Citation : 2022 Latest Caselaw 6289 HP
Judgement Date : 26 July, 2022
State of H.P. and others vs. Surajmani and others a/w connected matters
LPA No. 165/2021 a/w CWP Nos. 2097/2015,
.
1946/2016, 2398/2016, 2713/2016, 2763 to
2766/2016, 2769 to 2772/2016, 2804/2016, 2806/2015, 2827/2016, 2828/2016, 2871/2016, 2876 to 2881/2016, 2932/2016, 2973/2016,
2979/2016, 3027/2016, 3054/2016, 3205/2016, 3301/2016, 3304/2016, 341/2017,414/2017, 614/2017, 1136/2017, 2043/2017, 45/2018, 590/2018, 1068/2018, 1069/2018, 1405/2018, 2482/2018, 2650/2018, 2666/2018, 2770/2018,
2795/2018, 2922/2018, 2975/ 2018, 2976/2018, 2978 to 2982/2018, 3077/2018, 64/2019, 88/2019, 109/2019, 168/2019, 176/2019, 245 to 247/2019, 250/2019, 256/2019, 275/2019,
329/2019, 365/2019, 556/2019, 626/2019,
706/2019, 748/2019, 826/2019, 838/2019, 886/2019, 1065/2019, 1196/2019, 1232/2019,1235/2019, 1317/2019,1493 to 1496/2019, 1716/2019, 2053/2019, 2118/2019, 2119/2019, 2193/2019, 2481/2019, 2671/2019,
2673 to 2677/2019, 2682 to 2686/2019, 2835/2019, 3551/2019, 3600/2019, 3601/2019, 3790 to 3793/2019, 4130/2019, CMP (M)
1905/2019, CWPOA Nos. 4950/2019, 6135/2019, 6336/2019, 7085/2019, 7789/2019,
7171/2019, 7250/2019, 7762/2019, 7837/2019, Ex. Pt. Nos. 26/2019, 48/2019, CWP Nos. 493/2020, 751/2020, 1162/2020, 1164/2020, 2333/2020, 2404/2020, 2405/2020, 2915/2020,
2987/2020, 3371/2020, 3649/2020, 3900/2020, 3972/2020, 4136/2020, 4272/2020, 4662/2020, 5218/2020 5457/2020, 5480 to 5482/2020, 5489/2020, 5500/2020, 5620/2020, 5712/2020, 6079/2020, CWPOA No. 66/2020, 1328/2020, 1967/2020, 1968/2020, 3042/2020, 4347/2020, Ex. Pt. 354/2020, CWP No. 29/2021, 37/2021, 60/2021, 73/2021, 74/2021, 117/2021, 206/2021, 208/2021, 244/2021, 278/2021, 314/2021, 324/2021, 327/2021, 476/2021, 783/2021, 830/2021, 834/2021, 936/2021, 938/2021, 942/2021, 949/2021, 1156/2021, 1159 to 1169/2021, 1175 to 1178/2021, 1182/2021, 1183/ 2021, 1187/2021, 1189/2021, 1190/2021, 1198/2021, 1252/2021, 1254/2021, 1304/2021, 1371/2021, 1373/2021, 1376/2021, 1377/2021, 1379/2021, 1400/2021, 1408/2021, 1409/2021, 1446/2021, 1521/2021, 1523/2021,
1524/2021, 1580/2021, 1592 to 1594/2021, 1599/2021, 1602/2021, 1666/2021,
.
1719/2021,1726/2021, 1729/2021, 1752/2021,
1754/2021, 1777/2021, 1787/2021, 1803/2021, 2482/2021, 2966/2021, 3171/2021, 3185/2021, 3750/2021, 3751/2021, 4183/2021, 4249/2021, 4547/2021, 4551/2021, 4552/2021, 5858/2021,
5906/2021, 5923/2021, 5926/2021, 5950/2021, 6746/2021, 7295/2021, 7599/2021, LPA No. 9/2021, 57/2021, 60/2021, 162/2021, 176/2021, 177/2021, Ex.Pt.No. 210/2021, 28/2021,
54/2021, CWP Nos. 266/2022, 1180/2022, 1194/2022, 2077/2022, 2587/2022, 2593/2022, 2627/2022, 2640/2022, 2642/2022, 3125/2022, 3666/2022, LPA No. 17/2022, 32/2022 and 33 of 2022.
26.07.2022 Present: Mr. Ashok Sharma, Advocate General with Mr. Adarsh
Sharma, Additional Advocate General, for the appellant(s)/State.
M/s. Ashwani K. Gupta, P.D. Nanda, Adarsh K.Vashisht, Y.P.S. Dhaulta, Surinder Saklani,
Abhishek Sharma, Subhash Mohan Snehi, Advocates and Mr. Ashok Sharma, Advocate General with Mr. Adarsh Sharma, Additional Advocate General, for
the petitioners in the respective writ petitions. Mr. Ashok Sharma, Senior Advocate with Mr. Tara
Singh Chauhan, Advocate, for the petitioner(s)/ HPSEB Ltd.
Mr. Sanjeev Bhushan, Senior Advocate with M/s. Rajesh Kumar, Rahul Mahajan, Avinash Jaryal, Sunil Awasthi, S.C. Sharma, Shalini Thakur, Manohar Lal Sharma, Sandeep Chauhan, Devender K. Sharma, Jaidev Thakur, Dalip K. Sharma, Tanuj Thakur, Yogesh Kumar Chandel, Sanjay Kumar Sharma, Kulbushan Khajuria, Lalit K. Sharma, Kulwant Chauhan, Naresh Verma, Varun Rana, Vikrant Thakur, Naresh K. Sharma, Naveen K. Bhardwaj, Vinod Thakur, Advocates, for the private respondents.
Learned counsel for the parties are agreed that the
synopsis of submissions and compilation of judgments shall
be filed and exchanged in the lead matters by 26.8.2022.
It is also agreed that LPA No.165 of 2021 and CWP
.
No.109 of 2019, shall be treated as lead matters, wherein
the aforesaid synopsis of submissions and compilation of
judgments, would be filed.
List these matters on 31.8.2022.
LPA Nos.176 & 177 of 2021
De-linked.
CWP No.3125 of 2022
De-linked.
List alongwith CWP No.2208 of 2022.
( A.A. Sayed )
Chief Justice
(Sabina)
July 26, 2022 (KS/VH) Judge
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!