Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Kumar vs State Of H.P. & Others
2022 Latest Caselaw 3992 HP

Citation : 2022 Latest Caselaw 3992 HP
Judgement Date : 31 May, 2022

Himachal Pradesh High Court
Vijay Kumar vs State Of H.P. & Others on 31 May, 2022
Bench: Sabina, Acting Justice, Satyen Vaidya
                                  1




    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                     ON THE 31st DAY OF MAY, 2022

                               BEFORE




                                                         .

                     HON'BLE MS. JUSTICE SABINA
                       ACTING CHIEF JUSTICE





                                  &

               HON'BLE MR. JUSTICE SATYEN VAIDYA

                CIVIL WRIT PETITION No.3386 of 2022





         Between:-

         VIJAY KUMAR, SON OF SHRI SARAN DASS,
         RESIDENT OF VILLAGE DOWALI, POST OFFICE,
         NAINI KHAD, TEHSIL BHATIYAT, DISTRICT CHAMBA,

         HIMACHAL PRADESH. EX HOME GUARD,

         8TH BATTALION, CHAMBA, DISTRICT CHAMBA,
         HIMACHAL PRADESH, AGE 45 YEARS.       ......PETITIONER

         (BY MS. BABITA CHAUHAN, ADVOCATE ON
         BEHALF OF MR. A.K. GUPTA, ADVOCATE)



         AND
    1.   STATE OF HIMACHAL PRADESH THROUGH




         THE PRINCIPAL SECRETARY (HOME) WITH
         HEADQUARTERS AT SHIMLA-2, HIMACHAL
         PRADESH.





    2.   THE COMMANDANT GENERAL (HOME GUARDS)
         WITH HEADQUARTERS AT SHIMLA, HIMACHAL
         PRADESH.





    3.   THE COMMANDANT, HOME GUARDS, 8TH
         BATTALION, CHAMBA, DISTRICT CHAMBA,
         HIMACHAL PRADESH.               ...... RESPONDENTS

         (BY MR. ASHWANI K. SHARMA, ADDITIONAL
         ADVOCATE GENERAL)
    ___________________________________________________




                                        ::: Downloaded on - 31/05/2022 20:11:01 :::CIS
                                          2




          This Civil Writ Petition coming on for admission this day, Hon'ble

    Ms. Justice Sabina, passed the following:

                              ORDER

.

Learned counsel for the petitioner submits that the issue in

question is squarely covered by the judgment rendered by a

Coordinate Bench of this Court in CWP No. 3628 of 2020, in case titled

as Inder Singh versus State of H.P. & Others, decided on

05.01.2021. This is a matter, which is required to be examined by the

respondents.

2. Having regard to the limited submissions and without going into

the merits of the case, the writ petition is disposed of with a direction to

the respondents to consider the case of the petitioner in light of the

aforementioned judgment rendered by a Coordinate Bench of this

Court in Inder Singh's case (supra).

3. Pending miscellaneous application(s), if any, shall also stand

disposed of.





                                                       ( Sabina )





                                                  Acting Chief Justice



                                                     ( Satyen Vaidya)
    May 31, 2022 (ks)                                     Judge





 

 
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