Citation : 2015 Latest Caselaw 7074 Del
Judgement Date : 17 September, 2015
$~17 to 18
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Decided on: 17.09.2015
+ W.P.(C) 3244/2013
MANOJ KUMAR ..... Petitioner
Versus
UNION OF INDIA & ORS. ..... Respondents
+ W.P.(C) 6874/2013, C.M. NO.14898/2013 DALSHER SINGH ..... Petitioner
Versus
UNION OF INDIA & ORS. ..... Respondents
Through : Sh. N.L. Bareja, Advocate, for petitioner in Item Nos. 16 and 17. Sh. Rishi Kapoor and Ms. Manpreet Kaur, Advocate, for petitioner in Item No.18. Sh. Jasmeet Singh, CGSC with Ms. Astha Sharma, Advocate, for UOI in Item Nos. 16 and 18. Ct. G.B. Sahu, for CRPF/RAF in Item Nos. 16 and
Sh. Rajesh Gogna, CGSC with Ms. L. Gangmei, Advocate, in Item No.17. Sh. B.K. Raut, Pairvi Officer, CRPF in Item Nos. 16 to 18.
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT HON'BLE MS. JUSTICE DEEPA SHARMA
MR. JUSTICE S. RAVINDRA BHAT (OPEN COURT) % The petitions are dismissed.
W.P.(C) 3244/13 & 6874/13 Page 1 For detailed judgment, the decision dated 17.09.2015 in W.P.(C) 2181/2013 may be referred to.
S. RAVINDRA BHAT (JUDGE)
DEEPA SHARMA (JUDGE) SEPTEMBER 17, 2015 'ajk'
W.P.(C) 3244/13 & 6874/13 Page 2
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!