Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhawani Devi & Another ... vs Director Rehabilitation Tehri Dam ...
2026 Latest Caselaw 2664 UK

Citation : 2026 Latest Caselaw 2664 UK
Judgement Date : 2 April, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

Bhawani Devi & Another ... vs Director Rehabilitation Tehri Dam ... on 2 April, 2026

Author: Pankaj Purohit
Bench: Pankaj Purohit
              Office Notes, reports, orders or
SL.
      Date    proceedings or directions and                                     COURT'S OR JUDGES'S ORDERS
No
             Registrar's order with Signatures




                                                 WPMS NO.748 of 2026
                                                 Bhawani Devi & another                                       ..........Petitioners
                                                                           Versus

                                                 Director Rehabilitation Tehri Dam Project & others
                                                                                               ....Respondents

                                                 Hon'ble Pankaj Purohit, J.

Mr. Neeraj Garg, learned counsel for the petitioners.

2. Mr. Yogesh Pandey, learned Deputy Advocate General for the State.

3. Mr. Vritant Bhatt, earned counsel holding brief of Mr. Shobhit Saharia, learned counsel for respondent no.3.

4. Mr. Niranjan Bhatt, learned counsel along with Mr. Nirvesh Bahuguna, learned counsel put in appearance on behalf of respondent nos.6, 7 & 8, who shall file their power within two days.

5. Learned counsel for the petitioners submits that respondent no.2 passed the impugned order beyond jurisdiction. He further submits that there is a dispute with regard to the apportionment of the share; in such a situation, the matter would lie before the Civil Court only. Thus, respondent no.2 has exceeded his jurisdiction.

6. Learned counsel for the respondent(s) prays for and is granted four weeks' time to file counter affidavit(s).

7. List on 18.05.2026.

8. In the meantime, the effect and operation of the impugned order dated 21.02.2026 passed by respondent no.2 (annexure-1 to the writ petition) shall remain

stayed.

9. It is also provided that both the parties shall not create any third party interest in respect of the land in- dispute.

10. Stay application (IA No.1/2026) stands disposed of accordingly.

(Pankaj Purohit, J.) 02.04.2026 AK

 
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