Citation : 2025 Latest Caselaw 3748 UK
Judgement Date : 27 August, 2025
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
WPMS No.2907 of 2019, WPMS No.2909 of 2019
WPMS No.2913 of 2019, WPMS No.2914 of 2019
Hon'ble Pankaj Purohit, J.
Mr. V.K. Kaparuwan, learned counsel for the petitioner(s).
2. Mr. M.C. Pant, learned counsel for the respondent(s).
3. Urgency Applications (IA Nos.13238 and 13239 of 2025) are allowed.
4. It is submitted by learned counsel for the parties that pleadings have been exchanged between the parties.
5. Heard learned counsel for the parties at length.
6. Judgment reserved.
(Pankaj Purohit, J.) 27.08.2025 PN
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!