Citation : 2024 Latest Caselaw 17784 HP
Judgement Date : 21 November, 2024
Anju Sharma vs. State of HP and others
Cr.MMO No.458 of 2023
21.11.2024 Present: Mr. Hakam Bhardwaj, Advocate, for the petitioner.
Mr. Manish Thakur, Deputy Advocate General, for respondents No.1 to 3/State.
None for respondent No.4.
Henceforth, names of Mr. Virender Kanwar, Mr. Anil
Kumar and Mr. Dhananjay Sharma, learned Advocates be
reflected in the cause list as counsel for respondents No.4.
List on 16.12.2024. In the meanwhile, parties to ascertain
the status of investigation, in the case at hand.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Brig. (Retd.) Jitendra Kumar Narang and others vs. Union of India
Criminal Revision No.537 of 2024
21.11.2024 Present: Ms. Shradha Karol and Mr. Vaibhav Singh Chauhan, Advocates, for the petitioners.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Ajeet Saklani, Standing Counsel, for the respondent/ Enforcement Directorate.
At the pleasure of Hon'ble the Acting Chief Justice, list
before another appropriate Bench.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Anil Sharma vs. Central Bureau of Investigation
21.11.2024 Present: Mr. Vijay Kumar Arora, Senior Advocate with Mr. Gaurav Kumar, Advocate, for the petitioner.
Mr. Janesh Mahajan, Advocate, for the respondent/CBI.
Henceforth, name of Mr. Janesh Mahajan, learned
Advocate be reflected in the cause list as counsel for the
respondent.
At the pleasure of Hon'ble the Acting Chief Justice, list
before another appropriate Bench.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Prahlad Kumar vs. Jagan Nath and others
21.11.2024 Present: Mr. Atharv Sharma, Advocate, for the petitioner.
Mr. Tarun K. Sharma, Advocate, for the respondents.
Learned counsel for the petitioner seeks time to look into
the issue of maintainability of the present petition filed under
Section 115 of the Code of Civil Procedure.
List on 25.11.2024.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Naresh Kumar Goel vs. Chander Kishore Sharma and others
21.11.2024 Present: Mr. Pranshul Sharma, Advocate, vice Mr. N.K. Bhalla, Advocate, for the petitioner.
Mr. Vedhant Ranta, Advocate, vice Ms. Jyotika Gupta, Advocate, for respondent No.1.
Mr. Parikshit Sharma, Advocate, vice Mr. Vipin Pandit, Advocate, for respondents No.2 and 3.
Learned vice counsel appearing on behalf of the petitioner
submits that the arguing counsel is unavailable today on account
of ill health. He prays for an adjournment. Prayer not opposed.
As prayed, list after four weeks.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Rajeev Sharma vs. Ram Devi and others
21.11.2024 Present: Mr. B.S. Attri, Advocate, for the petitioner.
Mr. Sanjeev Kumar Motta, Advocate, for respondents No.1, 2(a) to 2(c), 4 & 5.
Respondent No.3 proceeded ex parte vide order dated 12.08.2021.
Ms. Tanu Sharma, Advocate, as Court Guardian, for respondents No.6 & 7.
At the request of learned counsel appearing on behalf of
respondents No.1, 2(a) to 2(c), 4 & 5, matter is adjourned in
order to complete his brief.
As prayed, list after four weeks.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Nikesh Kumar vs. State of HP and others
21.11.2024 Present: Mr. Prashant Chauhan, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Surila Sangam, Advocate, for respondents No.2 & 3.
Inspector Vikas Sharma, SHO Police Station, Kumarsain,
District Shimla, is present along with record.
Status report stands filed. Copy, whereof, has been
supplied to learned counsel for the petitioner, who intends to go
through the same.
List for consideration after four weeks. In the meanwhile,
respondents No.2 and 3 may file response to the status report.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Nikesh Kumar vs. State of HP and others
21.11.2024 Present: Mr. Prashant Chauhan, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Surila Sangam, Advocate, for respondents No.2 & 3.
Inspector Vikas Sharma, SHO Police Station, Kumarsain,
District Shimla, is present along with record.
Status report stands filed. Copy, whereof, has been
supplied to learned counsel for the petitioner, who intends to go
through the same.
List for consideration after four weeks. In the meanwhile,
respondents No.2 and 3 may file response to the status report.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Nikesh Kumar vs. State of HP and others
21.11.2024 Present: Mr. Prashant Chauhan, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Surila Sangam, Advocate, for respondents No.2 & 3.
Inspector Vikas Sharma, SHO Police Station, Kumarsain,
District Shimla, is present along with record.
Status report stands filed. Copy, whereof, has been
supplied to learned counsel for the petitioner, who intends to go
through the same.
List for consideration after four weeks. In the meanwhile,
respondents No.2 and 3 may file response to the status report.
( Bipin C. Negi )
November 21, 2024 (KS) Judge
Harpreet vs. Anil Kumar a/w connected matter
CMPMO No.186 of 2024 a/w
20.11.2024 Present: Ms. Kiran Verma, Advocate, vice Mr. Vijay Singh Thakur, Advocate, for the petitioner.
Mr. Neel Kamal Sharma, Advocate, for the respondent.
Mr. Neel Kamal Sharma, Advocate, for the petitioner.
Ms. Kiran Verma, Advocate, vice Mr. Vijay Singh Thakur, Advocate, for the respondent.
At the joint request of learned counsel for the parties, list after
four weeks.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
Nidhi Sharma vs. Puneet Sharma and others
20.11.2024 Present: Mr. T.S. Chauhan, Senior Advocate with Mr. Shourya Sharma, Advocate, for the petitioner.
Mr. R.K. Sharma, Senior Advocate with Ms. Anita and Ms. Muskan, Advocates, for the respondents.
List on 27.12.2024. In the meanwhile, records of the Court
below be called for.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
NTPC Limited vs. Jagdish and others
20.11.2024 Present: Mr. Vedhant Ranta, Advocate, vice Mr. Ajeet Jaswal, Advocate, for the petitioner.
Mr. Surender Verma, Advocate, for respondents No.1 to 9.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.10/State.
At the joint request of learned counsel for the parties, list
on 02.01.2025.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
NTPC Limited vs. Jagdish and others
20.11.2024 Present: Mr. Vedhant Ranta, Advocate, vice Mr. Ajeet Jaswal, Advocate, for the applicant/petitioner.
Mr. Surender Verma, Advocate, for respondents No.1 to 9.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.10/State.
At the joint request of learned counsel for the parties, list
on 02.01.2025.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
Sandeep Kumar Jindal and others vs. State of HP and others
20.11.2024 Present: Ms. Shradha Karol, Advocate, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondents No.1 & 2/State.
Respondent No.3/complainant present in person.
At the request of learned counsel for the petitioners, list on
26.12.2024.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
Mohammad Makhan and others vs. State of HP and another
20.11.2024 Present: None for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Ms. Shikha Chauhan, Advocate, Legal Aid Counsel, for respondent No.2.
Despite repeated calls, there is no appearance on behalf
of the petitioners. In the interest of justice, list the matter on
09.12.2024. It is made clear that if no one shall appear on the
next date of hearing, then interim protection granted vide order
dated 08.05.2024 shall automatically stand vacated.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
Tohnu Ram (deceased) through LRs Hari Singh and another vs. Ultra Tech Cement and others a/w connected matter.
Civil Revision No. 174 of 2022 a/w Civil Revision Nos. 213, 214 of 2022, 1 to
to 154 of 2024, CMPMO Nos. 172 to 175 of 2024 and CMPMO No.406 of 2024.
20.11.2024 Present: Mr. Virender Thakur, Advocate for the petitioner(s) in Civil Revision Nos. 174, 213, 214 of 2022, 1 to 5, 49 to 51, 158 of 2023 and for the respondent(s) in CMPMO Nos. 148 to 154 of 2024, CMPMO Nos. 172 to 175 of 2024 and CMPMO No.406 of 2024.
Mr. Sunil Mohan Goel, Sr. Advocate with Mr. Anil God, Advocate for respondent No.1-Ultra Tech Cement.
Mr. Sumit Sharma, Advocate for respondent No.2 in Civil Revision Nos. 174, 213, 214 of 2022, 1 to 5, 49 to 51 and 158 of 2023 and for the petitioner(s) in CMPMO Nos. 148 to 154 of 2024, CMPMO Nos.172 to 175 of 2024 and CMPMO No.406 of 2024.
Mr. Manish Thakur, Deputy Advocate General, for the respondent-State.
At the request of learned Deputy Advocate General, list on
10.12.2024.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
D.R. Verma (since deceased) through L.R. vs. Som Nath Gharu
20.11.2024 Present: Mr. Ajay Sharma, Advocate, for the petitioner.
Mr. Sandeep Pandey, Advocate, vice Mr. Manoj Kumar Chauhan, Advocate, for the respondent.
Learned counsel appearing on behalf of the petitioner
seeks time to file fresh power of attorney, as the original counsel
has now been designated as Senior Advocate. Prayer not
opposed.
Let the needful be done within two weeks. List thereafter.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
Ashok Sharma vs. Kanta Bhagat
20.11.2024 Present: Mr. Vishwas Kaushal, Advocate, for the petitioner.
Mr. Vaibhav Tanwar, Advocate, for the respondent.
Learned counsel appearing on behalf of the petitioner
seeks time to file fresh power of attorney, as the original counsel
has now been designated as Senior Advocate. Prayer not
opposed.
Let the needful be done on or before the next date of
hearing. List for consideration on 06.12.2024.
( Bipin C. Negi )
November 20, 2024 (KS) Judge
Vijay Nekta vs. Sarman Dass
19.11.2024 Present: Ms. Pooja Thakur, Advocate, vice Mr. Ravinder Singh Chandel, Advocate, for the petitioner.
Mr. D.S. Nainta, Advocate, for the respondent.
At the request of learned vice counsel appearing on behalf
of the petitioner, list after four weeks.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
M/s Unital Formulations and another vs. Union of India
19.11.2024 Present: Mr. Nitin Bhasin and Mr. Tarun Sharma, Advocates, for the petitioners.
Mr. Shashi Shirshoo, Central Government Counsel, for the respondent-Union of India.
List after four weeks.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
M/s B.S. Trading Company Ltd. and another vs. Rahul Bhardwaj
19.11.2024 Present: Mr. Vipin Pandit, Advocate, for the petitioners.
Mr. Shivom Vashista, Advocate, vice Mr. Adarsh K. Vashista, Advocate, for the respondent.
At the request of learned counsel for the petitioners, in
order to enable the petitioners to deposit the balance
compensation amount, list after four weeks.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Laxman and others vs. State of HP and another
19.11.2024 Present: Mr. Yug Singhal and Mr. Hitender Verma, Advocates, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Umesh, Advocate, for respondent No.2.
ASI Mohinder Singh, Women Police Station, Baddi, District
Solan, H.P., is present along with record.
Status report stands filed. Copy, whereof, has been
supplied to learned counsel for the petitioners.
