
present writ petition on the terms and conditions, as
mentioned in "Consent Terms" (Annexure No.1).
7. The present writ petition (WPMS No.1441 of
2023) is decided on the terms and conditions as
mentioned in "Consent Terms" (Annexure No.1). The
"Consent Terms" (Annexure No.1) shall form part of this
order.
___________________ ALOK KUMAR VERMA, J.
Date: 09.04.2026 Pant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!