Citation : 2021 Latest Caselaw 1199 UK
Judgement Date : 25 March, 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 PETITON (M/S) No. 1627 of 2020
25TH MARCH, 2021
Between:
Red Rose Convent School Barakheda Gadarpur and others
...Petitioners
and
State of Uttarakhand and others
............Respondents
Counsel for the : Mr.T.A. Khan, learned
petitioners Senior Counsel
Counsel for the respondents :Mr. N.S. Pundir, learned
Deputy Advocate General.
The Court made the following:
JUDGMENT : (per Hon'ble The Chief Justice Sri Raghvendra Singh Chauhan)
In pursuance of the Government Order dated
04.02.2021, the Government has clarified the position with
regard to the entitlement of Educational Institutions to
2
charge the fees from Class 6th to 8th and 9th to 11th by the
letter dated 22.03.2021.
2. The learned counsel for the petitioner submits
that since the clarification has been given, this case has
now become infructuous. Therefore, this writ petition is
dismissed as infructuous.
_____________________________
RAGHVENDRA SINGH CHAUHAN, C.J.
___________________
ALOK KUMAR VERMA, J.
Dt: 25th March, 2021 JKJ/Pant
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!