Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naim Ahmad vs State Of Uttarakhand And Others
2025 Latest Caselaw 1440 UK

Citation : 2025 Latest Caselaw 1440 UK
Judgement Date : 1 August, 2025

Uttarakhand High Court

Naim Ahmad vs State Of Uttarakhand And Others on 1 August, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
     HIGH COURT OF UTTARAKHAND AT NAINITAL
           Writ Petition No. 1111 of 2025 (M/S)
Naim Ahmad                                ..........Petitioner

                                  Versus

State of Uttarakhand and others                   .......... Respondents
Present :   Mr. Ghanshyam Joshi and Mr. Mohd. Azim, Advocates for the
             petitioner.
            Mr. Mahendra Singh Bisht, Brief Holder for the State/respondent
            no.1.
            Mr. Vipul Sharma, Advocate for respondent no.2.
            Mr. Sanjay Kumar, Advocate for the respondent no.3.

                                    With
            Writ Petition No. 1122 of 2025 (M/S)
Mohd. Javed                                ..........Petitioner

                                  Versus

State of Uttarakhand and others                 .......... Respondents
Present :   Mr. Ghanshyam Joshi and Mr. Mohd. Azim, Advocates for the
             petitioner.
            Mr. Mahendra Singh Bisht, Brief Holder for the State/respondent
            no.1.
            Mr. Vipul Sharma, Advocate for respondent no.2.
            Mr. Sanjay Kumar, Advocate for the respondent no.3.

Hon'ble Ravindra Maithani, J. (Oral)

Counter affidavit filed on behalf of respondent no. 2 in

WPMS No.1111 of 2025 and counter affidavit filed on behalf of

respondent no. 2 in WPMS No. 1122 of 2025 are taken on record.

Misc. Application (IA) Nos.3 of 2025 and 3 of 2025 respectively,

stand disposed of accordingly.

2. Since common question of facts and law involved in

both these writ petitions, they are heard together and are being

decided by this common judgment.

3. Heard learned counsel for the parties and perused the

record.

4. The challenge in both these petitions is made to the

license granted to the private respondents in both these petitions

by the respondent no.2/Zila Panchayat, Udham Singh Nagar ("the

Zila Panchayat") for organizing Haat Bazar, once in a week.

5. It is the case of the petitioners that they are the

Administrators of their respective Villages Gram Panchayat. They

came to know that within their village territory, some outsiders

have been organizing Haat Bazar; after inquiry, it was revealed that

the Zila Panchayat has granted license to the private respondents,

without notice to the respective Gram Panchayats. It is the case of

the petitioners that Zila Panchayat has no authority to grant license

for organizing Haat Bazar, within the territory of the petitioners'

Gram Panchayats. Therefore, challenge is made to the licenses that

were granted to the private respondents in both these petitions, by

the Zila Panchayat.

6. The respondent no.2/Zila Panchayat has filed its

counter affidavit. Inter alia it is pleaded that the petitions are not

maintainable because the Gram Sabha is not impleaded as party.

According to the Zila Panchayat, under Section 106 of the

Uttarakhand Panchayati Raj Act, 2016 ("the 2016 Act"), the Zila

Panchayat is empowered to grant such licenses on private or public

land.

7. The private respondents though represented, but have

not filed any counter affidavit.

8. Learned counsel for the petitioners submits that within

the petitioners' Gram Panchayat territory, licenses have been

granted by Zila Panchayat without any authority; no public notice

was issued; the licenses were issued in most opaque manner and

without any authority.

9. Learned counsel for the Zila Panchayat submits that

under Section 106 of the 2016 Act, Zila Panchayat has framed Bye-

Laws with regard to organizing Haat, etc. and Clause 18 of the Bye-

Laws applies in the instant case, which is with regard to grant of

license for organizing market in the private land. It is argued that

the Zila Panchayat has not discriminated in grant of license, even

if, the petitioners approach the Zila Panchayat, they may also be

granted licenses. He submits that the public notice is necessary for

organizing markets, when such markets are to be organized on any

public land. It is argued that in the instant case, the private

respondents did seek permission to organize market once in a week

in their own land and as per Clause 18 of the Bye-Laws framed by

Zila Panchayat under Section 106 of the 2016 Act, such licenses

have been granted. He also referred to the principle of law, as laid

down by the Division Bench of this Court in Special Appeal No.50 of

2020, Sukhdev Singh vs. State of Uttarakhand and others, to argue

that, in fact, the Zila Panchayat jurisdiction in such matter has

already been upheld. He also submits that the respective Gram

Panchayats in the instant case, has no Bye-Laws. Therefore, the

action of the respondent no.2/Zila Panchayat may not be

questioned.

