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

Theog vs State Of H.P. & Others
2022 Latest Caselaw 9006 HP

Citation : 2022 Latest Caselaw 9006 HP
Judgement Date : 3 November, 2022

Himachal Pradesh High Court
Theog vs State Of H.P. & Others on 3 November, 2022
Bench: Sabina, Sushil Kukreja
                                 1




    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                ON THE 3rd DAY OF NOVEMBER, 2022
                             BEFORE




                                                         .

                  HON'BLE MS. JUSTICE SABINA
                                &
           HON'BLE MR. JUSTICE SUSHIL KUKREJA





                CIVIL WRIT PETITION No.7669 of 2022
    Between:-
    TRILOK CHAND, S/O SH. HARI RAM,
    VILL. JOT, P.O. CHAINAR, TEH.





    THEOG, DIST. SHIMLA, H.P.- 171220,
    AGE ABOUT 49 YEARS, COMPANY
    NAME-THEOG,       COMMANDANT
    OFFICE-SHIMLA.
               r                                          ....PETITIONER

    (BY   MR.        VINOD     CHAUHAN,
    ADVOCATE)

    AND


    1. STATE OF HIMACHAL PRADESH
       THROUGH      ITS  PRINCIPAL
       SECRETARY (HOME) TO THE
       GOVT. OF HIMACHAL PRADESH,




       SHIMLA.

    2. THE COMMANDANT GENERAL





       (HOME     GUARDS)  WITH
       HEADQUARTERS AT SHIMLA,
       HIMACHAL PRADESH.





    3. THE    COMMANDANT,    HOME
       GUARDS     SHIMLA, DISTRICT
       SHIMLA, H.P.

                                                     ....RESPONDENTS
    (BY   MR.   ASHWANI   SHARMA,
    ADDITIONAL ADVOCATE GENERAL)




                                        ::: Downloaded on - 03/11/2022 20:34:52 :::CIS
                                            2




                  This 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 Inder Singh vs.

State of H.P. & others, decided on 05.01.2021. This is the 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 the light of the

aforementioned judgment rendered by a Coordinate Bench of this Court in

Inder Singh's case.

Pending application(s), if any, shall also stand disposed of.

(Sabina) Judge

(Sushil Kukreja) Judge November 03, 2022 (reena)

 
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