Citation : 2021 Latest Caselaw 3550 UK
Judgement Date : 8 September, 2021
Office Notes,
reports, orders or
proceedings or
sl. No Date COURT'S OR JUDGES'S ORDERS
directions and
Registrar's order
with Signatures
WPMS No.1803 of 2021
Hon'ble Sharad Kumar Sharma, J.
Mr. K.K. Harbola, Advocate, with Mr. Deepak Joshi, Advocate, for the petitioners.
Mr. M.S. Bisht, Brief Holder, for the State of Uttarakhand.
The petitioners who are the "van panchayats" have preferred the present writ petition, with a prayer of writ of mandamus commanding the respondents to conduct an auction proceeding, of the dead and fallen pine trees in accordance with the Rule 18 (d) of the Uttarakhand Forest Panchayat Rules, 2005.
An identical issue came for consideration before the Coordinate Benches of this Court. For example WPMS No.1509 of 2018, which was decided on 29.05.2018, and WPMS No.823 of 2019, as decided on 28.03.2019. Since in fact the issue stands covered by the directions given in the aforesaid two judgments, this writ petition too would stand disposed of in terms of the aforesaid two judgments; with the direction to the Divisional Forest Officer, Champawat, to conduct the auction proceedings in accordance with Rule 18 (d) of the Uttarakhand Forest Panchayat Rules, 2005, within a period of two months from the date of the production of a certified copy of this judgment.
Subject to the above observations, the writ petition stands disposed of.
(Sharad Kumar Sharma, J.) 08.09.2021
NR/
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!