Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yog Raj vs . State Of Himachal Pradesh A/W ...
2022 Latest Caselaw 6552 HP

Citation : 2022 Latest Caselaw 6552 HP
Judgement Date : 1 August, 2022

Himachal Pradesh High Court
Yog Raj vs . State Of Himachal Pradesh A/W ... on 1 August, 2022
Bench: Sandeep Sharma

Yog Raj vs. State of Himachal Pradesh a/w connected matters.

.

CWPOA No.3573 & 5318 of 2019

01.08.2022 Present Mr. Onkar Jairath, Advocate, for petitioners No. 1 to 16, 18 to 29, 31 to 37, 39, 41 to 48, 50 to 73, 77, 79 to 83,

89 to 93, 95 to 97, 99 to 104, 106 to 108, 110 to 119 in CWPOA No.3573 of 2019 and Mr. R.L.Chaudhary, Advocate, for petitioners No. 4, 5, 7 to 14, 18, 22 to 25, 27 to 36, 41 to 45 in CWPOA No.5318 of 2019.

Mr. Prashant Chaudhary, Advocate for petitioners No. 17, 30, 38 to 40, 49, 50, 74 to 76 78, 84 to 88, 94, 96, 98,100, 105, 109 in CWPOA No.3573 of 2019 and for petitioners No.1, 2, 3, 6,15, 16,17, 19, 20, 21, 26, 37, 38,

39, 40, 46 in CWPOA No.5318 of 2019.

Mr. Sudhir Bhatnagar and Mr. Narender Guleria, Additional Advocate Generals with Mr. Sunny Dhatwalia, Assistant Advocate General, for the respondent-State.

Mr. Lalit K. Sharma, Advocate, for the proposed in CMP- T No.817 of 2021 in CWPOA No.5318 of 2019.

Mr. R.L.Chaudhary, Advocate, for the proposed applicants in CMP-T No.758 of 2021 and CMP(T)

No.1000 of 2021 in CWPOA No.5318 of 2019.

Mr. Dalip K. Sharma, Advocate, for the proposed

applicants in CMP-T No.775 of 2021 and for the proposed applicants in CMP-T No.707 of 2021 in CWPOA No.5318 of 2019.

CMP-T No.817 of 2021 a/w CMP-T No.758, 1000, 775, 567, 568, 628 and 707 of 2021 in CWPOA No.5318 of

Since at the time of final hearing of the case, applications

bearing CMP-T No.817 of 2021, CMP-T No.758 of 2021, CMP-T

No.1000 of 2021, CMP-T No. 775 of 2021, CMP-T No. 707 of

2021, CMP-T Nos.567 & 568 of 2021, CMP-T No.628 of 2021

seeking therein impleadment of proposed applicants could not be

taken up for consideration, the same are listed today. Learned

counsel representing the petitioners states that prayer made in the

instant applications for impleadment as petitioners cannot be

.

allowed, rather independent petitions, if any, can be filed. Learned

Additional Advocate General also states that for seeking relief, as

has been claimed in the petitions, applicants are required to file

separate petitions because facts and circumstances of each and

every case are not similar.

Consequently, in view of the above, the present

applications are disposed of, reserving liberty to the applicants to file

appropriate proceedings in appropriate Court of law, if required and

desire.

Inadvertently, name of Mr. Prashant Chaudhary,

Advocate could not be reflected in the judgment dated 19th July,

2022 passed in CWPOA No.3573 of 2019 alongwith other

connected mattes, for petitioners No. 17, 30, 38 to 40, 49, 50, 74 to

76 78, 84 to 88, 94, 96, 98,100, 105, 109 in CWPOA No.3573 of

2019 and for petitioners No.1, 2, 3, 6,15, 16,17, 19, 20, 21, 26, 37,

38, 39, 40, 46 in CWPOA No.5318 of 2019.

Accordingly, in view of the above, Registry is directed to

reflect the name of Mr. Prashant Chaudhary, Advocate for

petitioners No. 17, 30, 38 to 40, 49, 50, 74 to 76 78, 84 to 88, 94, 96,

98,100, 105, 109 in CWPOA No.3573 of 2019 and for petitioners

No.1, 2, 3, 6,15, 16,17, 19, 20, 21, 26, 37, 38, 39, 40, 46 in CWPOA

No.5318 of 2019 in the memo of the judgment dated 19th July,

2022.

(Sandeep Sharma) Judge 1st August, 2022 (shankar)

 
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