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

Shakuntla Devi vs State Of H.P. And Ors
2023 Latest Caselaw 16047 HP

Citation : 2023 Latest Caselaw 16047 HP
Judgement Date : 11 October, 2023

Himachal Pradesh High Court
Shakuntla Devi vs State Of H.P. And Ors on 11 October, 2023
Bench: Satyen Vaidya
    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                   CWP No. 7582 of 2023




                                                                     .
                                                 Decided on: 11.10.2023





     Shakuntla Devi                                      ....Petitioner.

                                         Versus





     State of H.P. and ors.                                      ...Respondents.

     Coram





     The Hon'ble Mr. Justice Satyen Vaidya, Judge.
     Whether approved for reporting?1

     For the petitioner          :       Mr. Vikas Rathore and
                  r                      Mr. Bhupender Chauhan,
                                         Advocates.

     For the respondents             :   Mr. Y.P.S. Dhaulta and Mr.
                                         Pratush Sharma, Additional
                                         Advocate Generals with Mr.


                                         Gautam Sood and Mr. Rahul
                                         Thakur, Deputy Advocate
                                         Generals, for respondents No.
                                         1 to 3.




                                         Mr. Tara Chand Chauhan,





                                         Advocate, for respondent No.4.





     Satyen Vaidya, Judge (Oral)

Learned counsel for the petitioner submits that

the case of the petitioner is squarely covered by the

judgment passed by the Division Bench of this Court in

CWP No. 2108 of 2023, titled as, Bhagat Ram vs. HRTC 1 Whether reporters of the local papers may be allowed to see the judgment?

& others, on 31.5.2023. He further submits that

petitioner shall be content in case the respondents are

.

directed to consider the case of the petitioner in a time

bound manner in light of judgment ibid.

2. Accordingly, the petition is disposed of without

making any comments on the merits of the case of the

petitioner. It is directed that respondents shall consider

the case of the petitioner in light of judgment passed by

the Division Bench of this Court in CWP No. 2108 of

2023, within eight weeks from today and will decide the

same by passing a speaking order. In case, the petitioner

is found similarly situated as petitioner in CWP No. 2108

of 2023, he will also be granted the same benefits as

granted to petitioner in above referred case. Pending

miscellaneous application, if any, also stand disposed of.






                                               (Satyen Vaidya)
    11th October, 2023                               Judge
         (tarun)





 

 
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