Mr. Umesh, learned Advocate has put in appearance on
behalf of respondent No.2 and has filed memo of appearance.
He seeks time to file power of attorney.
List on 21.12.2024. In the meanwhile, reply and power of
attorney on behalf of resondent No.2 be also filed.
Learned counsel for the petitioners states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Ravi Kumar and others vs. State of HP and another
19.11.2024 Present: Mr. Karan Veer Singh, Advocate, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
On taking fresh steps within three days, issue notice to
respondent No.2, returnable within four weeks.
In the meanwhile, translated copies of the document(s), in
issue, be also filed.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Dr. Lakhwinder Singh vs. Directorate of Enforcement and another
19.11.2024 Present: Ms. Shradha Karol, Advocate, for the petitioner.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Ajeet Saklani, Advocate, for respondent No.1.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.2/State.
List on 09.12.2024.
Interim order dated 17.10.2024 to continue.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Vijay Kumar Verma vs. State of Himachal Pradesh
19.11.2024 Present: Mr. Vaibhav Singh Chauhan, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent-State. He prays for and is granted two
week's time to file status report.
List on 05.12.2024, on which date, respondent/ State shall
also file Status report.
The petitioner-accused apprehends his arrest in a case
registered against him vide FIR No.260 of 2024 dated
17.10.2024, under Sections 331(3), 305 and 317(2) of the
Bhartiya Nyaya Sanhita, 2023 at Police Station, Baddi, Police
District Baddi, Himachal Pradesh.
In view of the averments in the application and also the
submissions made by learned counsel, it is directed that in the
event of arrest of the petitioner-accused in this case, he shall be
released on bail subject to his furnishing personal bonds in the
sum of Rs. 50,000/- with one surety in the like amount to the
satisfaction of the arresting Police Officer/Investigating Officer,
subject to following conditions:-
(i) Petitioner, at the first instance, shall appear before the Investigating Officer, Police Station, Baddi, Police District Baddi, on 20.11.2024, at 11.30 a.m;
(ii) Petitioner shall join the investigation of case as and when called for by the Investigating Officer in accordance with law;
(iii). Petitioner shall not hamper the investigation in any manner whatsoever;
(iv). Petitioner shall not contact the complainants, threaten or browbeat them or to use any pressure tactics in any manner whatsoever;
(v). Petitioner shall not leave India without prior permission of the Court;
(vii). Petitioner shall not make any inducement threat or promise, directly or indirectly, to the investigating officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer or tamper with the evidence.
( Bipin C. Negi ) November 19, 2024 (KS) Judge Mehar Chand vs. State of Himachal Pradesh
19.11.2024 Present: Mr. Y.P. Sood, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by his
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 21.12.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.48 of 2024, dated 17.10.2024, registered at Police Station,
Sunni, Tehsil Sunni, District Shimla, H.P. for the commission of
offences punishable under Sections 3(1)(r) & 3(1)(s) of the
Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, 1989 and Sections 351(2) of the Bharatiya Nyaya
Sanhita (BNS), 2023 against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that he is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, he
has further submitted that he would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 38 years and is permanent
resident of Village and Post Office, Basantpur, Tehsil Sunni,
District Shimla, Himachal Pradesh, as such, his presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending him in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
his furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to the following conditions:
(i). The petitioner is directed to join the investigation on
20.11.2024 at 11:30 am at Police Station, Sunni, District Shimla, H.P. He will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Mehar Dass vs. State of HP and others
19.11.2024 Present: Mr. Sparsh Bhushan, Advocate, for the applicant/appellant.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Mr. Harsh Sharol, Advocate, for respondents No.2 and 3.
From the reasons stated in the application, it is evident
that the delay (02 days) in filing the present appeal was on
account of the bona fide reasons mentioned in the application.
The delay in filing the present appeal is neither willful nor
deliberate. Hence, the application is allowed and delay in filing
the appeal is condoned.
Application stands disposed of.
Cr. Appeal No._____/2024
Be registered.
List for consideration after four weeks.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Lucky Filling Station vs. Anil Kumar Goel
19.11.2024 Present: Mr. H.S. Rangra, Advocate, for the applicant/appellant.
Mr. Surya Chauhan, Advocate, for the respondent.
Heard. From perusal of the grounds of appeal, it is evident
that the appellant has an arguable case.
In view of the aforesaid, leave to appeal is granted. The
application stands disposed of.
Cr. Appeal No._____/2024
Be registered.
List for consideration after four weeks.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Mast Ram vs. Daulat Ram and another
19.11.2024 Present: Mr. Lovneesh Singh Thakur, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.2/State.
Fresh steps for the service of respondent No.1 be taken
during the course of the day. On taking such steps, issue notice
to respondent No.1, returnable within four weeks.
Learned counsel for the petitioner submits that an
appropriate application has been filed for extension of time to
comply with order dated 15.10.2024. However, the same is not
on record.
Registry to trace the same and place it on record well
before the next date of hearing after removal of objection(s), if
any.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Rashpal Singh vs. State of HP
19.11.2024 Present: Mr. Shivanshu Attri, Advocate, vice Mr. Vijender Katoch,
Advocate, for the appellant.
Mr. R.S. Verma, Additional Advocate General, for the
respondent/State.
At the request of learned vice counsel appearing on
behalf of the appellant, list after one week.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Roshan Lal vs. Bhim Dev
19.11.2024 Present: Mr. Lal Singh Mehta, Advocate, for the petitioner.
Mr. Vishal Singh Verma, Advocate, for the respondent/applicant in Cr.MP No.4451/2024.
Learned counsel appearing on behalf of the non-applicant
does not intend to file any reply. Learned counsel further
submits that he has no objection if in case, the amount
deposited in the Registry of this Court along with interest
accrued thereupon, is ordered to be released in favour of the
applicant.
Other than the aforesaid, since the non-applicant, in the
case at hand, is ready and willing to deposit the balance
compensation amount in order to compound the matter and he
also intends to move an appropriate application under Section
147 of the Negotiable Instruments Act for doing the same,
therefore, the present application is allowed.
The Registry is directed to release the amount lying
deposited in the Registry of this Court along-with interest
accrued thereupon, in favour of the applicant The amount be
remitted to his bank account, details whereof, has been given
in Paragraph-6 of the application, subject to proper verification
of his identity.
Application stands disposed of.
List after two weeks in order to enable learned counsel
for the petitioner to move an appropriate application under
Section 147 of the Negotiable Instruments Act for
compounding of the offence and for depositing the balance
compensation amount.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Mukesh Bansal and another vs. Roshan Lal and another
19.11.2024 Present: None for the petitioners.
Mr. Bimal Gupta, Senior Advocate with Mr. Aman Thakur, Advocate, for the respondents.
The petitioners appear in person through their Special
Attorney, Ms. Kiran Aggarwal. In the interest of justice, let Court
notice be issued to the Special Attorney of the petitioners informing
her of the next date of hearing.
List on 21.12.2024.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Vipin Khanna vs. State of HP and others
19.11.2024 Present: Ms. Sugandh Verma, Advocate, vice Mr. Dhananjay Sharma, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
Mr. Nimish Gupta, Advocate, for respondents No.2 to 10.
Further time prayed for complying with order dated
03.09.2024.
Let the needful be done within two weeks. List thereafter.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Kaushalya Devi vs. Shanti and others
19.11.2024 Present: Ms. Dhanwanti, Advocate, vice Mr. Sanjay Bhardwaj, Advocate, for the petitioner.
Mr. Vipin Pandit, Advocate, for respondents No.1 to 3.
Mr. Basant Pal Thakur, Advocate, for respondents No.4 and 5.
Further time prayed by learned vice counsel appearing on
behalf of the petitioner for filing rejoinder to the reply filed by
respondents No.1 to 3.
Let the needful be done within four weeks. List thereafter.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Arun Kumar and others vs. Satpal (deceased) through LRs.
19.11.2024 Present: Mr. Basant Pal Thakur, Advocate, for the petitioners No.1 to 4(d), 5(a) to 5(e).
Petitioner No.4(e) Satya Devi is stated to be dead.
None for respondents No.1(a) to 1(f).
Though time was sought on 12.09.2024 for filing power of
attorney on behalf of respondents No.1(a) to 1(f), but till date no
power of attorney has been filed and none has put in appearance on
their behalf. Hence, they are proceeded against ex parte.
List for hearing in due course.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Kailash Thakur vs. State of Himachal Pradesh
19.11.2024 Present: Ms. Madhurika Sekhon Verma, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by his
counsel.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
reply/status report.
List on 23.12.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.67 of 2024, dated 09.11.2024, registered at Police Station,
Renukaji, District Sirmour, H.P. for the commission of offences
punishable under Sections 3(1)(r) & 3(1)(s) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that he is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, he
has further submitted that he would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 25 years and is permanent resident of Village Khood, Post Office, Jarog, Tehsil Renukaji,
District Sirmour, Himachal Pradesh, as such, his presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending him in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
his furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to the following conditions:
(i). The petitioner is directed to join the investigation on
20.11.2024 at 11:30 am at Police Station, Renukaji, District Sirmour, H.P. He will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Dinesh Kumar vs. State of Himachal Pradesh
19.11.2024 Present: Mr. Ashok Kumar Tyagi, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 24.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Sohan Lal vs. Rakesh Kumar
19.11.2024 Present: None for the petitioner.
Mr. M.L. Sharma, Advocate, for the respondent.
Despite repeated calls, there is no appearance on behalf
of the petitioner. In the interest of justice, list after four weeks.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Nitesh Sharma vs. Chander Kanta Chandel and others
19.11.2024 Present: Mr. Jeet Singh, Advocate, for the petitioner.
On taking steps within three days, issue notice to
respondent No.1, returnable for 21.12.2024. At this stage, notice
is being issued to respondent No.1 only.
List on 21.12.2024.
Heard learned counsel for the applicant and perused the
complaint. Conspicuous by absence in the complaint is an
averment that at the time the offence was committed the
petitioner/accused was in charge of and responsible for the
conduct of business of the Company. In this respect, reference
can be made to the decision of the Apex Court in S.M.S.
Pharmaceuticals Ltd. vs. Neeta Bhalla and Another, 2005(8)
SCC 89.
In view thereof, proceedings ensuing from complaint
No.237/2023, filed on 01.08.2023, under Section 138 of the
Negotiable Instruments Act, 1881, pending before learned
Additional Chief Judicial Magistrate, Theog, District Shimla,
insofar as it pertains to the present petitioner, shall remain
stayed. Application stands disposed of.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Ishwar Kumar vs. Vikas Sudan and another
19.11.2024 Present: Mr. B.L. Soni and Mr. Nitin Soni, Advocates, for the petitioner.
Civil Revision No.156/2024 & CMP No.21605/2024
In the case at hand, present petitioner/applicant has been
evicted on the ground of re-building. The submission of the
learned counsel appearing on behalf of the petitioner is that the
petitioner is entitled to be re-inducted as tenant in the newly
constructed building in the same place and location. In this
respect, learned counsel for the petitioner has drawn attention of
this Court to the decision of the Apex Court passed in Special
Leave to Appeal (Civil) No.36864/2013, titled Roshan Lal
Bhardwaj vs. Ashok Sud and another. Relevant extract reads
as follows:-
"The grievance of the petitioner is with regard to the last portion of the order wherein the High Court observed that the tenant should be re-inducted in the same place, location and area which is equivalent to the area which was in occupation of the tenant before the orders passed by the learned Rent Controller.
