Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Bhagwati Pandey vs Smt. Deepa Joshi And Another
2026 Latest Caselaw 2812 UK

Citation : 2026 Latest Caselaw 2812 UK
Judgement Date : 8 April, 2026

[Cites 1, Cited by 0]

Uttarakhand High Court

Smt. Bhagwati Pandey vs Smt. Deepa Joshi And Another on 8 April, 2026

Author: Alok Kumar Verma
Bench: Alok Kumar Verma
                                                         2026:UHC:2482

   IN THE HIGH COURT OF UTTARAKHAND
              AT NAINITAL

THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
                     8TH APRIL, 2026

       WRIT PETITON NO. 521 of 2026 (M/S)

Smt. Bhagwati Pandey                                 .....Petitioner

                              Versus

Smt. Deepa Joshi and Another                    ....Respondents

Counsel for the Petitioner     :       Mr. Kovid Bhatt, Advocate
                                       holding brief of Mr. Alok
                                       Dalakoti, Advocate.

Hon'ble Alok Kumar Verma,J.

This writ petition has been filed by the petitioner

- plaintiff under Article 227 of the Constitution of India with

the following prayers:-

"(i) Issue a writ, order or direction in the nature

of mandamus directing the learned Judge, Court

of Civil Judge Senior Division, Haldwani, District

Nainital to decide the Civil Suit No.116 of 2021

"Bhagwati Pandey versus Deepa Joshi and

Another" filed by the petitioner before Civil Judge

Senior Division, Haldwani, District Nainital.

(ii) Issue any other or further writ, order or

direction which this Hon'ble Court may deem fit

and proper in the circumstances of the case.

(iii) Award the cost of the petition in favour of

the petitioner."

2026:UHC:2482

2. Heard Mr. Kovid Bhatt, learned counsel holding

brief of Mr. Alok Dalakoti, learned counsel for the petitioner.

3. Mr. Kovid Bhatt, Advocate, submitted that the

petitioner has filed the Civil Suit No.116 of 2021 for

permanent prohibitory injunction and mandatory injunction.

The said suit is pending for plaintiff's evidence.

4. In the facts and circumstances of the case, the

learned Civil Judge (Senior Division), Haldwani, District

Nainital is directed to make an endeavour to decide the Civil

Suit No.116 of 2021, "Smt. Bhagwati Pandey vs. Smt.

Deepa Joshi and Another", as expeditiously as possible, as

per law, without granting any unnecessary adjournment to

either of the parties.

5. The present writ petition is disposed of

accordingly.

6. It is made clear that this Court has not

expressed any opinion on the merit of the case.

___________________ ALOK KUMAR VERMA, J.

Date: 08.04.2026 Pant/

 
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