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

WPMS/12/2021
2021 Latest Caselaw 49 UK

Citation : 2021 Latest Caselaw 49 UK
Judgement Date : 6 January, 2021

Uttarakhand High Court
WPMS/12/2021 on 6 January, 2021
IN THE HIGH COURT OF UTTARAKHAND
                 AT NAINITAL
     ON THE 6TH DAY OF JANUARY, 2021
                       BEFORE:
HON'BLE SHRI JUSTICE MANOJ KUMAR TIWARI


       Writ Petition (M/S) No. 12 of 2021


BETWEEN:

Ripu Daman Aggarwal (male) aged about 60 years,
S/o Shri Madan Lal R/o-Badrinath Marg, Kotdwar,
District-Pauri Garhwal.
                                             ....Petitioner
     (By Mr. Ankurit Raj David, Advocate)


AND:

1. State of Uttarakhand, through Secretary Urban
Development Uttarakhand, Dehradun.
2. District Magistrate Pauri Garhwal.
3. Municipal Corporation Kotdwar District Pauri
Garhwal     through       its    Assistant      Municipal
Commissioner.
                                        .....Respondents

     (By Mrs. Mamta Bisht, Deputy Advocate General for
     the State of Uttarakhand and Mr. Navnish Negi,
     Advocate for respondent no. 3)


                       ORDER

By means of this writ petition, petitioner has sought following relief:

"I. Issue Writ, order or direction in the nature of Mandamus commanding the respondent no. 3 not to demolish the part of construction raised by the petitioner situated at badrinath marg Kotdwar District Pauri Garhwal and the respondent no. 3 further be directed to make the demarcation of the property by the expert committee in accordance with law before removing the alleged encroachment."

2. According to the petitioner, he has raised construction over his freehold land, however, the municipal authorities are threatening the petitioner to demolish his construction. Annexure no. 3 to the writ petition is a notice issued by Assistant Municipal Commissioner, Kotdwar to the petitioner, whereby he has been called upon to remove his construction, failing which, the same shall be removed by the municipal authorities on petitioner's cost and expenses.

3. Learned counsel for the petitioner has placed reliance upon a judgment dated 28.12.2020 rendered by this Court in WPMS No. 2536 of 2020. He submits that the controversy is covered by the said judgment.

4. Learned counsel for respondent no. 3 does not dispute the aforesaid statement of learned counsel for the petitioner.

5. Since the controversy involved now stands settled by the aforesaid judgment, therefore, the writ petition is disposed of in terms of the judgment dated 28.12.2020 rendered in WPMS No. 2536 of 2020 and it is provided that petitioner shall be at liberty to submit reply to the notice/order dated 30.05.2019, issued by Assistant Municipal Commissioner, Kotdwar, within ten days from today. If such reply is submitted by the petitioner within stipulated time, the Competent Authority in the Municipal Corporation, Kotdwar shall take decision in the matter within ten days thereafter.

6. For a period of three weeks or till decision is taken by the Competent Authority, whichever is earlier, status quo, qua the construction raised by the petitioner, shall be maintained.

(MANOJ KUMAR TIWARI, J.) Arpan

 
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