It is submitted by the learned counsel for the petitioner that such observation amount to give a particular place and location in the newly constructed building which may not be feasible in view of the new plan and construction.
We are not agreeable to the said submission made by the learned counsel for the petitioner. According to us the High Court has asked the petitioner to re-induct the tenant in the same place and location which means in the same building on the same place, equivalent to the area which was occupied by the tenant earlier.
It is needless to say that rest of the provision of law as innumerated in proviso to Section 14 (C) of the Himachal Pradesh Rent Control Act is required to be followed."
Since the argument of the petitioner is limited to what has
been held authoritatively by the Apex Court, therefore, till the
next date of hearing, operation and execution of eviction order
dated 16.12.2022, passed by Rent Controller, Chamba, in Rent
Petition No.14 of 2013, titled Vikas Sudan vs. Ishwar Kumar, as
affirmed by learned Appellate Authority, Chamba vide order dated
04.10.2024, in Rent Appeal No.1 of 2023, shall remain stayed.
On taking steps within three days, issue notice to
respondent No.1, returnable for 21.12.2024. At this stage, no
notice is being issued to respondent No.2 who has been
impleaded for the first time by the petitioner/applicant before this
Court.
List on 21.12.2024.
( Bipin C. Negi )
November 19, 2024 (KS) Judge
Inderjeet Singh vs. Dharam Singh
18.11.2024 Present: Ms. Akanksha, Advocate, vice Mr. S.D. Gill, Advocate, for the petitioner.
Orders dated 30.04.2024 and 06.09.2024, have not been
complied with till date. Hence, interim protection granted therein
is vacated.
List after four weeks.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
Mohit Kumar Gupta vs. Dharam Singh
18.11.2024 Present: Mr. N.D. Sharma, Advocate, vice Mr. H.C. Sharma, Advocate, for the petitioner.
Mr. Manish Bhanotia, Advocate, vice Mr. Sanjeev Kumar Motta, Advocate, for the respondent.
Adjournment is prayed for by learned counsel appearing
on behalf of the petitioner on account of non-availability of the
original counsel.
As prayed, list after three weeks.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
M/s Som Nath Swaran Lal vs. Dr. Shashi Pal Sood
18.11.2024 Present: Mr. Shakti Bhardwaj, Advocate, for the petitioner.
Mr. B. Nandan Vashisht, Advocate, for the respondent.
Adjournment is prayed for by learned counsel appearing
on behalf of the petitioner on account of non-availability of the
arguing counsel.
As prayed, list in the second week of December, 2024.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
M/s Salus Pharmaceuticals and others vs. Union of India
18.11.2024 Present: Mr. Hakam Bhardwaj, Advocate, vice Mr. Anuj Nag, Advocate, for the petitioner.
Mr. Shashi Shirshoo, Central Government Counsel, for the respondent-Union of India.
Learned vice counsel appearing on behalf of the petitioner
submits that no rejoinder is required to be filed.
List along with Cr.MMO No.930 of 2023.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
Ranjit Singh vs. State of HP
18.11.2024 Present: Mr. Lakshay Parihar, Advocate, vice Mr. Gurmeet Bhardwaj, Advocate, for the appellant.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
Previously, applications for suspension of sentence had
been dismissed vide orders dated 12.01.2024 and 29.07.2024. In
the order dated 29.07.2024, it had categorically been mentioned
that appeals of undertrials filed in the year, 2022 are being taken
up for hearing. In the said order, it was also made clear that if the
appeal, in the case at hand, does not come up for hearing, the
appellant was granted liberty to mention the matter for lising of
the same.
The present appeal was filed in the year, 2023.
Accordingly, in view of the detailed orders passed on suspension
of sentence applications, i.e., on dated 12.01.2024 and
29.07.2024, the present application is dismissed.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
Gautam Kumar vs. State of HP
18.11.2024 Present: Mr. Harsh Sharol, Advocate, vice Mr. Manoj Pathak, Advocate, for the petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 24.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
Sanjeev Kumar vs. State of HP
18.11.2024 Present: Mr. Somesh Sharma, Advocate, for the petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
Inspector Pratap Chand, I/O Police Station, SV&ACB,
Dharamshala, District Kangra, Himachal Pradesh, is present
along with record.
Status report stands filed. Copy, whereof, has been
supplied to learned counsel for the petitioner. Learned counsel
for the petitioner submits that the arguing counsel is unavailable
today, hence, he prays for an adjournment. Learned counsel for
the petitioner also intends to go through the status report so filed.
As prayed, list on 22.11.2024.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
Anil Kumar Dogra vs. State of HP and another
18.11.2024 Present: Mr. Arvind Sharma, Advocate, for the petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for respondent No.1/State.
Mr. Parveen Sharma, Advocate, for respondent No.2.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General and Mr. Praveen Sharma, learned counsel, appear and
waive service of notice on behalf of respondent No.1 and
respondents No.2, respectively and seek time to file reply/status
report.
List after four weeks. In the meanwhile, reply/status
report be filed by the respondents.
Learned counsel for the petitioner states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
Allowed and the applicant is exempted from filing true
typed English translation of the document(s), in question,
annexed with the accompanying petition, at this stage, subject to
filing of the same within seven days, as and when directed to do
so.
The application stands disposed of.
( Bipin C. Negi )
November 18, 2024 (KS) Judge
Chuni Lal vs. Parkash Chand
14.11.2024 Present: Mr. Neel Kamal Sharma, Advocate, for the petitioner.
Mr. Vivek Singh Thakur, Advocate, for the respondent.
Mr. Vivek Singh Thakur, learned Advocate has put in
appearance on behalf of the respondent. He seeks time to file
power of attorney.
Let the needful be done on or before the next date of
hearing. List after four weeks.
Reply, as prayed, be filed within four weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Shahina Tabassum vs. Mehboob Aalam and another
14.11.2024 Present: Mr. Karan Singh Kanwar, Advocate, for the petitioner.
Mr. B.L. Soni, Advocate, for respondents No.1 and 2.
List for consideration after three weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Richa Sipahiya vs. Rahul Katoch
14.11.2024 Present: Mr. Anuj Gupta, Advocate, for the petitioner.
Mr. Dixit Sahotra, Advocate, vice Mr. Neeraj K. Shashwat, Advocate, for the respondent.
At the request of learned counsel appearing on behalf of
the respondent, further time prayed for inspection of the record.
Let the needful be done well before the next date of
hearing.
List on 27.11.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
M/s Crystal Pharmaceuticals and another vs. State of Himachal Pradesh
14.11.2024 Present: Mr. Anuj Nag, Advocate, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
List on 03.12.2024.
Interim order dated 30.05.2024 is extended till the next
date of hearing.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Kaili and another vs. ACC Private Barmana
14.11.2024 Present: Mr. Digvijay Singh Bisht, Advocate, vice Mr. B.C. Verma, Advocate, for the petitioner.
Mr. Kulwant Chauhan, Advocate, for the respondent.
Mr. Kulwant Chauhan, learned Advocate has put in
appearance on behalf of the respondent. He seeks time to file
power of attorney.
Let the needful be done on or before the next date of
hearing. List after four weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Sushma vs. Sanjay Wadwa and others
14.11.2024 Present: Mr. Jeevan Kumar, Advocate, for the petitioner.
Mr. Arun Kaushal, Advocate, for the respondents.
For the reasons stated in the application, the same is
allowed. Order dated 02.09.2024, whereby the respondents had
been proceeded against ex-parte, is recalled. The respondents
are permitted to join the proceedings.
Application stands disposed of.
List for consideration after four weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Mukesh Kumar vs. State of HP and others
14.11.2024 Present: Mr. Goldy Kumar, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Kulwant Chauhan, Advocate, vice Mr. Lovneesh Kumar Thakur, Advocate, for respondents No.2 and 3.
At the request of learned vice counsel appearing on behalf
of respondents No.2 and 3, list on 20.12.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Kumbhi Ram vs. Sohan Singh
14.11.2024 Present: Ms. Mamta Bhatwan, Advocate, vice Mr. Ravinder Singh Jaswal, Advocate, for the petitioner.
Mr. Navlesh Verma, Advocate, for the respondent.
Record stands received. Learned counsel for the parties
intend to go through the record.
List for consideration after four weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Om Parkash vs. Sandesh Kumar and another
14.11.2024 Present: Mr. Digvijay Singh Bisht, Advocate, vice Mr. B.C. Verma, Advocate, for the petitioner.
Mr. Kamal Sharma, Advocate, vice Mr. Tek Chand, Advocate, for the respondents.
Adjournment is prayed for by learned vice counsel
appearing on behalf of the petitioner on account of non-
availability of learned Senior Counsel, who has to argue the
matter. Prayer not opposed.
List after four weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Umesh Bansal vs. State of HP
14.11.2024 Present: Mr. Karan Kapoor, Advocate, for the appellant.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Record stands received.
Admit.
List for hearing in due course.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Rangila Ram vs. State of HP
Cr. MP No.1454 of 2024 in
14.11.2024 Present: Mr. Devender K. Sharma, Advocate, for the
non-applicant/petitioner.
Mr. R.S. Verma, Additional Advocate General, for the
respondent/State.
Ms. Chetna Thakur, Advocate, for the applicant/complainant.
ASI Chaman Lal, Police Station, Sarkaghat, District Mandi,
H.P., is present along with record.
Fresh status report stands filed. The same is taken on
record. Copy, whereof, has been supplied to learned counsel for
the applicant/complainant and non-applicant/petitioner.
Learned counsel for the parties intend to go through the
same. List on 12.12.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Sameer vs. State of HP
14.11.2024 Present: Mr. Vivek Thakur, Advocate, vice Mr. Vinod Chauhan, Advocate, for the applicant/petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
Learned vice counsel appearing on behalf of the petitioner
submits that the arguing counsel is unavailable today and hence
prays for an adjournment. Prayer not opposed.
As prayed, list for consideration on 30.11.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
State of Himachal Pradesh vs. Manoj Kumar
14.11.2024 Present: Mr. R.S. Verma, Additional Advocate General, for the applicant-
appellant/State.
None for the respondent.
Though served, but neither there is any appearance on
behalf of the respondent nor reply filed.
From the reasons stated in the application, it is evident
that the delay in filing the present appeal was on account of the
bona fide reasons mentioned in the application. The delay in filing
the present appeal is neither willful nor deliberate. Hence, the
application is allowed and delay in filing the appeal is condoned.
Application stands disposed of.
Appeal be registered.
