Citation : 2022 Latest Caselaw 2070 UK
Judgement Date : 11 July, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
SRI JUSTICE VIPIN SANGHI, C.J.
AND
SRI JUSTICE R.C. KHULBE, J.
11th JULY, 2022 WRIT PETITION (M/S) No. 1429 OF 2022 Between:
Sallauddin .......Petitioner
and
State of Uttarakhand and others. ....Respondents
Counsel for the petitioner : Mr. Vinay Bhatt, learned counsel.
Counsel for the respondents : Mr. K.N. Joshi, learned Brief Holder for
the State of Uttarakhand.
Upon hearing the learned Counsel, the Court made the following
JUDGMENT : (per Sri Vipin Sanghi, C.J.)
The petitioner has preferred the present writ
petition to seek quashing of the notice dated 19.05.2022
issued to the petitioner alleging that the petitioner is
encroaching on a government land situated in Khasra No.
346 of Village Meghawala, Tehsil Jaspur, District Udham
Singh Nagar. This show cause notice was given by the Sub
Divisional Magistrate, Jaspur, in pursuance of the order
passed by this Court in Writ Petition (PIL) Nos. 65 of 2011
and 29 of 2016.
2. We have heard the learned counsel.
3. The grievance of the petitioner is that while
issuing notice dated 19.05.2022, the respondents have required the petitioner to vacate the premises within ten
days. The same is not in accordance with the principles of
natural justice, or even the order passed by the Division
Bench, which required issuance of a show cause notice and
a brief hearing to the noticee.
4. According to the petitioner, the land in question is
situated in Khasra No. 344 Min of Village Meghawala, Tehsil
Jaspur, District Udham Singh Nagar.
5. We dispose of this petition by granting liberty to
the petitioner to respond to the show cause notice within
next ten days. The SDM shall fix a date for hearing, and
after hearing the petitioner, shall pass a reasoned order. In
case, the petitioner is aggrieved by the reasoned order that
may be passed, the petitioner may avail of his remedies.
Till the order is passed, no action shall be taken to evict the
petitioner.
6. In sequel thereto, pending application, if any, also
stands disposed of.
________________ VIPIN SANGHI, C.J.
____________ R.C. KHULBE, J.
Dt: 11th July, 2022 Rathour
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!