Citation : 2021 Latest Caselaw 5154 UK
Judgement Date : 15 December, 2021
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE THE CHIEF JUSTICE SRI RAGHVENDRA SINGH CHAUHAN
AND
THE HON'BLE SRI JUSTICE NARAYAN SINGH DHANIK
WRIT PETITION (S/S) NO. 354 OF 2021
15th DECEMBER, 2021
Between:
Ritu Chauhan ...... Petitioner
and
Uttarakhand Public Service
Commission and others ...... Respondents
Counsel for the petitioner : Mr. Parikshit Saini, learned counsel
Counsel for UKPSC : Mr. Ashish Joshi, Mr. N.S. Pundir with
Mr. Dinesh Gahatori, learned
proxy counsel on behalf of Mr. B.D.
Kandpal, learned counsel
Counsel for the State : Mr. K.N. Joshi, learned Deputy
Advocate General
The Court made the following:
JUDGMENT: (per Hon'ble The Chief Justice Sri Raghvendra Singh Chauhan)
Mr. Ashish Joshi, the learned counsel for the
Uttarakhand Public Service Commission, informs this Court
that as no interim order was passed in favour of the
petitioner, she has not been permitted to participate in the
examination. Hence, the present writ petition has become
infructuous.
Therefore, the writ petition is, hereby, dismissed
as infructuous.
_______________________________
RAGHVENDRA SINGH CHAUHAN, C.J.
_____________________
NARAYAN SINGH DHANIK, J.
Dt: 15th DECEMBER, 2021 Negi
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!