Cr. Appeal No._______/2024
Bailable warrants in the sum of Rs.25,000/- with one
surety in the like amount to the satisfaction of the Arresting Police
Officer be issued against the respondent, returnable for
18.12.2024, undertaking therein to appear in this Court as and
when directed and to receive any sentence which may be
imposed on the conclusion of the appeal.
Records be also called for.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Ashif Khan vs. Amreen Khan
14.11.2024 Present: Mr. Bimal Gupta, Senior Advocate with Ms. Simran, Advocate, for the petitioner.
Mr. Karan Singh Kanwar, Advocate, for the respondent.
Learned counsel for the petitioner seeks time to have
instructions qua the amount of maintenance which the petitioner
is ready and willing to pay to the child born out of the wedlock of
the petitioner and the respondent.
As prayed, list on 28.11.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
M/s Premjee Motor Finance Company vs. Hira Lal and another
14.11.2024 Present: Mr. Sudhir Thakur, Senior Advocate with Mr. Karun Negi, Advocate, for the petitioner.
None for the respondents.
Henceforth, name of Mr. Ashwani Kaundal, Advocate be
reflected in the cause list as counsel for the respondents.
List after three weeks. In the meanwhile, power of
attorney on behalf of the respondents be filed.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Rajeev Sharma vs. Pradeep Kumar a/w connected matters
Cr. Revision No.339 of 2024 to Cr.
14.11.2024 Present: Mr. Ashok Sharma, Senior Advocate with Ms. Anubhuti Sharma, Advocate, for the petitioner(s), in all the petitions.
Mr. Vinod Kumar Thakur, Advocate, for the respondent(s), in all the petitions.
List for consideration on 10.12.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Rakesh Kumar vs. Rajput Sthaniya Sabha and others
14.11.2024 Present: Mr. Vipin Pandit, Advocate, vice Mr. Naresh Sharma, Advocate, for the applicant/petitioner.
Further time prayed for complying with earlier order dated
13.08.2024.
Let the needful be done within two weeks. List thereafter.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Pushkar Kashmiri vs. Ashmin Kashmiri
14.11.2024 Present: Mr. Aakash Thakur, Advocate, vice Mr. Arjun Lall, Advocate, for the petitioner.
Mr. Anand Sharma, Advocate, for the respondent.
Further time prayed for placing on record the copy of
judgment passed by the Trial Court in the proceedings inter se
parties under Section 125 of the Code of Criminal Procedure.
Let the needful be done on or before the next date of
hearing.
List on 03.12.2024.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
State of H.P. vs. Rattan Chand and another
14.11.2024 Present: Mr. R.S. Verma, Additional Advocate General, for the appellant/State.
Mr. Shanti Swaroop, Advocate, for respondent No.1.
Mr. Tanush Sharma, Advocate, for respondent No.2.
No ground for early hearing of the matter is made out, at
this stage. Accordingly, application is dismissed.
List for hearing in due course.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Suman Sharma vs. Kesari Devi Sharma
14.11.2024 Present: Mr. K.B. Khajuria, Advocate, vice Mr. Anil Jaswal, Advocate, for the applicant/petitioner.
Let the notice be awaited. List after two weeks.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Kamla Devi vs. Raj Kumar and another
14.11.2024 Present: Mr. Ashok Kumar Tyagi, Advocate, for the applicant/petitioner.
Mr. Divya Raj Singh, Advocate, for the respondents.
Further time prayed for filing supplementary affidavit in terms
of order dated 18.09.2024.
Let the needful be done within three weeks. List thereafter.
( Bipin C. Negi )
November 14, 2024 (KS) Judge
Sunil Kumar Panta vs. Sant Lal
13.11.2024 Present: Mr. I.S. Chandel, Advocate, for the applicant/petitioner.
None for the respondent.
From the reasons stated in the application, it is evident that
the delay in filing the present petition was on account of the bona
fide reasons mentioned in the application. The delay in filing the
present petition is neither willful nor deliberate. Hence, the
application is allowed and delay in filing the petition is condoned.
Application stands disposed of.
Cr. Revision No._______/2024
Be registered.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Sunil Kumar Panta vs. Anil Kumar
13.11.2024 Present: Mr. I.S. Chandel, Advocate, for the applicant/petitioner.
None for the respondent.
From the reasons stated in the application, it is evident that
the delay in filing the present petition was on account of the bona
fide reasons mentioned in the application. The delay in filing the
present petition is neither willful nor deliberate. Hence, the
application is allowed and delay in filing the petition is condoned.
Application stands disposed of.
Cr. Revision No._______/2024
Be registered.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Sunil Kumar Panta vs. Hira Lal
13.11.2024 Present: Mr. I.S. Chandel, Advocate, for the applicant/petitioner.
None for the respondent.
From the reasons stated in the application, it is evident that
the delay in filing the present petition was on account of the bona
fide reasons mentioned in the application. The delay in filing the
present petition is neither willful nor deliberate. Hence, the
application is allowed and delay in filing the petition is condoned.
Application stands disposed of.
Cr. Revision No._______/2024
Be registered.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Sunil Kumar Panta vs. Virender Kumar
13.11.2024 Present: Mr. I.S. Chandel, Advocate, for the applicant/petitioner.
None for the respondent.
From the reasons stated in the application, it is evident that
the delay in filing the present petition was on account of the bona
fide reasons mentioned in the application. The delay in filing the
present petition is neither willful nor deliberate. Hence, the
application is allowed and delay in filing the petition is condoned.
Application stands disposed of.
Cr. Revision No._______/2024
Be registered.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Surya Rashmi Rawat vs. State of HP and another
13.11.2024 Present: Mr. Sheetal Vyas, Advocate, for the petitioner.
Mr. R.P. Singh, Deputy Advocate General, for respondent No.1/State.
Mr. Ram Kumar, Advocate, vice Mr. Munish Dhatwalia, Advocate, for respondent No.2.
Cr.MMO No.902/2024 & Cr.MP No.3809/2024
Further time prayed on behalf of respondent No.2 to file
reply. No rejoinder is intended to be filed by the petitioner to the
reply filed on behalf of respondent No.1.
List on 09.12.2024. Till then, petitioner shall not appear
before the Trial Court.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Surya Rashmi Rawat vs. State of HP and another
13.11.2024 Present: Mr. Sheetal Vyas, Advocate, for the petitioner.
Mr. R.P. Singh, Deputy Advocate General, for respondent No.1/State.
Mr. Ram Kumar, Advocate, vice Mr. Munish Dhatwalia, Advocate, for respondent No.2.
Cr.MMO No.902/2024 & Cr.MP No.3809/2024
Further time prayed on behalf of respondent No.2 to file
reply. No rejoinder is intended to be filed by the petitioner to the
reply filed on behalf of respondent No.1.
List on 09.12.2024. Till then, petitioner shall not appear
before the Trial Court.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Pradeep Kumar vs. State of HP and another
13.11.2024 Present: Mr. Sheetal Vyas, Advocate, for the petitioner.
Mr. R.P. Singh, Deputy Advocate General, for respondent No.1/State.
Mr. Ram Kumar, Advocate, vice Mr. Munish Dhatwalia, Advocate, for respondent No.2.
Cr.MMO No.901/2024 & Cr.MP No.3807/2024
Further time prayed on behalf of respondent No.2 to file
reply. No rejoinder is intended to be filed by the petitioner to the
reply filed on behalf of respondent No.1.
List on 09.12.2024. Till then, petitioner shall not appear
before the Trial Court.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Dinesh Kumar vs. R.K. Enterprises
13.11.2024 Present: Mr. Bonit Thakur, Advocate, for the petitioner.
None for the respondent.
Respondent though served, none has put in appearance
on its behalf.
Learned counsel for the petitioner submits that entire
compensation amount stands paid to the respondent and that the
parties have compromised the matter. In furtherance thereof,
learned counsel for the petitioner intends to file an appropriate
application under Section 147 of the N.I. Act for compounding of the
present matter.
List for consideration after four weeks.
Interim order dated 20.09.2024 is made absolute.
Application stands disposed of.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Dinesh Kumar vs. R.K. Enterprises
13.11.2024 Present: Mr. Bonit Thakur, Advocate, for the petitioner.
None for the respondent.
Respondent though served, none has put in appearance
on its behalf.
Learned counsel for the petitioner submits that entire
compensation amount stands paid to the respondent and that the
parties have compromised the matter. In furtherance thereof,
learned counsel for the petitioner intends to file an appropriate
application under Section 147 of the N.I. Act for compounding of the
present matter.
List for consideration after four weeks.
Interim order dated 20.09.2024 is made absolute.
Application stands disposed of.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Jatinder Kumar vs. Chaman Lal
13.11.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Amardeep, Advocate, for the respondent.
Learned counsel for the petitioner submits that order dated
12.09.2024 stands complied with as requisite compensation
amount stands deposited and bail bonds stand furnished to the
satisfaction of learned Trial Court.
Let report in this regard be called from the learned Trial
Court.
List for consideration after four weeks. In the meanwhile,
certified copy of the Trial Court judgment be filed.
Interim order dated 12.09.2024 is made absolute.
Application stands disposed of.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
M/s Neptune Life Sciences (P) Ltd. and others vs. Union of India.
13.11.2024 Present: Mr. Nikhil, Advocate, vice Mr. C.S. Thakur, Advocate, for the petitioners.
Mr. Shashi Shirshoo, Central Government Counsel, for the respondent-Union of India.
Reply is stated to have been filed. However, the same is
not on record.
Registry to trace the same and place it on record well
before the next date of hearing after removal of objection(s), if
any.
Learned vice counsel appearing on behalf of the
petitioners submits that they have received copy of the reply and
seeks time to file rejoinder thereto.
As prayed, list after four weeks.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Atul Sen vs. Sanjeev Kalta
13.11.2024 Present: None for the petitioner.
Steps for the service of respondent have not been taken
since 17.05.2024. Other than the aforesaid, on 30.05.2024 and
01.07.2024, none had appeared on behalf of the petitioner and on
28.10.2024, none had appeared on behalf of the petitioner before
learned Additional Registrar (Judicial).
In the interest of justice and by way of indulgence, one last
opportunity of one week is granted to the petitioner to take steps
for effecting service upon the respondent. If in case, no steps are
taken within the said period, then the matter shall automatically
stand dismissed for non prosecution without any further reference
to this Court.
In the case at hand, vide impugned order dated
27.02.2024, present petitioner had been declared proclaimed
offender. Vide order dated 17.05.2024, operation of the aforesaid
order dated 27.02.2024 had been deferred. If in case, the
petitioner appears and takes steps as has been ordered supra,
then on the next date of hearing, petitioner shall argue on the
question of maintainability of the present petition.
List after four weeks.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Goverdhan Dutt alias Hira Lal vs. Satpal
13.11.2024 Present: Mr. G.R. Palsra, Advocate, for the petitioner.
Mr. Naveen K. Bhardwaj, Advocate, for the respondent.