10. Learned counsel for the private respondents in both the

petitions submits that the private respondents have obtained

licenses, as per Rules by payment of fee, on their own land for

organizing market.

11. Section 106 of the Act empowers the Zila Panchayat to

frame its Bye-Laws and it also makes separate head, under which,

such Bye-Laws may be made. Head 'D' relates to Bye-Laws relating

to Markets, slaughter-houses, sale of food, etc. This issue, in fact,

has already been settled by this Court in the case of Sukhdev

Singh(supra). In the case of Sukhdev Singh (supra), this Court has

interpreted the provisions of the law on this aspect and observed as

hereunder:-

"8. Section 106(2) of the 2016 Act relates to matters for which a Zila Panchayat has been conferred power to make bye-laws. Head "D", in Section 106(2) of the 2016 Act, relates to markets, slaughter-houses, sale of food etc, and clause (a) thereunder prohibits the use of any place as a slaughter-house, or as a market or shop for the sale of animals intended for human food or of meat, or of fish, in default of a licence granted by the Zila Panchayat or otherwise than in accordance with the conditions of a licence so granted. Sub-clause (e) of Head "D", in Section 106(2) of the 2016 Act , empowers the Zila Panchayat to prescribe conditions subject to which the areas or locality in respect of which licences for the purposes of sub-head "D" may be granted, refused, suspended or withdrawn. Section 104 of 2016 Act. relates to the powers, functions and duties of the Zila Panchayat and, under Section 104(9), a Zila Panchayat has been conferred the power to categorize as a Haat market, a Haat of a Gram Panchayat market and Zila Panchayat Haat market for working of Haats and markets in rural areas.

9. On a conjoint reading of Section 104(9) with Section 106(1) and 106(2) D (a) and (e) of the 2016 Act, the Zila Panchayat appears to have been conferred the power to grant a license for running of a Haat market. While it is true that, besides Section 106(2) of the 2016 Act, the bye-laws framed by the Zila Panchayat also traces its power to the 1961 Act which has since been repealed, it is settled law that, as long as power exists, mere quoting of a wrong provision would not denude the authority of the power to frame bye-laws. (Pine Chemicals Ltd. v. Assessing Authority : (1992) 2 SCC 683).

10. The power of the Gram Panchayat to frame bye-laws, under Section 22(1)(xii), Section 46(5)(d) and Section 46 (11) of the 2016 Act is traceable to Section 29(2) and, in view of Section 125 (b), it appears that any bye-laws, to be framed by the Gram Panchayat, requires approval of the Zila Panchayat concerned. It is unnecessary for us, however, to dwell on this issue, since it is not in dispute that the subject Gram Panchayat has not made any such bye-laws till date and, unless and until the bye-laws framed by the Zila Panchayat, are held illegal, the said bye-laws would operate and govern the grant of licenses for running of Haat markets in the rural areas of the concerned district."

12. During the course of hearing, learned counsel for the

Zila Panchayat has referred to the Bye-Laws framed under Section

106 of the 2016 Act to argue that Clause 2 to 6 of the Bye-Laws

relate to holding of markets on public place. He submits that for

those licenses, public notice is required to be given. But, he further

refers to Clause 18 of the Bye-Laws framed under Section 106 of

the 2016 Act by the Zila Panchayat to argue, that in case license is

sought for holding market on private land, in such eventuality

public notice is not required. It is argued that in both the instant

matters licenses were given for holding market on private land.

13. In fact, Clause 18 of the Bye-Laws has framed under

Section 6 of the 2016 Act makes provisions for grant of license for

organizing markets in the private land. It has some procedure given

under this Clause 18. It does not stipulate to give any public notice,

whereas Clause 2 to 6 of the same Bye-Laws makes provisions of

auction for organizing market at public places.

14. Admittedly, in the instant case, the private respondents

have been granted licenses to run market in their private properties

which, in view of the foregoing discussion have been granted in

accordance to the provisions of the Bye-Laws framed by the Zila

Panchayat under the 2016 Act. Therefore, there is no reason to

make any interference. Accordingly, the petitions deserve to be

dismissed.

15. The petition is dismissed, accordingly.

(Ravindra Maithani, J.) 01.08.2025 Sanjay

SANJAY

DN: c=IN, o=HIGH COURT OF UTTARAKHAND,

2.5.4.20=e50e50b49596520698eff87e0a08bbd504686 df4d1afc60f54a287831dec46fe, postalCode=263001,

KANOJIA st=UTTARAKHAND, serialNumber=26EEB7122ED0DD23233A255DD8EC45 0A84B515A087CAEFD1B3179A7DEAE40699, cn=SANJAY KANOJIA Date: 2025.08.04 19:02:31 +05'30'

 
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