Citation : 2025 Latest Caselaw 2576 Del
Judgement Date : 28 February, 2025
$~42 to 45
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ LPA 154/2025 & CM APPL. 12184/2025
BHUVNESH MEHRU AND ORS .....Appellants
Through: Ms. Shruti Verma, Ms. Mrinal
Gopal Elker, Ms. Chhavi Khandelwal and
Ms. Chinmay Chaitany, Advs.
versus
UNION OF INDIA & ANR. .....Respondents
Through: Mr. Somesh Chandra Jha and
Mr. Akash Kishore, Advocates for NESTS.
+ LPA 155/2025 & CM APPL. 12196/2025
ISLAM AND ORS .....Appellants
Through: Ms. Shruti Verma, Ms. Mrinal
Gopal Elker, Ms. Chhavi Khandelwal and
Ms. Chinmay Chaitany, Advs.
versus
UNION OF INDIA & ANR. .....Respondents
Through: Mr. Somesh Chandra Jha and
Mr. Akash Kishore, Advocates for NESTS
Mr. Vikrant N. Goyal, Advocate and Mr.
Devrat, GP, Ms. Nisha Dagar and Mr.
Aditya Shukla, Advocates for R2/UOI.
+ LPA 156/2025 & CM APPL. 12200/2025
PAYAL .....Appellant
Through: Ms. Shruti Verma, Ms. Mrinal
Gopal Elker, Ms. Chhavi Khandelwal and
Ms. Chinmay Chaitany, Advs.
versus
UNION OF INDIA & ANR. .....Respondents
Through: Mr. Somesh Chandra Jha and
Signature Not Verified
Digitally Signed By:AJIT
LPA 154/2025 & connected matters Page 1 of 3
KUMAR
Signing Date:04.03.2025
15:00:44
Mr. Akash Kishore, Advocates for NESTS
+ LPA 157/2025, CM APPLs. 12244/2025 & 12245/2025
NEERAJ KUSHWAHA & ORS. .....Appellants
Through: Ms. Shruti Verma, Ms. Mrinal
Gopal Elker, Ms. Chhavi Khandelwal and
Ms. Chinmay Chaitany, Advs.
versus
UNION OF INDIA & ANR. .....Respondents
Through: Mr. Somesh Chandra Jha and
Mr. Akash Kishore, Advocates for NESTS.
Mr. Ruchir Mishra, Mr. Sanjiv Kumar
Saxena, Mr. Mukesh Kumar Tiwari, Ms.
Poonam Shukla, Ms. Reba Jena Mishra and
Ms. Harshita Sharma, Advocates with Mr.
Kapil Dev GP for UOI.
CORAM:
HON'BLE MR. JUSTICE C. HARI SHANKAR
HON'BLE MR. JUSTICE AJAY DIGPAUL
JUDGMENT (ORAL)
% 28.02.2025
C. HARI SHANKAR, J.
1. These appeals challenge order dated 31 January 2025 passed by a learned Single Judge of this Court.
2. An identical appeal stands dismissed by us by a detailed judgment dated 21 February 2025 passed in Aditya Kumar v UOI1.
3. Following the said decision, these appeals are also dismissed.
C. HARI SHANKAR, J.
AJAY DIGPAUL, J.
FEBRUARY 28, 2025/yg Click here to check corrigendum, if any
1 LPA 127/2025 decided on 21 February 2025
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!