Learned counsel for the petitioner submits that order dated
28.06.2024 stands complied with as requisite compensation
amount stands deposited and bail bonds stand furnished to the
satisfaction of learned Trial Court.
Let report in this regard be called from the learned Trial
Court.
Record stands received. Learned counsel for the parties
intend to go through the record.
List for consideration after four weeks.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Sherawali JLG Sundrota and another vs. PNB
13.11.2024 Present: Mr. Rohit, Advocate, for the petitioners.
Mr. Arvind Sharma, Advocate, for the respondent.
At the request of learned counsel for the petitioners, matter
is adjourned in order to enable learned counsel to have
instructions with respect to proposal, if any, filed for One Time
Settlement (OTS) by the petitioners with the respondent-bank.
List on 02.12.2024.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Ajay Kumar vs. Ashok Kumar
13.11.2024 Present: Mr. R.L. Chaudhary, Advocate, for the petitioner.
Mr. P.S. Goverdhan, Senior Advocate with Mr. Rakesh Thakur, Advocate, for the respondent.
Pleadings, in the case at hand, are complete. At the
request of learned counsel for the petitioner, list on 30.11.2024.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Deepak Kumar Tyagi vs. State of HP and others
13.11.2024 Present: Mr. V.S. Chauhan, Senior Advocate with Mr. Arsh Chauhan, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondent No.1/State.
Ms. Priya Sharma, Advocate, vice Mr. Adarsh K. Vashista, Advocate, for respondent No.2.
List for presence of parties, on 21.11.2024.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Ravinder Kumar vs. Sushil Junk Scrap Dealer and others
13.11.2024 Present: Mr. Panku Chaudhary, Advocate, vice Mr. Virender Katoch, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Learned counsel for the parties intend to go through the
record.
List for consideration after four weeks.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Nitin Verma vs. State of HP
13.11.2024 Present: Mr. Vipin Pandit and Mr. Parikshit Sharma, Advocates, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
H.C. Jaivanti No.81, Police Station, Sadar, District Solan,
is present along with record.
Further time prayed on behalf of learned counsel for the
petitioner to prepare the case.
List on 26.11.2024.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Ramesh Chand & others vs. State of HP and others
13.11.2024 Present: Mr. Ajay Sharma, Senior Advocate with Mr. Atharv Sharma, Advocate, for the petitioners.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Respondents No.2 to 5, 7 to 17, 19 to 23 and 25 to 30 already proceeded ex parte vide order dated 12.03.2024.
On taking steps within three days, issue notice to the legal
heirs of deceased respondent No.18, details whereof, have been
given in paragraph-1 of the application, returnable within four
weeks.
Allowed and the applicants are exempted from filing true
typed English translation of the document(s), in question,
annexed with the accompanying petition, at this stage, subject to
filing of the same within seven days, as and when directed to do
so.
The application stands disposed of.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Shurveer Singh vs. Surinder Singh
13.11.2024 Present: Mr. Nishant Khidtta, Advocate, for the applicant/petitioner.
Ms. Suhani Gautam, Advocate, for the respondent.
Pleadings in the present application are complete. List for
consideration after two weeks.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Govind Kumar vs. State of HP
13.11.2024 Present: Mr. Divya Raj Singh, Advocate, for the appellant.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
Record stands received. Learned counsel for the parties
intend to go through the same.
List for consideration on 06.12.2024.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Tanuj Kumari vs. Vivek Singh Chouhan
13.11.2024 Present: Mr. Naveen Awasthi, Advocate, for the petitioner.
Ms. Sheetal Vyas, Advocate, for the respondent.
Heard learned counsel for the parties and perused the
pleadings.
In filing the present petition, admittedly, there is a delay of
188 days. The explanation offered for condoning the delay is
vehemently opposed by learned counsel appearing on behalf of
the non-applicant. Be that as it may, keeping in view the nature
of litigation and in the interest of substantial justice, delay in filing
the present petition is condoned. The application stands
disposed of.
Cr. Revision No.______/2024
Be registered.
List for consideration on 30.11.2024. In the meanwhile,
power of attorney on behalf of the respondent be also filed.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Mamta vs. Ravinder Kumar
13.11.2024 Present: Mr. Sunny Modgill, Advocate for the petitioner, through video conferencing.
Mr. Sanjeev Kumar Suri, Advocate, for the respondent.
Learned counsel for the petitioner seeks time to have
instructions, as to whether he wants to pursue the present petition
or not, as the main proceeding before the Trial Court is reaching
its final culmination.
List on 29.11.2024.
( Bipin C. Negi )
November 13, 2024 (KS) Judge
Chattar Singh vs. Sanjeev Kumar
12.11.2024 Present: Mr. Ashok Kumar Thakur, Advocate, vice Mr. Pawan Gautam, Advocate, for the petitioner.
Mr. Parmod Singh Thakur, Advocate, for the respondent.
Learned vice counsel appearing on behalf of the petitioner
submits that learned original counsel is unavailable on account of
personal difficulty. He seeks for an adjournment. Prayer not
opposed.
As prayed, list after four weeks.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Kulwant Singh and others vs. State of HP and others
12.11.2024 Present: Mr. Ashwani K. Sharma, Advocate, for the petitioners.
Mr. Manish Thakur, Deputy Advocate General, for respondents No.1 & 2/State.
Mr. Atharv Sharma, Advocate, for respondents No.3 to 5.
Learned counsel for the petitioners seeks time to have
instructions, as to whether he wants to pursue the present petition
or not.
As prayed, list after two weeks.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Sunil Kumar vs. State of HP and another
12.11.2024 Present: Mr. Naveen Awasthi, Advocate, for the petitioner.
Mr. Manish Thakur, Deputy Advocate General, for respondent No.1/State.
Mr. Ashok Kumar Sood, Senior Advocate with Ms. Pooja Verma, Advocate, for respondent No.2.
Learned counsel for the petitioner seeks time to have
instructions, as to whether he wants to pursue the present petition
or not.
As prayed, list after two weeks.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Ram Kumar and another vs. State of HP and others
12.11.2024 Present: Mr. Shakti Bhardwaj, Advocate, for the petitioners.
Mr. Manish Thakur, Deputy Advocate General, for respondents No.1 & 2/State.
Mr. Dheeraj K. Vashisht, Advocate, for respondents No.3 & 4.
Learned counsel for the petitioners seeks time to have
instructions, as to whether he wants to pursue the present petition
or not.
As prayed, list after four weeks.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Pawan Kumar vs. Saroj
12.11.2024 Present: Mr. Ganesh Barowalia, Advocate, vice Mr. V.S. Rathore, Advocate, for the petitioner.
Mr. Ashok Kumar, Advocate, for the respondent.
At the joint request of learned counsel appearing on behalf
of the parties, list after four weeks.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Khem Raj and another vs. Mast Ram and others
12.11.2024 Present: Mr. Varun Rana, Advocate, for the petitioners.
Mr. Sumit Sharma, Advocate, for respondents No.1, 2, 3(a) to 3(c).
At the request of learned counsel appearing on behalf of
the respondents, list on 30.11.2024.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Yogesh Kumar and others vs. Kumari Adarsh Bala
12.11.2024 Present: Mr. Ajay Kumar Sharma, Senior Advocate with Mr. Manoj Brakta, Advocate, for the petitioners.
Mr. Ajay Kumar Thakur, Advocate, vice Mr. Sunny Modgill, Advocate, for the respondents.
Reply, as prayed, be filed on or before the next date of
hearing. List on 28.11.2024.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Brahma Nand and others vs. Chunni Lal and others
12.11.2024 Present: Mr. Bhupinder Gupta, Senior Advocate with Mr. Pranjal Munjal, Advocate, for the petitioners.
Mr. T.S. Chauhan, Senior Advocate with Mr. Surya Chauhan, Advocate, for the respondents.
Heard for sometime.
Learned Senior Counsel appearing on behalf of the
petitioners has placed reliance upon the decisions reported in AIR
1985 All. LJ 45 (Smt. Raj Kumari vs. Board of Revenue, U.P.,
Allahbad and others) and in AIR 1981 (Bombay) 394 (Vasant
Ambadas Pandit vs. Bombay Municipal Corporation and others).
Learned Senior Counsel appearing on behalf of the
respondents intends to go through the same.
As prayed, list on 25.11.2024.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Vineet Sood vs. Smt. Poonam Sood and another
12.11.2024 Present: Mr. Rajnish K. Lal, Advocate, for the petitioner.
Mr. Sumesh Raj, Advocate, for the respondents.
List for consideration on 16.12.2024. In the meanwhile,
records be called for.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Dharmender Singh vs. Devi Singh and others
12.11.2024 Present: Mr. Vinod Chauhan, Advocate, for the petitioner.
Mr. Raju Ram Rahi, Advocate, for respondent No.1.
Mr. Kulwant Chauhan, Advocate, for respondents No.4 to 8.
Learned counsel for the parties submit that there is a
possibility of an amicable settlement between the parties and the
matter be referred to the mediation.
On the request of learned counsel for the parties, the
matter is sent for mediation. With the consent of the learned
counsel for the parties, Mr. S.C. Sharma, learned Senior
Advocate, is appointed as Mediator in this matter.
Parties, through their counsels, are directed to appear
before the learned Mediator on 23.11.2024 at 11:00 a.m. in the
Main Mediation Centre, H.P. High Court. The official
Coordinator, High Court Main Mediation Centre shall render all
assistance to learned Mediator.
Registry is directed to make available the complete record
to the learned Mediator.
Learned Mediator is requested to submit his report on or
before the next date of hearing. Put up with the report of learned
Mediator on 24.12.2024.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Vivek Ummat vs. Surinder Kaur a/w connected matter
Civil Revision No.32 of 2022 a/w
12.11.2024 Present: Mr. Rahul Verma, Advocate, vice Mr. Deepak Gupta, Advocate, for the petitioner, in both the petitions.
Mr. Ajay Kumar Sharma, Advocate, for the respondents, in both the petitions.
Learned vice counsel appearing on behalf of the petitioner
seeks adjournment on ground of bereavement in the family of
learned arguing counsel. Prayer not opposed.
List on 29.11.2024.
( Bipin C. Negi )
November 12, 2024 (KS) Judge
Manoj Kumar vs. Surjeet Singh and another
07.11.2024 Present: Mr. Sudhir Bhatnagar, Advocate, for the petitioner.
Mr. V.S. Rathore, Advocate, for the respondents.
Petitioner is present in person. Learned counsel for the
petitioner, under instructions, submits that the petitioner is ready
and willing to deposit the balance compensation amount during
the course of the day itself.
Let the aforesaid amount be deposited in the Registry of
this Court on or before the next date of hearing.
In the aforesaid background, learned counsel for the
petitioner seeks time to file an appropriate application under
Section 147 of the Negotiable Instruments Act for compounding
of the offence, in the case at hand.
Let the needful be done on or before the next date of
hearing. List on 19.11.2024.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Manoj Kumar vs. Surjeet Singh and another
07.11.2024 Present: Mr. Sudhir Bhatnagar, Advocate, for the petitioner.
Mr. V.S. Rathore, Advocate, for the respondents.
