Citation : 2022 Latest Caselaw 4131 UK
Judgement Date : 21 December, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE THE CHIEF JUSTICE SRI VIPIN SANGHI
AND
THE HON'BLE SRI JUSTICE RAMESH CHANDRA KHULBE
SPECIAL APPEAL NO. 397 OF 2022
21st DECEMBER, 2022
Between:
Uttarakhand Vidhan Sabha
Secretariat, Dehradun & others ...... Appellants
and
Jeevan Singh Chausali & others ...... Respondents
Counsel for the appellants : Mr. Parikshit Saini, learned counsel
Counsel for the respondents : Mr. K.P. Upadhyaya, learned
Senior Counsel assisted by Mr.
Hemant Pant, learned counsel
The Court made the following:
JUDGMENT: (per Hon'ble The Chief Justice Sri Vipin Sanghi)
Following our decision in Special Appeal No. 376
of 2022, dated 24.11.2022, and other connected appeals,
the present Appeal is allowed in terms of the said
judgment.
2) The Appeal is, accordingly, disposed of.
________________
VIPIN SANGHI, C.J.
___________
R.C. KHULBE, J.
Dt: 21st DECEMBER, 2022 Negi
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!