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

Unknown vs State Of Uttarakhand
2026 Latest Caselaw 2353 UK

Citation : 2026 Latest Caselaw 2353 UK
Judgement Date : 24 March, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

Unknown vs State Of Uttarakhand on 24 March, 2026

Author: Manoj Kumar Tiwari
Bench: Manoj Kumar Tiwari
                 Office
                 Notes,
                reports,
               orders or
             proceedings
SL.
      Date         or                     COURT'S OR JUDGE'S ORDERS
No.
              directions
                  and
              Registrar's
              order with
              Signatures
                            WPSS/1067/2025

                            Vijay Pal Bharti
                                                                      --Petitioner
                                                Versus
                            State Of Uttarakhand
                                                                --Respondent

With WPSS No. 1149 of 2025 WPSS No. 1153 of 2025, WPSS No. 1179 of 2025 WPSS No. 1180 of 2025, WPSS No. 1205 of 2025 WPSS No. 1269 of 2025, WPSS No. 1270 of 2025 WPSS No. 1325 of 2025, WPSS No. 1340 of 2025 WPSS No. 1341 of 2025, WPSS No. 1347 of 2025 WPSS No. 1352 of 2025, WPSS No. 1373 of 2025 WPSS No. 1376 of 2025, WPSS No. 1423 of 2025 WPSS No. 1424 of 2025, WPSS No. 1425 of 2025 WPSS No. 1518 of 2025, WPSS No. 1527 of 2025 WPSS No. 1529 of 2025, WPSS No. 1552 of 2025 WPSS No. 1556 of 2025, WPSS No. 1569 of 2025 Hon'ble Manoj Kumar Tiwari, J

1. Mr. C.D. Bahuguna, learned Senior Counsel assisted by Mr. C.S.Dalakoti with Mr. T.P.S. Takuli & Mr. M.K. Ray, learned counsel for the petitioners.

2. Mr. N.K. Papnoi, learned Standing Counsel for the State of Uttarakhand.

3. Learned State Counsel is not able to properly assist the Court.

4. In such view of the matter, Director, Elementary shall appear in person before this Court, along with entire record, on the next date fixed.

5. List this case on 30.03.2026.

6. Interim order(s), if any, to continue till then.

7. Registry is directed to communicate this order electronically to the Director concerned.

(Manoj Kumar Tiwari, J) 24.03.2026 Aswal

 
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