Citation : 2015 Latest Caselaw 8367 Del
Judgement Date : 4 November, 2015
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
RESERVED ON: 15.12.2014
% PRONOUNCED ON: 04.11.2015
+ W.P. (C) 8444/2003, C.M. Nos.13633/03, 4217/06 & 2383/07
UOI ..... Petitioner
versus
NIRUPMA KUMAR & ORS. ..... Respondents
W.P. (C) 12413/2006, C.M. No.9498/06
UOI & ANR ..... Petitioners
versus
NEELAM SANGHI ..... Respondent
Present: Mr. Jagjit Singh with Mr. Shivanshu Bajaj and Ms. Nisha,
Advocates for petitioners.
Mr. Nilansh Gaur, Advocate for R-1 in W.P.(C)8444/03
with respondent no.1 in person.
Mr. K.R. Sachdeva, Advocate for R-4 in
W.P.(C)8444/2003.
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT
HON'BLE MR. JUSTICE VIPIN SANGHI
S.RAVINDRA BHAT, J.
For detailed order, refer to judgment dated 04.11.2015 passed in W.P.(C)139/2000 - UOI v. Manisha Sharma & Ors.
S. RAVINDRA BHAT (JUDGE)
VIPIN SANGHI (JUDGE) NOVEMBER 04, 2015
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!