Citation : 2026 Latest Caselaw 2156 UK
Judgement Date : 19 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.507 of 2026
Arun Singh Tomar ............Petitioner
Vs.
State of Uttarakhand ..........Respondent
Hon'ble Pankaj Purohit, J.
Ms. Geetanjali Dhami, learned counsel for the petitioner.
2. Mr. Suyash Pant, learned S.C. for the State.
3. This writ petition was disposed of vide order dated 27.02.2026 passed by this Court.
Correction Application (MCC No. 1 of 2026)
4. Today, the matter is listed on a correction application moved by learned counsel for the petitioner.
5. In the correction application, it has been submitted by learned counsel for the petitioner that in paragraph no.4 of the aforesaid judgment and order, the words "Scheduled Tribe Category" have been wrongly mentioned as "Scheduled Caste Category."
6. Learned counsel for the petitioner submits that the petitioner belongs to the Scheduled Tribe Category and seeks correction of the said error.
7. It is a matter of record that the petitioner belongs to the Scheduled Tribe Category.
8. Accordingly, the correction application is allowed.
9. Let the necessary correction be incorporated in the aforesaid judgment and order dated 27.02.2026 and the petitioner shall be supplied with a corrected copy of the order dated 27.02.2026.
(Pankaj Purohit, J.) 19.03.2026 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!