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

Shashi Bala vs State Of H.P. And Ors
2023 Latest Caselaw 15676 HP

Citation : 2023 Latest Caselaw 15676 HP
Judgement Date : 7 October, 2023

Himachal Pradesh High Court
Shashi Bala vs State Of H.P. And Ors on 7 October, 2023
Bench: Satyen Vaidya
    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                   CWP No. 6404,6405,
                                   6406, 6407,6408, 6409,




                                                         .
                                   6413, 6415, 6468 and





                                   6469 of 2023

                                   Decided on: 07.10.2023





     1. CWP No. 6404 of 2023

     Shashi Bala                                     ....Petitioner.





                               Versus

     State of H.P. and Ors.
                    r                                ...Respondents.

     2. CWP No. 6405 of 2023

     Rita Devi                                       ....Petitioner.

                               Versus


     State of H.P. and Ors.                          ...Respondents

     3. CWP No. 6406 of 2023




     Ashwani Kumar                                   ....Petitioner.





                               Versus

     State of H.P. and Ors.                          ...Respondents





     4. CWP No. 6407 of 2023

     Rachna Verma                                    ....Petitioner.

                               Versus

     State of H.P. and Ors.                          ...Respondents

     5. CWP No. 6408 of 2023

     Gurbaksh Singh                                  ....Petitioner.




                                        ::: Downloaded on - 07/10/2023 20:35:38 :::CIS
                              2




                                 Versus

    State of H.P. and Ors.                             ...Respondents




                                                           .

    6. CWP No. 6409 of 2023

    Rakesh Kumar                                       ....Petitioner.





                                 Versus

    State of H.P. and Ors.                             ...Respondents





    7. CWP No. 6413 of 2023

    Ashok Kumar                                        ....Petitioner.

                                 Versus


    State of H.P. and Ors.                             ...Respondents

    8. CWP No. 6415 of 2023

    Kailash Chand                                      ....Petitioner.



                                 Versus

    State of H.P. and Ors.                             ...Respondents




    9. CWP No. 6468 of 2023





    Balak Ram                                          ....Petitioner.





                                 Versus

    State of H.P. and Ors.                             ...Respondents

    10. CWP No. 6469 of 2023

    Rajesh Kumar                                       ....Petitioner.

                                 Versus

    State of H.P. and Ors.                             ...Respondents




                                          ::: Downloaded on - 07/10/2023 20:35:38 :::CIS
                                         3




    Coram

    The Hon'ble Mr. Justice Satyen Vaidya, Judge.




                                                                      .
    Whether approved for reporting? 1





    For the petitioner(s)           :       Mr. Devender K. Sharma,





                                            Advocate.

    For the respondents         :           Mr. Y.P.S. Dhaulta, Additional
                                            Advocate General.


    Satyen Vaidya, Judge (Oral)
                 rNotice.       Mr.
                                    to      Y.P.S.      Dhaulta,          learned

    Additional      Advocate General, appears                       and waives

service of notice on behalf of respondents-State.

2. Learned counsel for the petitioners

submits that the case of the petitioners is squarely

covered by the judgment passed by Co-ordinate

Bench of this Court on 29.06.2022 in CWPOA No.

7661 of 2019, titled Pushap Raj Khimta and Ors. Vs.

State of H.P. and Ors. He further submits that the

petitioners shall be content in case the respondents

1 Whether reporters of the local papers may be allowed to see the judgment?

are directed to consider their case in light of aforesaid

judgment in time bound manner.

.

3. Accordingly, the petitions are disposed of

with the direction to respondent No. 2 to consider the

case of the petitioners within six weeks from today in

light of judgment passed in CWPOA No. 7661 of 2019

titled Pushap Raj Khimta and Ors. Vs. State of H.P.

and Ors. and decide the same by passing a speaking

order. Needless to say, in case the petitioners r are

found entitled to the same relief(s) as granted to the

petitioners in CWPOA No. 7661 of 2019, the same and

identical relief will be granted to the petitioners

within the aforesaid period.

4. Pending miscellaneous application(s), if

any, shall also stand disposed of.






                                              (Satyen Vaidya)
    7th October, 2023                             Judge
         (sushma)





 

 
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