Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPSS/1666/2022
2025 Latest Caselaw 6072 UK

Citation : 2025 Latest Caselaw 6072 UK
Judgement Date : 3 December, 2025

[Cites 0, Cited by 0]

Uttarakhand High Court

WPSS/1666/2022 on 3 December, 2025

Author: Pankaj Purohit
Bench: Pankaj Purohit
p



                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                                   COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures



                                  WPSS No.1666 of 2022
                                  Hon'ble Pankaj Purohit, J.

Mr. A.M. Saklani, Advocate for the petitioner.

2. Mr. B.S. Koranga, learned counsel for the State- review applicant.

3. In view of the grounds stated, delay condonation application (IA/3/2025) is allowed. Delay of 344 days in filing the review application is condoned.

4. Also heard on the Review Application (MCC/2/2025). By means of this application, the review applicant-State seeks review of judgment dated 20.08.2024 passed by this Court. From a perusal of the order, it appears that the judgment, under challenge, was passed on the basis of other judgments passed by the Co-ordinate Bench as well as the Division Bench.

5. In the opinion of this Court, there is no error apparent in the judgment passed by this Court. The review application fails and the same is dismissed.

(Pankaj Purohit, J.) 03.12.2025 Ravi

 
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