Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

25 August vs State Of Uttarakhand And Others
2025 Latest Caselaw 3422 UK

Citation : 2025 Latest Caselaw 3422 UK
Judgement Date : 25 August, 2025

Uttarakhand High Court

25 August vs State Of Uttarakhand And Others on 25 August, 2025

                                                                2025:UHC:7528-DB



 HIGH COURT OF UTTARAKHAND AT NAINITAL


         THE HON'BLE CHIEF JUSTICE MR. G. NARENDAR
                                     AND
         THE HON'BLE JUSTICE MR. SUBHASH UPADHYAY


         Writ Petition Misc. Bench No. 708 of 2025


                             25 August, 2025


Smt. Shiksha                                                    --Petitioner

                                   Versus


State of Uttarakhand and Others               --Respondents
------------------------------------------------------------------
Presence:-
Mr. Vikas Kumar Guglani, Advocate and Mr. Tushar Prajapati, Advocate through V.C.
for the petitioner.
Mr. Gajendra Kumar Tripathi, learned Standing Counsel for the State of
Uttarakhand.
Mr. Sanjay Bhatt, Standing Counsel for respondent nos.3 and 4.
Mr. Ankur Sharma, Advocate for respondent no.5 through V.C.
------------------------------------------------------------------

JUDGMENT :

(Per Sri G. NARENDAR, C.J.)

Heard learned counsel for the petitioner, learned

Standing Counsel for the State, learned counsel for the State

Election Commission and learned counsel for respondent no.5.

2. The petitioner and respondent no.5 contested the

election of Gram Pradhan Attenbagh, Vikas Khand Vikas Nagar,

Dehradun; that, after declaration of the results, petitioner came

to know that respondent no.5 has her name in the voter list of

municipality as well as Gram Panchayat, therefore, the petitioner

applied for the voter list from Nagar Palika Parishad Harbertpur,

2025:UHC:7528-DB District Dehradun wherein name of respondent no.5 was

mentioned at serial no.691 and her voter identity card number

was mentioned as NRB0416594. Petitioner also obtained certified

copy from Village Panchayat Attenbagh, Block Vikas Nagar,

District Dehradun wherein name of respondent no.5 was clearly

mentioned at voter serial number 2968 and in the same column

her voter identify card number was mentioned as NRB0416594.

3. By means of the present writ petition, the petitioner

has prayed that a writ of mandamus be issued to respondent nos.

1 to 4 to cancel the election of respondent no.5 and direct the

respondents to re-issue the fresh schedule of election in Gram

Panchayat Attenbagh, Vikas Khand Vikas Nagar, District Dehradun in

compliance of order dated 11.07.2025 of this Court in Writ Petition

(M/B) No.503 of 2025..

4. Learned counsel for the petitioner submits that this

petition may be disposed of in terms of judgment passed by Co-

ordinate Bench of this Court in WPMB No.661 of 2025.

5. In the opinion of this Court, the provisions contained

under the Uttarakhand Panchayati Raj Act, 2016 and the Rules

made thereunder are amply clear on the point regarding

preparation of Electoral Rolls, which cannot be adjudicated into

by this Court under Article 226 of the Constitution.

6. Even otherwise also, since results of the elections

have already been declared and if petitioner has any grievance

regarding registration of respondent no.5 in multiple electoral

rolls, then she has an efficacious alternative remedy of filing an

Election Petition before the Election Tribunal. Hence, if any Election

Petition is filed, the Election Tribunal shall attempt to dispose of the

2025:UHC:7528-DB same as expeditiously as possible.

7. Petition stands ordered accordingly.

(G. NARENDAR, C.J.)

(SUBHASH UPADHYAY, J.) Dated: 25.08.2025 SS

 
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