Citation : 2024 Latest Caselaw 273 HP
Judgement Date : 4 January, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Execution Petition (T) No.42 of 2019 with
Ex. Petition (T) Nos. 43, 44, 47 of 2019,
Ex. Petition(T) Nos. 199, 201, 207 of 2021
and Ex. Petition No. 20 of 2022
Decided on: 04.01.2024
.
1. Ex. Petition (T) No. 42 of 2019
Devi Raj .... Petitioner
Versus
State of H.P. & others .... Respondents
2. Ex. Petition (T) No. 43 of 2019
Ramesh Kumar .... Petitioner
of
Versus
State of H.P. & others .... Respondents
3. Ex. Petition (T) No. 44 of 2019
Smt. Bimla Devi
rt Versus
.... Petitioner
State of H.P. & others .... Respondents
4. Ex. Petition (T)No. 47 of 2019
Madan Lal .... Petitioner
Versus
State of H.P. & others .... Respondents
5. Ex. Petition (T)No. 199 of 2021
Bal Krishan .... Petitioner
Versus
State of H.P. & others .... Respondents
6. Ex. Petition (T)No. 201 of 2021
Satish Kumar .... Petitioner
Versus
State of H.P. & others .... Respondents
7. Ex. Petition (T)No. 207 of 2021
Kuldeep Kumar .... Petitioner
Versus
State of H.P. & others .... Respondents
8. Ex. Petition (T) No. 20 of 2022
Nikki Devi .... Petitioner
Versus
State of H.P. & others .... Respondents
::: Downloaded on - 04/01/2024 20:38:35 :::CIS
The Hon'ble Mr. Justice Vivek Singh Thakur, Judge
The Hon'ble Mr. Justice Sandeep Sharma, Judge
Whether approved for reporting1 :
.
For the Petitioner(s): Ms. Babita Chauhan, Advocate vice Mr.
A.K. Gupta, Advocate.
For Respondents: Mr. Ramakant Sharma, Additional
Advocate General, for the respondents-
State.
Mr. Mukul Sood, Advocate, for respondent-
of
Municipal Corporation, Dharamshala.
Mr. H.S.Rangra, Advocate, for respondent-
Municipal Corporation, Mandi.
rt
Vivek Singh Thakur, J (oral)
Compliance affidavits/office orders filed on behalf of
Municipal Corporations, Dharamshala and Mandi, are taken on
record, whereby it has been informed that orders passed by the
Court stand complied with.
2. In view of the above, present petitions are closed and
disposed of with liberty to the petitioners to avail appropriate
remedy, if still anything survives to be adjudicated and redressed.
Pending applications, if any, also stand disposed of.
(Vivek Singh Thakur)
Judge
(Sandeep Sharma)
January 04,2024 Judge
(shankar)
Whether Reporters of local newspaper are permitted 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!