Citation : 2021 Latest Caselaw 567 HP
Judgement Date : 8 January, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No. 3016 of 2020
.
Decided on: 08.01.2021.
Mukesh Sharma ....Petitioner.
Versus
Himachal Road Transport Corporation
and another ...Respondents.
Coram
The Hon'ble Mr. Justice Ajay Mohan Goel, Judge.
Whether approved for reporting?1 No
For the petitioner : Mr. Manohar Lal Sharma,
Advocate.
For the respondents : Mr. Vikas Rajput, Advocate.
(Through Video Conference)
Ajay Mohan Goel, Judge (Oral)
When this case was taken up for consideration,
learned Counsel for the petitioner is at ad-idem that the present
case is squarely covered by the judgment passed by this Court in
CWPOA No. 1517 of 2019, titled as Prem Singh Versus Himachal
Road Transport Corporation and another, on 18.12.2019.
2. Accordingly, this petition is disposed of with the
observation that the directions, which stand passed by this Court
in CWPOA No. 1517 of 2019 (supra), shall be read to have been
passed in the present petition also and the petition stands allowed
in said terms. Needful shall necessarily be done by the
1 Whether reporters of the local papers may be allowed to see the judgment?
respondents by 31.03.2021. Pending miscellaneous application(s),
if any, stand disposed of.
.
(Ajay Mohan Goel)
January 08, 2021 Judge
(narender)
r to
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!