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

Karamveer Singh vs State Of Uttarakhand And Others
2026 Latest Caselaw 2226 UK

Citation : 2026 Latest Caselaw 2226 UK
Judgement Date : 20 March, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

Karamveer Singh vs State Of Uttarakhand And Others on 20 March, 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.409 of 2026
                                  Karamveer Singh                                          ............Petitioner
                                                            Vs.
                                  State of Uttarakhand and others                         ..........Respondents

                                  Hon'ble Pankaj Purohit, J.

Mr. Vinoda Nand Barthwal, learned counsel for the petitioner, through video conferencing.

2. Mr. B.S. Koranga, learned B.H. for the State.

3. This writ petition was disposed of vide order dated 23.02.2026 passed by this Court.

Correction Application (MCC No.2 of 2026)

4. Today the matter is listed on a correction application moved by the petitioner whereby the petitioner wants to correct the date of the representation in paragraph nos.4 and 5 of the judgment and order dated 23.02.2026.

5. It is contended by learned counsel for the petitioner that the date of representation has wrongly been transcribed as 07.11.2025 instead of 30.12.2025.

6. I have perused the correction application and the record and it appears that the date is wrongly transcribed.

7. Accordingly correction application is allowed.

8. Let necessary correction be incorporated on the date of representation "30.12.2025" be transcribed in place of "07.11.2025" in paragraph nos.4 and 5 of the judgment and order dated 23.02.2026.

9. Office is directed to do the needful and a correct copy of the order shall be supplied to the learned counsel for the petitioner as per Rules.

(Pankaj Purohit, J.) 20.03.2026 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