Citation : 2021 Latest Caselaw 4956 HP
Judgement Date : 7 October, 2021
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
ON THE 7th DAY OF OCTOBER, 2021
BEFORE
.
HON'BLE MR. JUSTICE TARLOK SINGH CHAUHAN
&
HON'BLE MR. JUSTICE SATYEN VAIDYA
CIVIL WRIT PETITION NO. 6391 OF 2020 ALONG-WITH EXECUTION
PETITION NO. 117 OF 2018
CIVIL WRIT PETITION NO. 6391 OF 2020
Between:-
UTTAMU DEVI AGED 80 YEARS
WIDOW OF LATE SHRI UTTAM CHAND,
RESIDENT OF VILLAGE & P.O. KANDHA,
TEHSIL THUNAG, DISTRICT MANDI, H.P.
r ....PETITIONER
(BY SH. DEVENDER SHARMA AND MR. SUBHASH
MOHAN SNEHI, ADVOCATES)
AND
1. STATE OF H.P. THROUGH PRINCIPAL
SECRETARY (PUBLIC WORKS) TO THE
GOVERNMENT OF HIMACHAL PRADESH,
SHIMLA-171 002.
2. ENGINEER-IN-CHIEF, HP PWD, NIRMAN
BHAWAN, NIGAM VIHAR, SHIMLA-171002.
3. SUPERINTENDING ENGINEER,
1st CIRCLE, HP PWD MANDI,
DISTRICT MANDI, H.P.
4. EXECUTIVE ENGINEER,
HP PWD DIVISION SUNDERNAGAR,
DISTRICT MANDI, H.P.
..RESPONDENTS
(MR. ASHOK SHARMA, ADVOCATE GENERAL
WITH MR. R.S. DOGRA, SR. ADDL. A.G MR.
VINOD THAKUR, MR. HEMANSHU MISRA, MR.
SHIV PAL MANHANS, ADDITIONAL ADVOCATE
GENERALS AND MR. BHUPINDER THAKUR,
DEPUTY ADVOCATE GENERAL)
EXECUTION PETITION NO. 117 OF 2018
Between:
::: Downloaded on - 31/01/2022 23:11:26 :::CIS
2
SMT. SANEHRU DEVI
WIFE OF LATE SH. GHULLA RAM,
RESIDENT OF VILLAGE NIHAL,
.
POST OFFICE BILASPUR, TEHSIL
AND DISTT. BILASPUR, H.P.
HOUSEWIFE.
....PETITIONER
(BY SH. A.K. GUPTA, ADVOCATE)
AND
1. STATE OF H.P. THROUGH THE PRINCIPAL
SECRETARY (PWD) WITH HEADQUARTER
AT SHIMLA, H.P.
2. THE ENGINEER-IN-CHIEF,
HP PWD WITH HEADQUARTER AT
NIRMAN BHAWAN, SHIMLA, H.P.
3. THE EXECUTIVE ENGINEER,
HP PWD DIVISION NO. 1, BILASPUR,
DISTRICT BILASPUR, H.P.
..RESPONDENTS
(MR. ASHOK SHARMA, ADVOCATE GENERAL
WITH MR. R.S. DOGRA, SR. ADDL. A.G MR.
VINOD THAKUR, MR. HEMANSHU MISRA, MR.
SHIV PAL MANHANS, ADDITIONAL ADVOCATE
GENERALS AND MR. BHUPINDER THAKUR,
DEPUTY ADVOCATE GENERAL)
________________________________________________________________________
These petitions coming on for orders this day, Hon'ble Mr.
Justice Tarlok Singh Chauhan, passed the following:
ORDER
Learned counsel for the petitioners state that they are under
instructions not to press these petitions, in view of the judgment
rendered by a Full Bench of this Court in CWP No. 3598 of 2019
titled as Smt. Balo Devi vs. State of H.P and others on
28.09.2021 with liberty to avail of such remedy as is available
under the law. Their statements are taken on record.
2. Consequently, these petitions are dismissed as not pressed
with liberty as aforesaid, so also the pending application(s), if any.
.
(Tarlok Singh Chauhan)
Judge
October 07, 2021 ( Satyen Vaidya )
(naveen) Judge
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!