Citation : 2024 Latest Caselaw 500 UK
Judgement Date : 22 March, 2024
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
HON'BLE THE CHIEF JUSTICE MS. RITU BAHRI
AND
HON'BLE SRI JUSTICE RAKESH THAPLIYAL
22ND MARCH, 2024
SPECIAL APPEAL No. 230 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Om Prakash.
...Respondent
With
SPECIAL APPEAL No. 250 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Tara Singh and another.
...Respondents
With
SPECIAL APPEAL No. 251 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Abhishek Kumar Tiwari and another.
...Respondents
With
SPECIAL APPEAL No. 252 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Ravi Baniya.
...Respondent
With
SPECIAL APPEAL No. 269 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Garima Tamta and another.
...Respondents
With
SPECIAL APPEAL No. 270 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Rajeev Kumar.
...Respondent
With
SPECIAL APPEAL No. 271 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Manoj Verma.
...Respondent
2
With
SPECIAL APPEAL No. 275 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Vedant Sharma.
...Respondent
With
SPECIAL APPEAL No. 276 OF 2023
State of Uttarakhand and others.
...Appellants
Versus
Mukesh Sharma.
...Respondent
Counsel for the appellants/ State : Mr. Gajendra Tripathi, learned
of Uttarakhand. Standing Counsel for the State of
Uttarakhand.
Counsel for all the private : Dr. Kartikey Hari Gupta and Ms. Irum
respondents, except in SPA No. Zeba, learned counsel.
269/2023.
Counsel for the Union of India. : Mr. Rajesh Sharma, learned Standing
Counsel for the Union of India.
Counsel for respondent no. 1 in : Mr. Nandan Arya, learned counsel.
SPA No. 269/2023.
JUDGMENT :
(per Ms. Ritu Bahri, C.J.)
For the reasons stated in the Delay
Condonation Applications filed in all these Special
Appeals, the delay in filing these Special Appeals is
condoned. All the Delay Condonation Applications stand
allowed.
2. Counsel for the State has informed the Court
that the present Special Appeals have been rendered
infructuous, as all the private respondents (Doctors)
have completed their bond period, and after completing
their bond period, the amount due has been released to
them, and the private respondents (Doctors) have been
relieved from bond conditions.
3. In view of the aforesaid statement made by
the learned counsel for the State, the present Special
Appeals are dismissed as infructuous.
4. Pending application(s), if any, also stand
disposed of accordingly.
______________ RITU BAHRI, C.J.
__________________ RAKESH THAPLIYAL, J.
Dt: 22nd March, 2024 Rahul
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!