Citation : 2021 Latest Caselaw 2561 HP
Judgement Date : 5 April, 2021
LPAs No. 20 to 23 of 2015
05.04.2021 Present: Mr. Vinod Thakur, Mr. Vikas Rathore and Mr.
.
Shiv Pal Manhans, Additional Advocates
General, with Mr. Bhupinder Thakur and Mr. J.S. Guleria, Deputy Advocates General, for the appellants.
Mr. Naresh Kaul, Advocate, for the respondent In LPA No. 20 of 2015.
Mr. Deepak Kaushal, Advocate, for the
respondent in LPA No. 21 of2015.
Mr. Surender Sharma, Advocate, for the rrespondent(s) in LPAs No. 22 and 23 of 2015.
(Through video conferencing)
Learned counsel for the respondent, in LPA No.
20 of 2015, states that the issue in question is no longer res
integra, in view of the judgment delivered by a Division
bench of this Court in LPA No. 75 of 2014, titled Madan
Lal vs. State of H.P. & others. His statement is taken on
record. Confronted with this, learned Additional Advocate
General prays for and is granted two weeks' time to obtain
instructions.
List on 26th April, 2021.
(Tarlok Singh Chauhan) Judge
(Chander Bhusan Barowalia) Judge 5th April, 2021 (sanjeev/virender)
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!