Citation : 2026 Latest Caselaw 2057 UK
Judgement Date : 17 March, 2026
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.2701 of 2018
Muntzir & others ......Petitioners
Versus
State of Uttarakhand & others
.....Respondents
With
WPMS No.2702 of 2018
WPMS No.2703 of 2018
WPMS No.2704 of 2018
Hon'ble Pankaj Purohit, J.
Mr. Bharat Singh, learned counsel for the petitioners.
2. Mr. P.S. Bisht, learned Brief Holder for the State.
3. Mr. Lalit Miglani, learned counsel for respondent nos.5 & 6.
4. Learned counsel for respondent nos.5 & 6 submits that in all these writ petitions, the petitioners have challenged the notice issued to them under Section 4-A of the UP Public Premises (Eviction of Unauthorized Occupants) Act, 1972. He further submits that since no stay order was passed in favour of the petitioners in all these writ petitions, and the proceedings have culminated and finally resulted in the eviction of the petitioners, and they have also moved appeals thereagainst which too have been dismissed, hence all the writ petitions are rendered infructuous.
5. In view of the above statement, all the writ petitions are dismissed as infructuous.
(Pankaj Purohit, J.) 17.03.2026 AK
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!