Citation : 2025 Latest Caselaw 4942 UK
Judgement Date : 16 October, 2025
Office Notes,
reports, orders
or proceedings
SL.
Date or directions COURT'S OR JUDGE'S ORDERS
No.
and Registrar's
order with
Signatures
CLCON No. 533 of 2025
with
CLCON No. 534 of 2025
CLCON No. 536 of 2025
CLCON No. 538 of 2025
CLCON No. 539 of 2025
CLCON No. 540 of 2025
CLCON No. 542 of 2025
Hon'ble Manoj Kumar Tiwari, J.
Mr. Lalit Samant, Advocate for the petitioner.
2. Petitioner alleges disobedience of order dated 10.10.2018 passed in WPSS No. 2329 of 2018. According to him, the said judgment was affirmed by Division Bench vide judgment dated 06.05.2019 and the Hon'ble Supreme Court dismissed the Appeal filed by the State of Uttarakhand, vide order dated 15.10.2024. Thus, it is contended that the contempt petition is within period of limitation.
3. Issue notices to the respondents, returnable within six weeks.
4. Steps to be taken within two weeks.
5. List on 19.12.2025.
(Manoj Kumar Tiwari, J.) 16.10.2025
Navin
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!