Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

______________________________________________________________ vs Shri Jagdish And Another
2022 Latest Caselaw 11750 HP

Citation : 2022 Latest Caselaw 11750 HP
Judgement Date : 29 December, 2022

Himachal Pradesh High Court
______________________________________________________________ vs Shri Jagdish And Another on 29 December, 2022
Bench: Ajay Mohan Goel
                                                                         1




      IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                                                      RFA No. 43 of 2014




                                                                                                         .
                                          Date of Decision 29.12.2022





______________________________________________________________
NTPC Limited, Kol Dam Hydro Power Project             ....Appellant.
                                 Vs.





Shri Jagdish and another
                                                                                                     .....Respondents.

Coram:





The Hon'ble Mr. Justice Ajay Mohan Goel, Judge
Whether approved for reporting?1
For the appellant:                                          Mr. Neeraj Gupta, Senior Advocate, with M/s
                                                            Ajeet Singh Jaswal and Pranjal Munjal,
                                     r                      Advocates.

For the respondents:                                        Mr. R.K. Bansal, Advocate, for respondent No.
                                                            1.

                                                            M/s Sumesh Raj, Dinesh Thakur and Sanjeev


                                                            Sood, Additional Advocate Generals, for
                                                            respondent No. 2.

Ajay Mohan Goel, Judge (Oral):

Learned counsel for the parties are ad idem that this appeal is

squarely covered by the judgment of this Court in NTPC Limited, Kol Dam,

Barmana Vs. Babu Ram and another, RFA No. 792 of 2012 and this appeal be

disposed of with the direction that the findings so returned by the Co-ordinate

Bench in RFA No. 792 of 2012 shall mutatis mutandis apply to this appeal also.

2. Accordingly, this appeal is disposed of with the direction that the

findings returned by the Co-ordinate Bench of this Court in NTPC Limited, Kol

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

Dam, Barmana Vs. Babu Ram and another, RFA No. 792 of 2012 shall mutatis

mutandis apply to this appeal also and all directions so issued by the Co-ordinate

.

Bench shall be construed as having been issued in this appeal also. Miscellaneous

applications, if any, also stand disposed of.





                                                      (Ajay Mohan Goel)
                                                          Judge
December 29, 2022
    (bhupender)




                        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