Petitioner is present in person. Learned counsel for the
petitioner, under instructions, submits that the petitioner is ready
and willing to deposit the balance compensation amount during
the course of the day itself.
Let the aforesaid amount be deposited in the Registry of
this Court on or before the next date of hearing.
In the aforesaid background, learned counsel for the
petitioner seeks time to file an appropriate application under
Section 147 of the Negotiable Instruments Act for compounding
of the offence, in the case at hand.
Let the needful be done on or before the next date of
hearing. List on 19.11.2024.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Bias Devi vs. Sonu Kumar
07.11.2024 Present: None for the petitioner.
Mr. Vinod Soni, Advocate, vice Mr. Tanuj Thakur, Advocate, for the respondent.
Despite repeated calls, there is no appearance on behalf
of the petitioner. In the interest of justice, list after four weeks.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Anil Sharma vs. Central Bureau of Investigation
07.11.2024 Present: Mr. Gaurav Kumar, Advocate, for the petitioner.
Mr. Janesh Mahajan, Advocate, for the respondent/CBI.
Learned counsel appearing on behalf of the petitioner
seeks time to file fresh power of attorney, as the original counsel
has now been designated as Senior Advocate. Prayer not
opposed.
Let the needful be done on or before the next date of
hearing. List for consideration, on 21.11.2024.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Harish Kumar vs. Mohan Singh
07.11.2024 Present: Mr. Prashant Chauhan, Advocate, vice Mr. Sarthak Mehta, Advocate, for the petitioner.
Ms. Kiran Kanwar, Advocate, for the respondent.
Learned counsel appearing on behalf of the petitioner
submits that the matter inter se the parties stands compromised.
In view thereof, they intend to move an appropriate application
under Section 147 of the Negotiable Instruments Act for
compounding of the offence, in the case at hand.
Let the needful be done on or before the next date of
hearing. List on 22.11.2024.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Kamla Devi vs. Vishwa Bhuashan Banta (deceased) through LRs.
07.11.2024 Present: None.
List after four weeks.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Lata Sharma vs. State of HP and others a/w connected matter
Cr. Revision No.53 of 2022 a/w
07.11.2024 Present: Ms. Sukriti Panwar, Advocate, vice Mr. Rajneesh K. Lal, Advocate, for the petitioner.
Mr. Manish Thakur, Deputy Advocate General, for the respondents/State.
Mr. Neel Kamal Sharma, Advocate, for respondent No.2.
Mr. Deepak Bhasin, Senior Advocate with Mr. Sambhav Bhasin, Advocate, for the petitioner.
Mr. Manish Thakur, Deputy Advocate General, for the respondents/State.
Mr. Neel Kamal Sharma, Advocate, for respondent No.3.
Ms. Sukriti Panwar, Advocate, vice Mr. Rajneesh K. Lal, Advocate, for respondent No.4.
Learning vice counsel appearing on behalf of the petitioner
in Cr. Revision No.53 of 2022 submits that on account of personal
difficulty, learned original counsel is unavailable. She prays for
an adjournment.
Learned counsel for the parties submit that the parties, in
the case at hand, are all neighbors and with respect to possibility
of amicable settlement, they need to have instructions from their
respective client(s).
Let the needful be done on or before the next date of
hearing. As prayed, list on 25.11.2024.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Vivek Ummat vs. Surinder Kaur a/w connected matter
Civil Revision No.32 of 2022 a/w
07.11.2024 Present: Mr. Deepak Gupta, Advocate, for the petitioner, in both the petitions.
Mr. R.K. Bawa, Senior Advocate with Mr. Abhinav Thakur, Advocate, for the respondents, in both the petitions.
List on 12.11.2024.
( Bipin C. Negi )
November 07, 2024 (KS) Judge
Sher Singh and another vs. State of HP and others
06.11.2024 Present: Mr. Ankit Dhiman, Advocate, for the petitioners.
Mr. Manish Thakur, Deputy Advocate General, for respondents No.1 and 2/State.
Mr. Hemant Kumar Thakur, Advocate, for respondents No.3 and
For presence of parties, list on 21.11.2024.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Rajinder Singh and another vs. State of HP and others
06.11.2024 Present: Ms. Yamini, Advocate, vice Mr. Virender Thakur, Advocate, for the petitioners.
Mr. Manish Thakur, Deputy Advocate General, for respondents No.1 to 3/State.
No notices have been issued to private respondent No.4.
Reply on behalf of the respondents/State stands filed. Learned
counsel for the petitioners seeks time to file rejoinder thereto.
Let the needful be done within four weeks. List thereafter.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Master X vs. State of HP
06.11.2024 Present: Mr. Sanket Sankhyan, Advocate, for the petitioner/juvenile.
Mr. Manish Thakur, Deputy Advocate General, for the respondent/State.
Learned Deputy Advocate General seeks time to have
instructions.
Let the needful be done on or before the next date of
hearing. List on 30.11.2024. In the meanwhile, certified copy of
the document(s), in question, be also filed.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Pawan Kumar vs. PNB
06.11.2024 Present: Mr. Shivanshu, Advocate vice Mr. Vijender Katoch, Advocate, for the petitioner.
Mr. Kiran Sharma, Advocate, vice Mr. Arvind Sharma, Advocate, for the respondent.
List after four weeks. Records be called for.
The applicant-petitioner has preferred the present petition
against the judgment of conviction dated 28.12.2022 and order of
sentence dated 29.12.2022, passed by learned Judicial
Magistrate First Class-II, Dharamshala, District Kangra, H.P.
(hereinafter referred to as 'the Trial Court'), in Criminal case
No.218-III/2017, titled Punjab National Bank vs. Pawan Kumar,
and affirmed by learned Sessions Judge, Kangra at
Dharamshala, District Kangra, H.P. in Criminal Appeal No.
5-D/X/2023, titled Pawan Kumar vs. Punjab National Bank,
decided on 05.07.2024. The Revision Petition filed raises
arguable points. Hence, the sentence in the case at hand, is
ordered to be suspended, subject to the petitioner depositing 50%
of the compensation amount, if not already deposited, before the
Trial Court within four weeks from today and also subject to his
furnishing a personal bond in the sum of Rs.25,000/- with one
surety in the like amount to the satisfaction of the learned trial
Court, undertaking therein that petitioner will attend this Court as
and when required and in case of dismissal of the revision
petition, he will immediately surrender before the learned Trial
Court to receive the sentence.
A copy of this order be sent to the learned Trial Court with
the direction that the report of compliance of this order be
submitted to this Court within a period of six weeks.
The application stands disposed of.
Allowed and the applicant is exempted from filing the
certified copy of the Trial Court Judgment, at this stage, subject to
filing of the same on or before the next date of hearing.
The application stands disposed of.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Raj Thakur vs. State of HP
06.11.2024 Present: Mr. Servedaman Rathore, Advocate, for the petitioner.
Mr. Manish Thakur, Deputy Advocate General, for the respondent/State.
As prayed, list on 18.11.2024.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
M/s Neptune Life Sciences (P) Ltd. and others vs. Union of India
06.11.2024 Present: Mr. Nikhil, Advocate, vice Mr. C.S. Thakur, Advocate, for the petitioners.
Mr. Shashi Shirshoo, Central Government Counsel, for the respondent/Union of India.
Reply is stated to have been filed. However, the same is
not on record.
Registry to trace the same and place it on record well
before the next date of hearing after removal of objection(s), if
any.
Learned vice counsel appearing on behalf of the petitioner
submits that they have received copy of the reply and seeks time
to file rejoinder thereto.
As prayed, list after four weeks.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Kaku vs. State of HP and others
06.11.2024 Present: Mr. Harsh Sharol, Advocate, vice Mr. Manoj Pathak, Advocate, for the appellant.
Mr. Manish Thakur, Deputy Advocate General, for respondent No.1/State.
Mr. Raju Ram Rahi, Advocate, for respondents No.2 to 13.
Record stands received. Learned counsel for the parties
intend to go through the same.
List after four weeks.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Rajan Kumar vs. Sunil Kumar
06.11.2024 Present: Mr. B.R. Sharma, Advocate, for the petitioner.
Mr. H.C. Sharma, Advocate, for the respondent.
Order dated 05.06.2024 stands complied with as 25% of the
compensation amount stands deposited with the trial Court and bail
bonds stand furnished to the satisfaction of learned Trial Court.
Let the balance amount of the compensation be deposited
on or before the next date of hearing.
List after four weeks.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Bihari Lal vs. State of HP and another
06.11.2024 Present: Mr. D.S. Kainthla, Advocate, for the appellant.
Mr. Manish Thakur, Deputy Advocate General, for the respondent/State.
At the request of learned counsel for the appellant, list after
four weeks.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
State of HP vs. Raj Kumar
06.11.2024 Present: Mr. Manish Thakur, Deputy Advocate General, for the petitioner/State.
None for the respondent.
There is no appearance on behalf of the respondent,
though power of attorney stands filed. In the interest of justice,
list after four weeks.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Avinash Sharma vs. Ragu Nath
06.11.2024 Present: Mr. Ajay Singh Kashyap, Advocate, for the petitioner.
Mr. Hemant Kumar Sharma, Advocate, for the respondent.
Since interim order dated 28.03.2024 has not been
complied with till date, therefore, interim protection granted by the
aforesaid order is vacated. The respondent is at liberty to have
the judgment before the Court below executed.
List for consideration after one week.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Ram Rani vs. Rampal and others a/w connected matter
Cr.MMO No.133 of 2024 a/w Cr.MMO No.43 of 2024
06.11.2024 Present: Mr. Prantap Sharma, Advocate, for the petitioner in Cr.MMO No.133 of 2024 and for private respondent in Cr.MMO No.43 of 2024.
Mr. K.D. Sood, Senior Advocate with Mr. Vivek Singh Thakur, Advocate, for respondents No.1 & 3, in Cr.MMO No.133 of 2024 and for the petitioner in Cr.MMO No.43 of 2024.
Mr. Manish Thakur, Deputy Advocate General, for the respondents/State, in both the petitions.
At the joint request of learned counsel for the parties, list on
21.11.2024.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Pritha Sharma and another vs. Janak Raj Sharma and others
06.11.2024 Present: Ms. Ritu Raj Sharma, Advocate, fo the petitioners.
Mr. Mohinder Singh Thakur, Advocate, for respondent No.1.
At the joint request of learned counsel for the parties, list on
29.11.2024.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Gurbachan Lal and others vs. LAC and another a/w connected matters
Civil Revision No.46 of 2024 a/w Civil Revision Nos.35 & 36 of 2024
06.11.2024 Present: Mr. Ajay Sharma, Senior Advocate with Mr. Atharv Sharma, Advocate, for the petitioner(s), in all the petitions.
Mr. Rajinder Thakur, Central Government Counsel, for the respondents/ Union of India.
At the joint request of learned counsel for the parties, list
after four weeks.
