Citation : 2024 Latest Caselaw 5138 HP
Judgement Date : 6 May, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.
Ex. Pet. No. 358 of 2024
.
Date of decision: 06.05.2024
Man Bahadur ...Petitioner
Versus
State of H. P. & Ors. ...Respondents
Coram
The Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge.
The Hon'ble Mr. Justice Sushil Kukreja, Judge.
Whether approved for reporting? No.
For the Petitioners: Mr. Ashwani K. Gupta, Advocate.
For the Respondents: Mr. Anup Rattan, A.G. with Ms. Sharmila
Patial, Addl. A.G. and Mr. Raj Negi, Dy.
A.G.
Tarlok Singh Chauhan, Judge (Oral)
Notice. Ms. Sharmila Patial, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondents.
2. The respondents are directed to implement the
judgment in question subject to the final outcome of the SLP filed
by them in Suraj Mani's case. Needful be done within four
weeks.
3. Accordingly, the instant petition is disposed of in the
aforesaid terms.
(Tarlok Singh Chauhan) Judge
(Sushil Kukreja) 6th May, 2024(sanjeev) Judge
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!