Citation : 2021 Latest Caselaw 2859 HP
Judgement Date : 27 May, 2021
CWP No.4423 of 2020 a/w CWP No.4245, 4427, 4428 of 2020 & 2894 of 2021
.
27.05.2021 Present: Mr. C.N. Singh, Advocate, for the petitioner(s).
Mr. Ajay Vaidya, Senior Additional Advocate
General, for the respondent(s)-State. Mr. J.L. Bhardwaj, Advocate, for respondents No.7 and 8 in CWP No.4423 of 2020 and for respondent No.7 in CWP No.4428 of 2020.
(Through Video Conferencing)
The order dated 06.05.2021 would indicate that
the arguments were heard and judgment was reserved.
Thereafter, certain orders have been passed. Under these
circumstances, we deem it just and necessary that the
matter be listed before the concerned Bench.
Learned counsels submit that due to the urgency
in the matter, the matter could be listed before the
concerned Bench tomorrow.
The Registry to place the request before the
Hon'ble Chief Justice to list this matter before the concerned
Bench on 28.05.2021.
( Ravi Malimath ) Judge
( Jyotsna Rewal Dua ) Judge
May 27, 2021 (Himalvi/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!