Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Supreme Court - Daily Orders

The State Of Uttarakhand vs Aali Bedini Bagzi Bugyal Sanrakshan ... on 12 September, 2023

     ITEM NO.29                                 COURT NO.3                SECTION X

                                  S U P R E M E C O U R T O F        I N D I A
                                          RECORD OF PROCEEDINGS

     Petition(s) for Special Leave to Appeal (C)                    No(s).     24801/2019

     (Arising out of impugned final judgment and order dated 21-08-2018
     in WPPIL No. 123/2014 passed by the High Court of Uttarakhand at
     Nainital)

     THE STATE OF UTTARAKHAND & ORS.                                       Petitioner(s)

                                                       VERSUS

     AALI BEDINI BAGZI BUGYAL SANRAKSHAN SAMITI                            Respondent(s)

     (IA No. 154459/2022 - INTERVENTION/IMPLEADMENT
      IA No. 143468/2022 - INTERVENTION/IMPLEADMENT
      IA No. 143459/2022 - INTERVENTION/IMPLEADMENT
      IA No. 143456/2022 - INTERVENTION/IMPLEADMENT
      IA No. 154481/2022 - INTERVENTION/IMPLEADMENT
      IA No. 154473/2022 - INTERVENTION/IMPLEADMENT
      IA No. 154467/2022 - INTERVENTION/IMPLEADMENT)

     Date : 12-09-2023 This matter was called on for hearing today.

     CORAM :                HON'BLE MR. JUSTICE SANJIV KHANNA
                            HON'BLE MR. JUSTICE S.V.N. BHATTI


     For Petitioner(s)                 Mr. Atul Sharma, AOR
                                       Ms. Rachna Gandhi, Adv.

     For Respondent(s)                 Mr. Manish Raghav , AOR
                                       Mr. Rohit Dandriyal, Adv.
                                       Mr. Siddharth Nair, Adv.
                                       Ms. Sonakshi Monga, Adv.
                                       Mr. Rohit Gour, Adv.
                                       Mr. Juganu Bhati, Adv.
                                       Mr. Manish Raghav, Adv.

                             UPON hearing the counsel the Court made the following
                                                O R D E R

In view of the letter circulated by the learned counsel for the petitioner seeking adjournment, re-list in the month of November, 2023.

Signature Not Verified Digitally signed by Narendra Prasad Date: 2023.09.13 17:45:21 IST Reason:

(NARENDRA PRASAD) (R.S. NARAYANAN) ASTT. REGISTRAR-cum-PS ASSISTANT REGISTRAR