Citation : 2023 Latest Caselaw 15290 HP
Judgement Date : 4 October, 2023
1
IN THE HIGH COURT OF HIMACHAL PRADESH
SHIMLA
Execution Petition No. 189 of 2023 with
Execution Petition Nos. 190 and 191 of 2023
.
Date of Decision: October 04, 2023
1 Execution Petition No. 189 of 2023
Tek Chand ...Petitioner
Versus
Himachal Road Transport Corporation .....Respondent.
2 Execution Petition No. 190 of 2023
Thakur Singh ...Petitioner
Versus
Himachal Road Transport Corporation .....Respondent.
3 Execution Petition No. 191 of 2023
Jitender Pal
r ...Petitioner
Versus
Himachal Road Transport Corporation .....Respondent.
Coram:
The Hon'ble Mr. Justice Vivek Singh Thakur, Judge.
The Hon'ble Mr.Justice Bipin Chander Negi, Judge.
Whether approved for reporting?1
For the Petitioner(s): Mr. G.R. Palsara, Advocate.
For the Respondents: Mr. Mukul Sharma, Advocate vice Mr.Vir
Bahadur Verma, Advocate.
Vivek Singh Thakur, J (oral)
All these petitions are being decided by this common order,
because similar point is involved in all these petitions.
2 Mr. Mukul Sharma, learned counsel appearing under the
instructions of learned original counsel Mr. Vir Bahadur Verma, Advocate,
has placed on record communication dated 3rd October, 2023 indicating
the release of amount claimed to have been paid in compliance of order
passed by Court in these petitions.
Whether reporters of the local papers may be allowed to see the judgment?
3 Therefore, Execution Petition No. 189 of 2023 is disposed of
and Execution Petitions No. 190 and 191 of 2023 are closed accordingly
with liberty to petitioner(s) to avail appropriate remedy, if anything still
survives to be redressed.
.
All pending miscellaneous application(s), if any, also stand
disposed of.
(Vivek Singh Thakur),
Judge.
October 04, 2023 (Bipin Chander Negi)
(ms) Judge
r to
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!