Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPMS/1640/2025
2025 Latest Caselaw 4023 UK

Citation : 2025 Latest Caselaw 4023 UK
Judgement Date : 1 September, 2025

Uttarakhand High Court

WPMS/1640/2025 on 1 September, 2025

Author: Manoj Kumar Tiwari
Bench: Manoj Kumar Tiwari
                                                                      2025:UHC:7748
              Office Notes,
             reports, orders
             or proceedings
SL.
      Date    or directions                COURT'S OR JUDGE'S ORDERS
No.
             and Registrar's
               order with
               Signatures
                               WPMS/1640/2025
                               With
                               WPMS/1642/2025
                               Hon'ble Manoj Kumar Tiwari, J.

Mr. Milind Raj, Advocate for the petitioners.

Mr. Ganesh Dutt Kandpal, Deputy Advocate General for the State.

1. Since identical questions have been raised by petitioners in both the writ petition, therefore, they are being heard and decided together. However, for the sake of brevity, facts of WPMS No. 1640 of 2025 alone are being considered and discussed.

2. Relief sought in the WPMS No. 1640 of 2025 is as follows:

"Issue a writ, order or direction in the nature of mandamus commanding and directing the respondents authorities to unseal the premises of petitioners Maktab/School which have been illegally sealed by the respondents authorities."

3. After arguing for a while, learned counsel for petitioners submits that this Court, in Writ Petition (M/S) No. 835 of 2025 has decided identical issue vide judgment dated 26.08.2025, therefore, these writ petitions be also disposed of in terms of the said judgment.

4. Mr. Ganesh Dutt Kandpal, learned Deputy 2025:UHC:7748 Advocate General appearing for the State do not dispute the submission made by learned counsel for the petitioners and he fairly concedes that these writ petitions be decided in terms of the judgment passed in the aforesaid writ petition.

5. Accordingly, both the writ petitions are disposed of in terms of order dated 26.08.2025, passed in Writ Petition (M/S) No. 835 of 2025.

(Manoj Kumar Tiwari, J.) 01.09.2025 Mahinder/

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter