Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPMS/370/2021
2021 Latest Caselaw 453 UK

Citation : 2021 Latest Caselaw 453 UK
Judgement Date : 24 February, 2021

Uttarakhand High Court
WPMS/370/2021 on 24 February, 2021
WPMS No. 370 of 2021
Hon'ble Sharad Kumar Sharma, J.

Mr. Pawan Mishra, Advocate for the petitioners.

Looking to the nature of order and considering, the aspect of an application under Order 7 Rule 11 of the CPC, in a proceeding of SCC Suit, which has been decided by the impugned order dated 23rd January, 2021, this Court is of the view that in view of the provisions contained under Section 25 of the Provincial Small Cause Courts Act, any order which is passed by the Judge, Small Causes Court, would be revisable under Section 25.

Hence, the petitioner seeks to withdraw the Writ Petition with liberty to file the SCC Revision under Section 25 of the Act.

Registry is directed to return the certified copy of the impugned judgment, to the learned counsel for the petitioner, by substituting it with the zerox copy in order to enable him to seek an appropriate remedy.

(Sharad Kumar Sharma, J.) Dated 24.02.2021 Shiv

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter