Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Petitioners vs State Of Uttarakhand And Another
2024 Latest Caselaw 47 UK

Citation : 2024 Latest Caselaw 47 UK
Judgement Date : 13 February, 2024

Uttarakhand High Court

Petitioners vs State Of Uttarakhand And Another on 13 February, 2024

    IN THE HIGH COURT OF UTTARAKHAND
               AT NAINITAL
           HON'BLE THE CHIEF JUSTICE MS. RITU BAHRI
                             AND
           HON'BLE SRI JUSTICE MANOJ KUMAR TIWARI

                       13TH FEBRUARY, 2024

         WRIT PETITION (M/B) No. 13 OF 2023

District Bar Association and another.
                                                               ...Petitioners
                                    Versus

State of Uttarakhand and another.
                                                           ...Respondents

                        With
         WRIT PETITION (M/B) No. 14 OF 2023

District Bar Association and another.
                                                               ...Petitioners
                                    Versus

State of Uttarakhand and another.
                                                           ...Respondents

                        With
         WRIT PETITION (M/B) No. 68 OF 2023

Zila Bar Association and another.
                                                               ...Petitioners
                                    Versus

State of Uttarakhand and another.
                                                           ...Respondents

Counsel for the petitioners in       :                     -
WPMB Nos. 13 of 2023 and WPMB
No. 14 of 2023.

Counsel for petitioner in WPMB No.   :   Mr. Dushyant Mainali, learned counsel.
68 of 2023.

Counsel for State of Uttarakhand.    :   Mr. B.S. Parihar, learned Standing
                                         Counsel for State of Uttarakhand.

Counsel   for   High    Court   of   :   Mr. Shobhit Saharia, learned counsel.
Uttarakhand.
 COMMON JUDGMENT :

(per Ms. Ritu Bahri, C.J.)

Counsel for the High Court of Uttarakhand has

informed that vide Corrigendum dated 21.09.2023,

Notification dated 17.11.2022 has been modified, and it

has now to be read as "By order of Hon'ble Court",

instead of "By order of Hon'ble the Chief Justice".

2. Since the notification dated 17.11.2022 has

now been amended, no further directions are required to

be given in these Writ Petitions.

3. These Writ Petitions are, accordingly, disposed

of.

4. Pending application(s), if any, also stand

disposed of accordingly.

______________ RITU BAHRI, C.J.

_____________________ MANOJ KUMAR TIWARI, J.

Dt: 13th February, 2024 Rahul

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter