Citation : 2021 Latest Caselaw 204 HP
Judgement Date : 5 January, 2021
HON'BLE HIGH COURT OF HIMACHAL PRADESH
AT SHIMLA
CWPOA Nos.1882, 1768, 1770,
1775, 1900/2020
.
Decided on: 05.01.2021
CWPOA No.1882/2020
Mamta Kanwar ...Petitioner.
Versus
State of H.P. & others . ..Respondents.
CWPOA No.1768/2020
Anju Bala ...Petitioner.
Versus
State of H.P. & others . ..Respondents.
CWPOA No.1770/2020
Darshan Kumar ...Petitioner.
Versus
State of H.P. & others . ..Respondents.
CWPOA No.1775/2020
Dile Ram ...Petitioner.
Versus
State of H.P. & others . ..Respondents.
CWPOA No.1900/2020
Sandeep Kumar ...Petitioner.
Versus
State of H.P. & others . ..Respondents.
..........................................................................................
Coram
Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge.
Hon'ble Ms Justice Jyotsna Rewal Dua, Judge.
Whether approved for reporting?1 No
For the petitioner(s) : Mr. Maan Singh, Advocate.
For the respondents : Mr. Ashok Sharma, Advocate General
with Mr. Vinod Thakur, Mr. Vikas
Rathore, Mr. Shiv Pal Manhans, Mr.
1
Whether reporters of the local papers may be allowed to see the judgment?
::: Downloaded on - 05/01/2021 20:15:53 :::HCHP
Nand Lal Thakur, Additional Advocates
General, Mr. Bhupinder Thakur, Ms.
Seema Sharma, & Mr. Yudhvir Thakur
Deputy Advocate Generals, for the
.
respondents/State.
(Through Video conferencing)
Tarlok Singh Chauhan, Judge (Oral)
Learned counsel for the petitioners states that he is
under instructions not to press the instant petitions.
Consequently, the instant writ petitions are dismissed, as not
pressed. Pending miscellaneous application(s), if any, shall also
stand disposed of. All the interim directions are ordered to be
vacated.
Copy dasti.
(Tarlok Singh Chauhan)
Judge
(Jyotsna Rewal Dua) Judge
January 05, 2021 (rohit)
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!