Citation : 2022 Latest Caselaw 3337 HP
Judgement Date : 12 May, 2022
.
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
ON THE 12th DAY OF MAY, 2022
BEFORE
HON'BLE MR. JUSTICE MOHAMMAD RAFIQ, CHIEF JUSTICE
&
HON'BLE MR. JUSTICE SANDEEP SHARMA
CIVIL WRIT PETITION (ORIGINAL APPLICATION) NO.3636 of 2019
Between:
YASH PAL,
S/O SHRI BHAG DUTT,
R/O VPO DHAMKARI,
TEHSIL AND DISTRICT
SOLAN, H.P.
....PETITIONER
(BY MR. NEEL KAMAL
SOOD, ADVOCATE)
AND
1. STATE OF H.P. THROUGH
SECRETARY (HOME) TO
THE GOVERNMENT OF H.P.
SHIMLA-171002.
2. THE ADDL. DIRECTOR
GENERAL OF POLICE-CUM
COMMANDANT GENERAL
HOME GUARDS AND CIVIL
DEFENCE, H.P. SHIMLA-1.
....RESPONDENTS
(BY MS. RITTA GOSWAMI,
ADDITIONAL ADVOCATE
GENERAL)
::: Downloaded on - 12/05/2022 20:06:22 :::CIS
2
.
Whether approved for reporting?.
This petition coming on for orders this day, Hon'ble Mr. Justice
Mohammad Rafiq, passed the following:
ORDER
Learned counsel for the petitioner submits that issue raised in
the case at hand stands already adjudicated vide judgment dated
5.1.2021, passed by a coordinate Bench of this Court in CWP No. 3628 of
2020, in case titled Inder Singh v. State of HP and Ors., and as such,
petitioner would be content and satisfied in case respondents are directed
to consider and decide his case in light of the directions issued in the
aforesaid judgment. Ms. Ritta Goswami, learned Additional Advocate
General is not averse to the aforesaid innocuous prayer made by the
petitioner.
2. Consequently, in view of the above, we, without going into the
merits of the case, deem it fit to dispose of the present petition with
direction to respondents to consider the cases of the petitioner in light of
the judgment passed in Inder Singh's case (supra), expeditiously,
preferably within two months. Ordered accordingly. Needless to say,
authority while doing the needful in terms of instant order shall afford an
opportunity of hearing to the petitioner and pass a speaking order. Liberty
is reserved to the petitioner to file appropriate proceedings in the
.
appropriate court of law, if he still remains aggrieved. As such, present
petition is disposed of a/w pending applications, if any.
( Mohammad Rafiq ), Chief Justice
(Sandeep Sharma), Judge 12th May, 2022 manjit r
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!