Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Decided On 29Th July vs State Of Himachal Pradesh And Another
2024 Latest Caselaw 10517 HP

Citation : 2024 Latest Caselaw 10517 HP
Judgement Date : 29 July, 2024

Himachal Pradesh High Court

Decided On 29Th July vs State Of Himachal Pradesh And Another on 29 July, 2024

Author: Ajay Mohan Goel

Bench: Ajay Mohan Goel

                                                                  2024:HHC:5993


           IN THE HIGH COURT OF HIMACHAL PRADESH AT
                                SHIMLA
                                     CWP No. 7311 of 2024
                                     Decided on 29th July, 2024




                                                          .
    Pooja Sharma





                                                              ...Petitioner
                             Versus
    State of Himachal Pradesh and another





                                                          ...Respondents
    Coram

    Hon'ble Mr. Justice Ajay Mohan Goel, Judge





    1
        Whether approved for reporting?
    For the petitioner:
                   r        Mr. V.B. Verma, Advocate.

    For the respondents: Mr. Anup Rattan, Advocate General,

                         with Mr. Pushpinder Jaswal,
                         Additional Advocate General.

    Ajay Mohan Goel, Judge (Oral)

Issue notice. Mr. Pushpinder Jaswal, learned

Additional Advocate General, accepts notice on behalf of the

respondents.

2. Learned counsel for the petitioner submits that the

case of the petitioner is squarely covered by the judgments

referred to in the representation and this petition be disposed of

by directing the competent authority to take appropriate

decision thereupon within some time bound period.

2024:HHC:5993

3. This petition, is accordingly, disposed of with the

direction that the representation filed by the petitioner be

decided, in the light of the averments made therein and the

.

judgments being relied upon by the petitioner, within a period of

four weeks' from today by passing a speaking and reasoned

order. Pending miscellaneous applications, if any, also stand

disposed of.

                 r          to            (Ajay Mohan Goel)
                                               Judge

    July 29, 2024
        (Vinod)









 

 
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 : MAIMS

 
 
Latestlaws Newsletter