( Bipin C. Negi )
November 06, 2024 (KS) Judge
Vinod Kumar vs. Bharat Bhushan and another
05.11.2024 Present: Mr. K.B. Khajuria, Advocate, for the petitioner.
Mr. Goldy Kumar, Advocate, for respondent No.1.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.2/State.
List after three weeks.
Interim order to continue.
Reply, as prayed, be filed on or before the next date of
hearing.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Vinod Kumar vs. Bharat Bhushan and another
05.11.2024 Present: Mr. K.B. Khajuria, Advocate, for the petitioner.
Mr. Goldy Kumar, Advocate, for respondent No.1.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.2/State.
List after three weeks.
Interim order to continue.
Reply, as prayed, be filed on or before the next date of
hearing.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Munshi Ram Chandel vs. Jalam Ram Sharma and another
05.11.2024 Present: Mr. Parveen Sharma, Advocate, for the petitioner.
Mr. Himanshoo Panwar, Advocate, for respondent No.1(a) to 1(c) and resondent No.2.
Reply, as prayed, be filed within three weeks. List
thereafter.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Savitri Devi vs. Kuldeep Kumar
05.11.2024 Present: Mr. Het Ram Thakur, Advocate, for the petitioner.
Mr. B.S. Chauhan, Senior Advocate with Mr. Munish Dhatwalia, Advocate, for the respondent.
Learned Senior Counsel appearing on behalf of the
respondent seeks two weeks' time to place on record the record
of learned Trial Court pertaining to the case at hand.
List on 21.11.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Ajay Kumar vs. State of HP and others
05.11.2024 Present: Mr. Mohit Dogra, Advocate, vice Mr. Kush Sharma, Advocate,
for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondents No.1 and 2/State.
Mr. Vinod Kumar Gupta, Advocate, for respondent No.3.
Further time prayed on behalf of respondent No.3 to file
reply.
From perusal of the status report filed on behalf of the
respondents/State, it is evident that there are twelve cases
pending against respondent No.3. While filing reply, the
aforesaid factum of pendency of twelve cases against respondent
No.3 be kept in view/be appropriately dealt with.
Rejoinder, if any, be filed within another two weeks. List
thereafter.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Raj Kumar vs. Surinder Singh
05.11.2024 Present: Mr. Karan Veer Singh, Advocate, for the petitioner.
Mr. Parveen Chauhan, Advocate, for the respondent.
Since interim order dated 15.07.2024 has not been
complied with till date, therefore, interim protection granted by the
aforesaid order is vacated. The respondent is at liberty to have
the judgment before the Court below executed.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Raj Kumar vs. State of HP
05.11.2024 Present: Mr. Narvada, Advocate, vice Mr. Ajay Vaidya, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Learned vice counsel appearing on behalf of the petitioner
submits that objections in the rejoinder shall positively be
removed and it shall be ensured that the rejoinder is placed on
record, on or before the next date of hearing.
List after four weeks.
( Bipin C. Negi ) November 05, 2024 (KS) Judge Balbir Singh vs. Baldev and another
Criminal Revision No.266 of 2024
05.11.2024 Present: Mr. Subhash Mohan Snehi, Advocate, for the petitioner.
Mr. Jagat Pal, Advocate, for respondent No.1.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.2/State.
Record stands received. Learned counsel for the parties
intend to go through the same. List after four weeks.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Khindu Ram vs. Dev Raj
05.11.2024 Present: Mr. Karan Vir Singh, Advocate, for the petitioner.
Mr. Parveen Kumar Chauhan, Advocate, for the respondent.
At the request of learned counsel for the petitioner, list
after three weeks.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Tushar Sharma and others vs. State Bank of India and others
05.11.2024 Present: Mr. Paras Dhaulta, Advocate, for the petitioners.
Mr. Arvind Sharma, Advocate, for respondents No.1 and 2.
Mr. Kashmir Singh Thakur, Senior Advocate with Mr. Harjeet Singh, Advocate, for respondent No.3.
None for respondent No.4.
Pleadings are complete. List the matter on 25.11.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Raj Prakash vs. Usha Chaudhary and others
05.11.2024 Present: Mr. Pradeep Kumar Verma, Advocate, for the petitioner.
Mr. S.D. Sharma, Advocate, for respondents No.1 to 3.
Respondent No.4 is present in person.
Mr. S.D. Sharma, learned Advocate has put in appearance
on behalf of respondents No.1 to 3. He submits that he has filed
power of attorney on behalf of the said respondents.
Record be called for.
List for consideration, on 19.12.2024.
Interim order to continue.
Reply, if any, be filed on or before the next date of hearing.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Jeet Singh vs. Avinash
05.11.2024 Present: Mr. Devender K. Sharma, Advocate, for the petitioner.
Mr. G.R. Palsra, Advocate, for the respondent.
Records be called for.
List the matter after four weeks.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Sudesh Sood and another vs. Abhishek Vashisht and another
05.11.2024 Present: Mr. R.K. Bawa, Senior Advocate with Mr. Abhinav Thakur, Advocate, for the petitioner.
Mr. Pranjal Munjal, Advocate, vice Ms. Jyotika Gupta, Advocate, for the respondents.
At the request of learned vice counsel appearing on behalf
of the respondents, list on 12.11.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Gangi Devi and others vs. Gokal
05.11.2024 Present: Mr. Bhender Kumar Chaudhary, Advocate, for the petitioners.
Mr. Sanjeev Kuthiala, Senior Advocate with Ms. Amita Chandel, Advocate, for the respondent.
In order to enable learned counsel appearing on behalf of
the petitioner to prepare the case, matter is adjourned. List on
06.12.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Superlink Traders India Pvt. Ltd. (STIPL) vs. M/s Technical Associates Ltd. and others
05.11.2024 Present: Mr. Ishan Sharma, Advocate, for the petitioner.
Mr. Yoginder Paul, Advocate, for respondent No.3.
No reply is intended to be filed on behalf of appearing non-
applicant/respondent No.3. Learned counsel appearing on behalf
of the non-applicant/respondent No.3 has no objection, if in case,
the application is allowed.
For the reasons stated in the application, the same is
allowed. Names of respondents No.2, 4, 5 and 6 are ordered to
be deleted from the array of the parties, subject to just all
exceptions. Application stands disposed of.
Amended memo of parties be filed on or before the next
date of hearing.
List on 03.12.2024. In the meanwhile, power of attorney
and reply, if any, be filed on behalf of respondent No.3.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Kiran Thakur vs. State of HP
05.11.2024 Present: Mr. Aditya Kaushal, Advocate, for the petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for the
respondent/State.
ASI Suman Kumar, Police Station, Sadar District Mandi,
H.P., is present along with record. Fresh status report stands
filed. The same is taken on record. Copy, whereof, has been
supplied to learned counsel for the petitioner.
From perusal of the status report, it is evident that the
matter is now listed for recording of evidence on 19.11.2024 and
23.11.2024 before the learned Trial Court. On the aforesaid two
dates, total six witnesses have to be examined.
In the case at hand, commercial quantity in terms of
Nacotic Drugs and Psychotropic Substances Act is involved. In
view thereof, list the matter for consideration, on 27.11.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Nirmala Devi vs. State of HP
05.11.2024 Present: Mr. Vipin Pandit, Advocate, for the petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
H.C. Hemant Kumar No.77, I/O Police Station, Kasauli,
District Solan, is present along with record. Fresh status report
stands filed. The same is taken on record. Copy, whereof, has
been supplied to learned counsel for the petitioner, who intends
to go through the same.
List on 14.11.2024, enabling learned counsel for the
petitioner to have instructions in the matter.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Asha Ram vs. Ran Singh
05.11.2024 Present: Mr. Ashok Kumar Sood, Senior Advocate with Ms. Pooja Verma, Advocate, for the appellant.
Mr. Amrick Singh, Advocate, for the respondent.
Mr. Amrick Singh, learned Advocate has filed memo of
appearance on behalf of the respondent. He prays for and is
granted two weeks' time to file power of attorney.
List after three weeks.
Reply, as prayed, be filed on or before the next date of
hearing.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Darshan Dass vs. Goverdhan Singh Chauhan
05.11.2024 Present: Mr. K.B. Khajuria, Advocate, for the petitioner.
Order dated 15.07.2024 stands complied with, as bail
bonds have been furnished to the satisfaction of learned Trial
Court and the requisite amount stands deposited.
As per service report of the respondent, the sole
respondent is stated to have died. Learned counsel appearing on
behalf of the petitioner seeks time to take consequential steps for
bringing on record the legal heirs of deceased respondent.
Let the needful be done within four weeks. List thereafter.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Balbir Singh Mehta vs. Shyam Sharma
05.11.2024 Present: Mr. V.S. Rathore, Advocate, for the appellant.
Mr. Sanjay Ranta, Advocate, for the respondent.
Mr. Sanjay Ranta, learned Advocate has filed memo of
appearance on behalf of the respondent. He prays for and is
granted two weeks' time to file power of attorney.
List on 25.11.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Sunil Kumar Panta vs. Vijay Singh Khurana
05.11.2024 Present: Mr. Arun Kumar, Advocate, vice Mr. I.S. Chandel, Advocate, for the petitioner.
Ms. Shiwani, Advocate, vice Mr. D.S. Nainta, Advocate, for the respondent.
Previous order has not been complied with despite
undertaking given by learned counsel for the petitioner.
As prayed by learned vice counsel appearing on behalf of
the petitioner, list on 14.11.2024.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Sunil vs. State of Himachal Pradesh
05.11.2024 Present: Mr. Anil Kumar Manget, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 10.12.2024, on which date, respondent/State shall
file Status report.
Allowed and the applicant is exempted from filing true
typed English translation of the document(s), in question,
annexed with the accompanying petition, at this stage, subject to
filing of the same within seven days, as and when directed to do
so.
The application stands disposed of.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Hoshiyar Singh vs. State of Himachal Pradesh
05.11.2024 Present: Mr. Aakash Thakur, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 09.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Aryan vs. State of Himachal Pradesh
05.11.2024 Present: Mr. Aakash Thakur, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 09.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Ajay vs. State of Himachal Pradesh
05.11.2024 Present: Mr. Aakash Thakur, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 09.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Aman vs. State of Himachal Pradesh
05.11.2024 Present: Mr. Shivanshu, Advocate, vice Mr. Vijender Katoch, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 06.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Navjot vs. State of Himachal Pradesh
05.11.2024 Present: Mr. Shivanshu, Advocate, vice Mr. Vijender Katoch, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
status report.
List on 06.12.2024, on which date, respondent/State shall
file Status report.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
M/s Aggarwal Agencies vs. Vijay Kumar Sharma
05.11.2024 Present: Ms. Seema K. Guleria, Advocate, for the petitioner.
Mr. Karan Sharma, Advocate, for the respondent.
Allowed and discharged.
Notice. Mr. Karan Sharma, learned counsel, appears and
waives service of notice on behalf of the respondent.
Records be called for.
List for consideration, at the admission stage, on
22.11.2024.
