Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Kumar vs State Of Uttarakhand And Others
2026 Latest Caselaw 1495 UK

Citation : 2026 Latest Caselaw 1495 UK
Judgement Date : 25 February, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

Narendra Kumar vs State Of Uttarakhand And Others on 25 February, 2026

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



                                  WPMS No.940 of 2025
                                  Narendra Kumar                                            ............Petitioner
                                                            Vs.
                                  State of Uttarakhand and others                          ..........Respondents

                                  Hon'ble Pankaj Purohit, J.

There is no representation for the petitioner.

2. Mr. Devendra Pant, S.C. for the State/respondent no.1.

3. Mr. Parikshit Saini, Advocate for respondent no.2.

4. Ms. Devika Tiwari, Advocate for respondent nos.3 and

5. Mr. Prateek Tripathi, Advocate for respondent no.5.

6. Mr. Siddharth Bankoti, Advocate for respondent no.6.

7. Misc. Application (IA No.1 of 2025) is allowed. Counter affidavit filed on behalf of respondent no.3 is taken on record.

8. Misc. Application (IA No.2 of 2025) is allowed. Counter affidavit filed on behalf of respondent no.5 is taken on record.

9. Misc. Application (IA No.3 of 2025) is allowed. Counter affidavit filed on behalf of respondent no.6 is taken on record.

10. Misc. Application (IA No.4 of 2025) is allowed. Supplementary affidavit filed on behalf of the petitioner is taken on record.

11. Misc. Application (IA No.5 of 2026) is allowed. Supplementary affidavit filed on behalf of the petitioner is taken on record.

12. Since there is no representation for the petitioner, in the interest of justice, the matter is adjourned.

13. List this case on 02.04.2026.

(Pankaj Purohit, J.) 25.02.2026 SK

 
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 : Media

 
 
Latestlaws Newsletter