Citation : 2023 Latest Caselaw 17060 HP
Judgement Date : 20 October, 2023
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA Cr.MP(M) No.2723/2023 Decided on: 20.10.2023
.
Rahul ......Petitioner
Versus
State of Himachal Pradesh ...... Respondent
...........................................................................................
Coram Hon'ble Ms. Justice Jyotsna Rewal Dua, Judge. Whether approved for reporting?1
For the petitioner : Mr. Raman Jamalta, Advocate.
For the respondent :
r to Mr. Pranay Pratap, Additional Advocate General with Mr. Sidharth Jalta, Deputy Advocate General.
Jyotsna Rewal Dua, Judge
Learned counsel for the petitioner submits that certain
grounds available to the petitioner have inadvertently not been taken
in the petition. He seeks permission to withdraw the present petition
with liberty to file afresh, in accordance with law. Prayer being
innocuous has not been opposed by learned Additional Advocate
General. Accordingly, the petition stands disposed of as withdrawn at
this stage with liberty as prayed for. Pending miscellaneous
application(s), if any, shall also stand disposed of.
Jyotsna Rewal Dua Judge 20th October, 2023 (rohit)
Whether reporters of the local papers may be allowed to see the judgment?
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!