Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

SA/155/2024
2025 Latest Caselaw 143 UK

Citation : 2025 Latest Caselaw 143 UK
Judgement Date : 6 May, 2025

Uttarakhand High Court

SA/155/2024 on 6 May, 2025

Author: Vivek Bharti Sharma
Bench: Vivek Bharti Sharma
                      Office Notes,
                   reports, orders or
SL.                 proceedings or
No.
         Date
                     directions and                       COURT'S OR JUDGE'S ORDERS
                   Registrar's order
                    with Signatures
      06.05.2025                        S.A. No. 155 of 2024

                                        Hon'ble Vivek Bharti Sharma, J.

Ms. Sakshi Gaur proxy counsel through Video Conferencing for Mr. Kshitij Mudgal and Mr. Kailash Chandra, learned counsel for the appellant.

2. Mr. Rahul Consul, learned counsel for respondent no.2.

3. Mr. Siddhartha Singh, learned counsel for respondent nos.3 & 4.

4. No representation for respondent no.1.

5. Learned counsel for the appellant seeks adjournment on the ground that the arguing counsel is not available and prayer is also made for extension of the interim order dated 10.01.2025, whereby this Court stayed the effect and operation of the impugned judgment and decree dated 31.08.2024 passed by the learned 2nd Additional District Judge, Dehradun in Civil Appeal No. 73 of 2019 till the next date of listing.

6. The request for extension of interim order dated 10.01.2025 vehemently opposed by learned counsel for respondent nos.3 & 4 on the ground that the respondent nos. 3 & 4 were not served with the notice or heard when the interim order dated 10.01.2025 was passed.

He would further submit that the suit was instituted by respondent no. 1 against the present appellant, seeking cancellation of the sale deed executed by respondent no. 1 in favour of the appellant; that, the original suit was dismissed by the Trial Court; that, however, in Civil Appeal No. 73 of 2019, the appeal was allowed by the impugned judgment and decree dated 31.08.2024; that, consequently, the decree of cancellation of the sale deed executed by respondent no. 1 in favour of the appellant was passed.

7. Learned counsel for respondent nos. 3 & 4 would further submit that the cancelled sale deed pertains to a portion of public road adjacent to the properties of respondent nos. 3 and 4 as well as the appellant, therefore, respondent nos. 3 and 4 are directly affected by the interim order dated 10.01.2025 by this Court, which was passed in their absence. It is thus contended that the said interim order ought not to be extended by adjournment order without affording them an opportunity to be heard on the stay application.

Learned counsel for respondent nos. 3 and 4 seeks and is granted time to file reply/objection to the grounds of the appeal.

8. List this case on 29.07.2025 for hearing on admission.

9. It is clarified that there is no stay on the operation of the impugned judgment and order.

(Vivek Bharti Sharma, J.) 06.05.2025 Mamta

 
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 Newsletter