Citation : 2022 Latest Caselaw 924 UK
Judgement Date : 24 March, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
SHRI JUSTICE S.K. MISHRA, A.C.J.
AND
SRI JUSTICE R.C. KHULBE, J.
WRIT PETITION (CRL) NO. 1206 OF 2021
24TH MARCH, 2022 Between:
Shaheen and another. ..Petitioners.
and
State of Uttarakhand and others. ...Respondents
Counsel for the petitioners: Ms. Sheetal Selwal, learned counsel.
Counsel for the respondents: Mr. J.S. Virk, learned Deputy Advocate General with Mr. Rakesh Kumar Joshi, learned Brief Holder for the State of Uttarakhand.
Upon hearing the learned counsel, the Court made the following:
JUDGMENT : (per Sri Justice S.K. Mishra, A.C.J.)
Ms. Sheetal Selwal, the learned counsel for the
petitioners, submits that there is no need for further
protection of the petitioners.
2. In view of the change in the circumstances, the
writ petition has become infructuous, and the same is
dismissed as such.
3. Pending application, if any, also stands
disposed of accordingly.
4. Urgent copy of the order to be supplied to
the parties on a proper application, as per rules.
____________
(S.K. MISHRA), A.C.J.
____________ R.C. KHULBE, J.
Dt: 24.03.2022 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!