Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Date Of Decision: 8.3.202 vs State Of Himachal Pradesh
2021 Latest Caselaw 1855 HP

Citation : 2021 Latest Caselaw 1855 HP
Judgement Date : 8 March, 2021

Himachal Pradesh High Court
Date Of Decision: 8.3.202 vs State Of Himachal Pradesh on 8 March, 2021
Bench: Sandeep Sharma
         IN THE HIGH COURT OF HIMACHAL PRADESH,
                         SHIMLA




                                                                                .
                                                     Cr. MP(M) No.281 of 2021





                                                    Date of Decision: 8.3.2021
    ____________________________________________________________
    Naina Devi                                                            .......Petitioner





                                              Versus

    State of Himachal Pradesh                                            .....Respondent.
    ____________________________________________________________
    Coram:




    Hon'ble Mr. Justice Sandeep Sharma, Judge.
    Whether approved for reporting? 1

    For the Petitioner:             Mr. Malay Kaushal, Advocate.


    For the Respondent: Mr. Sudhir Bhatnagar and Mr. Arvind
                                    Sharma,     Additional   Advocate
                                    Generals with Mr. Kunal Thakur,
                                    Deputy Advocate General.


    ____________________________________________________________
    Sandeep Sharma, Judge (oral):

Having carefully perused the status report filed

on behalf of the respondent-State, learned counsel

representing the bail petitioner, seeks permission to

withdraw the present petition at this stage with liberty to

file afresh at appropriate stage, in accordance with law, if

required and desired.

Whether the reporters of the local papers may be allowed to see the judgment?

2. Accordingly, in view of the aforesaid prayer

having been made by learned counsel representing the

.

petitioner, the present petition is dismissed as withdrawn

with liberty as prayed for.





                                              (Sandeep Sharma),
                                                  Judge
    March 8, 2021
         (shankar)




                        r         to










 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter