Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

FA/91/2025
2025 Latest Caselaw 1359 UK

Citation : 2025 Latest Caselaw 1359 UK
Judgement Date : 29 July, 2025

Uttarakhand High Court

FA/91/2025 on 29 July, 2025

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

                                         FA No.91 of 2025
                                         Hon'ble Pankaj Purohit, J.

Mr. Bhuwan Bhatt, learned counsel for the appellant.

2. Mr. K.S. Mehta, learned Additional C.S.C. along with Mr. I.P. Kohli, learned Standing Counsel for the State/respondent no.1.

3. Dr. Kartikey Hari Gupta, learned counsel for respondent no.2.

4. By means of first appeal, appellant has challenged the judgment and order dated 28.04.2025 passed by learned Additional District Judge Vikasnagar, Dehradun in Land Acquisition Case No.65 of 2016, Shri Trilok Kumar vs. Collector Dehradun & another, as well as modified award dated 17.07.2013 passed by learned Special Land Acquisition Officer/Joint Magistrate, Dehradun, whereby the reference moved by appellant under Section 18 of the Land Acquisition Act, 1894 has been rejected.

5. Admit.

6. Sent for TCR.

7. List on 08.09.2025 for orders.

(Pankaj Purohit, J.) 29.07.2025 AK

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter