Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPMS/2746/2024
2025 Latest Caselaw 5856 UK

Citation : 2025 Latest Caselaw 5856 UK
Judgement Date : 28 November, 2025

[Cites 1, Cited by 0]

Uttarakhand High Court

WPMS/2746/2024 on 28 November, 2025

                      Office
                      Notes,
                     reports,
                    orders or
                   proceeding
SL.
        Date           s or                                 COURT'S OR JUDGES'S ORDERS
No
                   directions
                       and
                   Registrar's
                   order with
                   Signatures
      28.11.2025
                                 WPMB No. 508 of 2025
                                 With connected Matters.
                                 Hon'ble G. Narendar, C.J.

Hon'ble Subhash Upadhyay, J.

Heard Mr. Dushyant Mainali, learned counsel for the petitioners, Mr. C.S. Rawat, learned Chief Standing Counsel with Mr. Gajendra Tripathi, learned Standing Counsel for the State of Uttarakhand and Mr. Saket Badola, Director, Jim Corbett Tiger Reserve, who is present in the Court.

2. We have perused the judgment of Hon'ble Apex Court in the case of T.N. Godavarman Thirumulpad vs. Union of India reported in 2025 Supreme(SC) 1942 dated 17.11.2025, the Hon'ble Apex Court, by the judgment, as reiterated and affirmed certain earlier rulings and also issued detailed guidelines in respect of matters, including establishment of eco-sensitive zone, buffer-zone, tiger core area, tiger Safaris, establishment of eco-tourism, hotels, resorts, etc.

3. The Director, Jim Corbett Tiger Reserve, on a query, has responded that the carrying capacity is determined on the basis of the formula laid down in the National Tiger Conservation Authority Guidelines (Annexure-1 of the Guidelines framed by the National Tiger Conservation Authority).

4. For a better and pragmatic appreciation, the Tiger Conservancy Plan, drawn up by the Wildlife Board, requires to be looked into, as the formula has to be worked-out depending on the length of the route and the Safari timings.

5. In that view, the Tiger Conservancy Plan, relating to the Tiger Reserves and National Parks in the State of Uttarakhand, shall be shared with the counsel for the petitioner on his email ID ([email protected]), forthwith and a copy of the same shall also furnished to the Court.

6. List on 05.12.2025.

7. The presence of the Director, Jim Corbett Tiger Reserve, on the next date of hearing, is dispensed with.

(Subhash Upadhyay, J.) (G. Narendar, C.J.) 28.11.2025 28.11.2025 Rathour

 
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