Citation : 2023 Latest Caselaw 17012 HP
Judgement Date : 20 October, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH SHIMLA
Civil Writ Petition No. 7980 of 2023.
Date of decision: 20th October, 2023.
.
Dalip Singh ...Petitioner.
Versus
State of H.P. & Ors. ....Respondents.
Coram:
The Hon'ble Mr. Justice Satyen Vaidya, Judge.
Whether approved for reporting?1
For the Petitioner: Mr. Vinay Sharma, Advocate.
For the Respondents/State: Mr. Y.P.S. Dhaulta, Addl. A.G.
with Mr. Gautam Sood and Ms. Priyanka Chauhan, Deputy Advocates General.
Satyen Vaidya, Judge (Oral).
Notice. Ms. Priyanka Chauhan, learned Deputy
Advocate General, appears and waives service of notice on
behalf of the respondents.
2. Learned counsel for the petitioner submits that the
case of the petitioner is squarely covered by the Judgment
passed by Division Bench of this Court in CWP No. 342 of
2021 along with connected matters on 31 st August, 2023. He
further submits that petitioners shall be content in case the
Whether reporters of the local papers may be allowed to see the judgment?
...2...
respondents are directed to consider the case of the
.
petitioner in time bound manner in light of judgment ibid.
3. 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 Division
Bench of this Court in CWP No.342 of 2021, within eight
weeks from today and will decide the same by passing a
speaking order. In case, the petitioner is found similarly
situated as petitioners in CWP No. 342 of 2021, he will also be
granted the same benefits as granted to petitioners in above
referred case.
4. Pending miscellaneous application(s), if any, also stand
disposed of.
(Satyen Vaidya) Judge 20th October, 2023.
(jai)
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!