Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashish Sharma vs State Of Himachal Pradesh & Anr
2021 Latest Caselaw 2192 HP

Citation : 2021 Latest Caselaw 2192 HP
Judgement Date : 17 March, 2021

Himachal Pradesh High Court
Ashish Sharma vs State Of Himachal Pradesh & Anr on 17 March, 2021
Bench: Tarlok Singh Chauhan, Chander Bhusan Barowalia

IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

CWPs No. 1022, 1023, 1033 & 1444 of 2021

.

Decided on: 17.03.2021

_______________________________________________________________ CWP No. 1022 of 2021 Ashish Sharma .....Petitioner

Versus State of Himachal Pradesh & anr. ......Respondents

CWP No. 1023 of 2021 Sandeep Sharma .....Petitioner

Versus State of Himachal Pradesh & anr. ......Respondents

CWP No. 1033 of 2021 Sushant Kumar r .....Petitioner Versus

State of Himachal Pradesh & anr. ......Respondents

CWP No. 1444 of 2021

Shiv Dass & anr. .....Petitioners Versus State of Himachal Pradesh & anr. ......Respondents

_______________________________________________________________ Coram

The Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge. The Hon'ble Mr. Justice Chander Bhusan Barowalia, Judge.

Whether approved for reporting? No.

_______________________________________________________________ For the petitioner(s): Mr. K.B. Khajuria, Advocate (in CWPs No. 1022 & 1023 of 2021) and Dr. Lalit K. Sharma, Advocate (in CWP No. 1444 of 2021).

For respondent No. 1/States: Mr. Ashok Sharma, Advocate General with Mr. Vinod Thakur, Mr. Vikas Rathore and Mr. Shiv Pal Manhans, Addl. AGs, Mr. J.S. Guleria and Mr. Bhupinder

Whether reporters of Local Papers may be allowed to see the judgment?

Thakur, Dy. AGs.

For respondent No. 2: Mr. Ankush Dass Sood, Sr. Advocate with Mr. Vikrant Thakur, Advocate (Mr. Vikrant Thakur, Advocate, through Video Conference)

.

Tarlok Singh Chauhan, Judge(oral)

Since none of the petitioners have qualified the

mains, by securing more than 405 marks, as is evident from

the result, which has been produced in the Court in a sealed

cover, therefore, the instant petitions have been rendered

infructuous and are accordingly dismissed, leaving all

questions of law open. Result, produced in a sealed

covered, returned.

Pending application(s), if any, stand(s) disposed

of.

(Tarlok Singh Chauhan) Judge

(Chander Bhusan Barowalia)

Judge March 17, 2021 (cs/virender)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter