Citation : 2025 Latest Caselaw 5208 UK
Judgement Date : 3 November, 2025
IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL
THE HON'BLE CHIEF JUSTICE MR. G. NARENDAR
AND
THE HON'BLE JUSTICE MR. SUBHASH UPADHYAY
Writ Petition Service Bench No.7 of 2023
3 November, 2025
Tribhuwan Agarwal and Others --------Petitioners
Versus
Municipal Corporation Nagar Nigam Kashipur and Others
-------Respondents
----------------------------------------------------------------------
Presence:-
Mr. Tejas Agarrwal, learned counsel for the petitioners.
Mr. B.S. Parihar, learned Addl. C.S.C. for the State of Uttarakhand/
respondent nos.2 to 4.
Mr. Davesh Bishnoi, learned counsel for respondent no.1.
----------------------------------------------------------------------
JUDGMENT :
(per Mr. G. Narendar C. J.)
Withdrawal application (IA/6/2025) is preferred
praying leave to withdraw the Writ Petition qua petitioner
no.34 (Dr. Satanshu Mathur).
2. The same is placed on record.
3. Writ Petition is dismissed as withdrawn qua
petitioner no.34 (Dr. Satanshu Mathur).
(G. NARENDAR, C. J.)
(SUBHASH UPADHYAY, J.) Dated: 03.11.2025 R/SS
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!