Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CLCON/318/2021
2021 Latest Caselaw 2769 UK

Citation : 2021 Latest Caselaw 2769 UK
Judgement Date : 2 August, 2021

Uttarakhand High Court
CLCON/318/2021 on 2 August, 2021
IN THE HIGH COURT OF UTTARAKHAND
                    AT NAINITAL
       ON THE 2ND DAY OF AUGUST, 2021
                          BEFORE:
     HON'BLE SHRI JUSTICE MANOJ K. TIWARI

     Contempt Petition No. 318 of 2021
BETWEEN:

Mahender Kumar                            ... Petitioner
     (Mr. S.K. Mandal, Advocate)


AND:

Pankaj Kumar Pandey & another             ... Opposite Parties


                       JUDGMENT

1. Writ petition (M/S) No. 1057 of 2019 filed by the petitioner was disposed of with a direction to the Sub-Divisional Magistrate, Khatima, District Udham Singh Nagar to decide petitioner's representation within sixty days.

2. In this contempt petition, petitioner contends that although Sub-Divisional Magistrate has passed an order on 03.07.2019, wherein it has been provided that petitioner may be given some alternative land, however, according to learned counsel for the petitioner, Sub-Divisional Magistrate concerned has forwarded the matter to District Magistrate, Udham Singh Nagar and the District Magistrate in turn referred the matter to the State Government and the matter is now pending before the State Government.

3. Since the direction issued by Writ Court was only to Sub-Divisional Magistrate concerned and not to Secretary, Revenue, therefore, Secretary cannot be proceded against under provision of Contempt of Courts Act.

4. In such view of the matter, contempt notice cannot be issued to the opposite parties. However, having regard to the facts of the case, contempt petition is closed with liberty to the petitioner to approach the Secretary, Revenue, Uttarakhand by making a representation within two weeks from today. If such a representation is made within stipulated time, decision thereupon shall be taken as early as possible, preferably within three months from the date of production of certified copy of this order.

(Manoj Kumar Tiwari, J.) Aswal

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter