Citation : 2024 Latest Caselaw 10646 HP
Judgement Date : 30 July, 2024
1
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No.6181 of 2024
.
Date of Decision : 30.07.2024
Rashmi Devi
...... Petitioner
Versus
Himachal Road Transport Corporation (HRTC) and another
......Respondents
Coram:
The Hon'ble Mr. Justice Bipin Chander Negi, Judge
Whether approved for reporting?1
For the petitioner : Mr. Ashok Kumar, Advocate.
For the respondents : Mr. Dheeraj K. Vashisht, Advocate.
Bipin Chander Negi, Judge (oral)
Notice. Mr. Dheeraj K. Vashisht, learned counsel, appears and waives
service of notice on behalf of the respondents.
2. Learned counsel for the petitioner submits that with respect to the
grievances being raised in the present petition, the petitioner has made a
representation dated 30.05.2024 to the concerned quarters. The same is
appended along with the present petition as Annexure P-4.
3. Learned counsel for the respondents submits that the representation
so made by the petitioner shall be decided within four weeks from today.
Whether reporters of Local Papers may be allowed to see the judgment? Yes
4. If, on consideration of the representation, it is found that the petitioner
is entitled to monetary emoluments, then the same be paid to the petitioner
on or before 30.12.2024.
.
5. In view of above terms, present petition stands disposed of, so also,
pending miscellaneous application(s), if any.
( Bipin Chander Negi)
July 30, 2024 (KS) Judge
r to
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!