Citation : 2024 Latest Caselaw 399 UK
Judgement Date : 19 March, 2024
HIGH COURT OF UTTARAKHAND AT
NAINITAL
THE HON'BLE CHIEF JUSTICE MS. RITU BAHRI
AND
THE HON'BLE JUSTICE SRI RAKESH THAPLIYAL
19th March, 2024
Writ Petition (M/B) No. 328 of 2024
The peoples Welfare Society ........Petitioner
Versus
State of Uttarakhand and Another ........Respondents
With
WPMB No. 329 of 2023
WPMB No. 340 of 2023
WPMB No. 345 of 2023
WPMB No. 347 of 2023
Counsel for the petitioner : Mr. Vivek Pathak, learned counsel
holding brief of Mr. Hemant Singh
Mahra, learned counsel
Counsel for the State : Ms. Pooja Banga, learned Brief
Holder
Judgment: (per Ms. Ritu Bahri, C.J.)
Counsel for the respondent has informed that the
tender issued earlier has been withdrawn on
26.12.2023. Counsel for the petitioner submits that
nothing now survives in these petitions.
2. Accordingly, the writ petitions are dismissed.
3. Pending application(s), if any, stand disposed of.
___________________________
Ritu Bahri, C.J.
___________________________ Rakesh Thapliyal, J.
Dt: 19th March, 2024 Mahinder
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!