Citation : 2026 Latest Caselaw 638 UK
Judgement Date : 4 February, 2026
Office Notes, reports,
orders or proceedings
SL.
Date or directions and COURT'S OR JUDGES'S ORDERS
No Registrar's order with
Signatures
04.02.2026 WPSS No.306 of 2026
Hon'ble Siddhartha Sah, J.
Mr. Vinay Kumar, learned counsel for the petitioner.
2. Mr. C. S. Rawat, learned C.S.C. assisted by Mr. N. K. Papnoi, learned Standing Counsel for the State.
3. Heard.
4. Learned State Counsel prays for and is granted three weeks' time to file counter affidavit.
5. The present petitioner is similarly situated to the petitioner in WPSS No. 235 of 2026, wherein an interim order has been granted by the Coordinate Bench of this Court vide order dated 30.01.2026. Hence, a similar interim order is called for.
6. Learned counsel for the State submits that the selection process has already been completed, appointment letters have been issued, and most of the selected candidates have joined their duties; therefore, any interim order at this stage would vitiate the entire selection process. However, it is also submitted that interim protection has already been granted to similarly situated candidates.
7. List on 27.02.2026.
8. In the meanwhile, one post of Assistant Teacher (Arts), Government Primary School, shall be kept vacant in District Bageshwar, in case the posts are not filled up.
9. Urgency application and interim relief application (IA Nos.1 & 2 of 2026) stand disposed of accordingly. [[
(Siddhartha Sah, J.) Vacation Judge 04.02.2026 BS
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!