Citation : 2026 Latest Caselaw 1798 UK
Judgement Date : 11 March, 2026
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.235 of 2025
Rajrani Inter College Anajmandi
Gadarpur and another ............Petitioners
Vs.
State of Uttarakhand and others ..........Respondents
Hon'ble Pankaj Purohit, J.
Ms. Swati Verma, learned counsel for the petitioners.
2. Mr. N.S. Pundir, D.A.G. for the State. Amendment Application (IA No.2 of 2025)
3. An amendment application has been filed by the petitioners for incorporating paragraph no.20A and prayer clause (ii) in place of earlier prayer clause (ii), whereby the petitioner sought to challenge the order dated 28.03.2025, whereby the representation of the petitioner has been rejected.
4. Though the objection has been filed by the respondent- State, but objection is on the merit of the rejection order and not on the amendment application as such.
5. In such view of the matter amendment application is allowed.
6. Let necessary amendment be incorporated within a week by supplying amended copy of the writ petition.
7. If the amended copy of the writ petition is supplied to the respondent(s), the respondent(s) may file their counter affidavit(s) to the amended writ petition afresh.
8. List this case on 28.04.2026.
(Pankaj Purohit, J.) 11.03.2026 SK
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!