Citation : 2021 Latest Caselaw 415 UK
Judgement Date : 23 February, 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 ALOK KUMAR VERMA
WRIT PETITION (CRL) No. 1585 OF 2020
23RD FEBRUARY, 2021
Between:
Gulvasha and another. ...Petitioners
and
State of Uttarakhand and others. ...Respondents
Counsel for the petitioners : Mr. Mani Kumar.
Counsel for the respondents : Mr. J.S. Virk,
learned Deputy
Advocate General for
the State of
Uttarakhand.
The Court made the following:
JUDGMENT : (per Hon'ble The Chief Justice Sri Raghvendra Singh Chauhan)
Mr. Mani Kumar, learned counsel for the
petitioners, informs this Court that both the petitioners
are living peacefully and they do not perceive any
1
threat to their lives and properties. Hence, this petition
has become infructuous.
2. This writ petition is dismissed as infructuous.
3. No order as to costs.
4. In sequel thereto, pending application, if any,
stands disposed-of.
_____________________________
RAGHVENDRA SINGH CHAUHAN, C.J.
___________________
ALOK KUMAR VERMA, J.
Dt: 23rd February, 2021 Rathour
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!