Citation : 2024 Latest Caselaw 4905 HP
Judgement Date : 1 May, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH SHIMLA
CWP No. 10234 of 2023.
Date of Decision : 1st May, 2024.
.
Ishwar Dass ...Petitioner.
Versus
Chaudhary Sarwan Kumar, H.P. Krishi Vishvavidyalaya, Palampur ....Respondent.
Coram:
The Hon'ble Mr. Justice Satyen Vaidya, Judge.
Whether approved for reporting?1
For the Petitioner: Mr. Bonit, Advocate, vice Mr. A.K. Gupta, Advocate.
For the Respondent: Mr. Prince Chauhan, Advocate.
Satyen Vaidya, Judge (Oral).
Learned counsel for the petitioner seeks permission of
this Court to withdraw the instant petition with liberty to make a
representation to the competent authority.
2. Prayer being innocuous is allowed. Accordingly, the
instant petition is dismissed as withdrawn with liberty as prayed for.
Pending applications, if any, also stand disposed of.
(Satyen Vaidya)
1st May, 2024 Judge
(jai)
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!