Notice in the aforesaid terms. Reply, as prayed, be filed
on or before the next date of hearing.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Gopal Singh vs. State of HP and others
05.11.2024 Present: Mr. Rajeev Sharma, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondents No.1 to 4/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondents No.1 to 4. He prays for and is granted a week's time
to file reply/status report. On taking steps during the course of
the day, dasti notice be issued to respondent No.5, returnable for
14.11.2024.
Registry to hand over dasti notice to learned counsel for
the petitioner latest by 06.11.2024.
List on 14.11.2024. In the meanwhile, reply/status report
be filed by respondents No.1 to 4/State.
( Bipin C. Negi )
November 05, 2024 (KS) Judge
Ramesh Chand alias Baag vs. State of HP
04.11.2024 Present: Mr. Mohan Singh, Advocate, vice Mr. Sanjay Kumar Sharma, Advocate, for the appellant.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
At the request of learned vice counsel appearing on behalf of
the appellant, list after four weeks.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Sandeep Kumar Sharma vs. PNB
04.11.2024 Present: Ms. Kamlesh Kumari, Advocate, vice Mr. A.S. Rana, Advocate, for the petitioner.
Mr. Sunil Kumar, Advocate, for the respondent.
Learned vice counsel appearing on behalf of the petitioner,
under instructions, submits that the petitioner has approached the
respondent-bank for One Time Settlement (OTS). In view thereof,
adjournment is sought. Prayer not opposed.
As prayed, list after four weeks.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Budhi Singh vs. State of HP
04.11.2024 Present: Mr. Raman Jamalta, Advocate, for the applicant/petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
From the reasons stated in the application, it is evident that
the delay in filing the present appeal was on account of the bona fide
reasons mentioned in the application. The delay in filing the present
appeal is neither willful nor deliberate. Hence, the application is
allowed and delay in filing the appeal is condoned.
Application stands disposed of.
Cr. Appeal No.________/2024
Be registered.
Admit.
Records be called for.
Cr.MP No._____/2024
Be registered.
Reply, as prayed, be filed within four weeks. List on
06.12.2024.
Cr.MP No.______/2024
Be registered.
Allowed and the applicant is exempted from filing true typed
English translation of vernacular document(s) in question, annexed
with the accompanying appeal, at this stage, subject to filing of the
same within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Budhi Singh vs. State of HP
04.11.2024 Present: Mr. Raman Jamalta, Advocate, for the applicant/petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
From the reasons stated in the application, it is evident that
the delay in filing the present appeal was on account of the bona fide
reasons mentioned in the application. The delay in filing the present
appeal is neither willful nor deliberate. Hence, the application is
allowed and delay in filing the appeal is condoned.
Application stands disposed of.
Cr. Appeal No.________/2024
Be registered.
Admit.
Records be called for.
Cr.MP No._____/2024
Be registered.
Reply, as prayed, be filed within four weeks. List on
06.12.2024.
Cr.MP No.______/2024
Be registered.
Allowed and the applicant is exempted from filing true typed
English translation of vernacular document(s) in question, annexed
with the accompanying petition, at this stage, subject to filing of the
same within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Amit Verma vs. Ram Asri
04.11.2024 Present: None for the applicant/petitioner.
Since 18.07.2024, no steps have been taken for effecting
service upon the respondent.
Let steps for the service of respondent be taken within a
week. On taking such steps, issue notice to the respondent,
returnable within four weeks. It is made clear that if steps are not
taken within a week, then the matter shall automatically stand
dismissed for non prosecution without further reference to this
Court.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Vyas Dev vs. State of HP and another
04.11.2024 Present: Mr. Panku Chaudhary, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Dheeraj K. Vashisht, Advocate, for respondent No.2.
Rejoinder is stated to have been filed. However, the same
is not on record.
Registry to trace the same and place it on record well
before the next date of hearing after removal of objection(s), if
any.
List for consideration after two weeks.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Kumbi Ram vs. Mohammad Rahid Alam
04.11.2024 Present: Mr. Ravinder Singh Jaswal, Advocate, for the petitioner.
On taking steps within three days, issue notice to the
respondent, returnable within four weeks.
In the meanwhile, order dated 24.07.2024 be complied
with.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Man Singh vs. Manmohan Singh and others
04.11.2024 Present: Ms. Dhanwanti, Advocate, vice Mr. Sanjay Bhardwaj, Advocate, for the petitioner.
Mr. Arvind Negi, Advocate, for respondents No.1, 3 and 4.
Respondent No.2 is stated to have died.
Reply, as prayed, be filed within four weeks. List
thereafter.
( Bipin C. Negi )
November 04, 2024 (KS) Judge
Nanku Ram and others vs. State of HP
29.10.2024 Present: Mr. Vinod K. Gupta, Advocate, for the appellants No.1 to 4.
Appellant No.5 is stated to have expired.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
In pursuance to the previous order, appellants No.1 to 3,
namely Nanku Ram, Vijay Singh and Tara Dutt, are present in
person.
In pursuance to the bailable warrants issued, appellant
No.4 had furnished the requisite bail bonds to the satisfaction of
the Arresting Officer. He is not available today in Court on
account of illness. In this respect, original medical certificate has
been produced and shown to the Court. The same is seen and
returned.
Appellants No.1 to 4 are duly represented by their counsel.
In view thereof, list the matter for consideration after four weeks.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Sanjay Chottani vs. State of HP and another
29.10.2024 Present: Mr. Pranjal Munjal, Advocate, vice Mr. Janesh Gupta, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
At the request of learned counsel for the petitioner, list on
30.12.2024.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Tek Chand vs. State of Himachal Pradesh
Criminal Appeal No.552 of 2024
29.10.2024 Present: Mr. Jai Dev Thakur, Advocate, for the appellant.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondents/State.
Admit.
Records be called for.
The applicant-appellant has preferred the present appeal
against the judgment of conviction dated 22.10.2024 and order of
sentence dated 23.10.2024, passed by learned Special Judge-II,
Hamirpur, District Hamirpur, H.P., in Sessions Trial No.39 of
2022, titled State of Himachal Pradesh vs. Tek Chand. The
appellant has been sentenced to undergo rigorous imprisonment
fir a period of two years and to pay a fine of Rs.20,000/-. The
amount of fine is stated to have been deposited, receipts
whereof, have been placed on record.
The appeal stands admitted and hearing whereof is going
to take some time. Hence, the sentence in the case at hand, is
ordered to be suspended, subject to the appellant furnishing a
personal bond in the sum of Rs.50,000/- with one surety in the
like amount to the satisfaction of the learned trial Court,
undertaking therein that appellant will attend this Court as and
when required and in case of dismissal of the appeal, he will
immediately surrender before the learned trial Court to receive
the sentence.
A copy of this order be sent to the learned trial Court with
the direction that the report of compliance of this order be
submitted to this Court within a period of four weeks.
The application stands disposed of.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Sushil Kumar Thakur vs. Kuldeep Chand Kanwar
Criminal Revision No.233 of 2023
29.10.2024 Present: Mr. Tek Chand, Advocate, for the petitioner.
Mr. Lakshay Thakur, Advocate, for the respondent, who is stated to have expired.
Respondent is stated to have expired. Let consequential
steps for bringing on record the legal heirs of deceased
respondent be taken within four weeks.
List after four weeks. In the meanwhile, balance
compensation amount be deposited.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Roshan Lal vs. M/s Universal Estate a/w connected matters
Civil Revision No.105 of 2018 a/w Civil Revision Nos.146, 167, 181, 185 and 216 of 2016
29.10.2024 Present: Ms. Kamlesh Kumari, Advocate, vice Mr. H.S. Rana, Advocate, for the petitioner(s), in CR No.105 of 2018 & CR No.146 of 2016.
Mr. Pranjal Munjal, Advocate, vice Mr. Janesh Gupta, Advocate, for the petitioner(s), in CR Nos.167, 181, 185 & 216 of 2016.
Mr. Karun Negi, Advocate, for the respondent(s), in alll the petitions.
At the request of learned vice counsel appearing on behalf
of the petitioner(s) in CR Nos.181, 185 & 216 of 2016, list for
consideration after three weeks.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Raghubir Singh vs. Vijay Kumar and others
29.10.2024 Present: Ms. Devyani Sharma, Senior Advocate with Mr. Shivam Sharma, Advocate, for the petitioner.
Mr. K.D. Sood, Senior Advocate with Mr. Vivek Singh Thakur, Advocate, for respondents No.1 & 2.
At the request of learned counsel for the petitioner, list for
consideration on 28.11.2024.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Anil Kumar vs. Meena and another
29.10.2024 Present: Mr. Narender Guleria, Advocate, for the applicant/ petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for respondent No.2/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.2. He prays for and is granted two weeks' time to
file reply. On taking steps during the course of the day, dasti
notice be issued to respondent No.1, returnable for 12.11.2024.
Registry to hand over dasti notice to learned counsel for
the applicant latest by 30.10.2024.
List on 12.11.2024. In the meanwhile, reply be filed by
respondent No.2/State.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Praveen Kumar vs. Neeraj Kumar and another
29.10.2024 Present: Mr. H.S. Rangra, Advocate, for the applicant/ petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for respondent No.2/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.2. He prays for and is granted four weeks' time to
file reply. On taking steps within three days, issue notice to
respondent No.1, returnable for 19.12.2024.
List on 19.12.2024. In the meanwhile, reply be filed by
respondent No.2/State.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Ankit Kumar vs. Raj Kumar and another
29.10.2024 Present: Mr. Rajinder Gulati and Mr. Anil Kumar Manget, Advocates, for the applicant/ petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for respondent No.2/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.2. He prays for and is granted four weeks' time to
file reply. On taking steps within three days, issue notice to
respondent No.1, returnable for 09.12.2024.
List on 09.12.2024. In the meanwhile, reply be filed by
respondent No.2/State.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Chandel Singh vs. State of Himachal Pradesh
29.10.2024 Present: Mr. Kamal Kant Chandel, Advocate, for the applicant/petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
reply.
List on 02.12.2024. In the meanwhile, reply be filed by the
respondent/State.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Tej Raj vs. State of Himachal Pradesh
29.10.2024 Present: Mr. Lalit Kumar Sehgal, Advocate, for the applicant/petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
reply.
List on 04.12.2024. In the meanwhile, reply be filed by the
respondent/State.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Atul Sen vs. Girish Chauhan
29.10.2024 Present: Ms. Ritta Goswami, Senior Advocate with Mr. Rekha, Advocate, for the applicant/petitioner.
On taking steps within three days, issue notice to the
respondent, returnable for 05.12.2024.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Sunil Dutt vs. Dharam Dass
29.10.2024 Present: Mr. Mukul Sood and Mr. Het Ram Thakur, Advocates, for the applicant/appellant.
On taking steps within three days, issue notice to the
respondent, returnable for 06.12.2024.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Rajni vs. Nishant Arora and another
29.10.2024 Present: Mr. Rajinder Gulati and Mr. Anil Kumar Manget, Advocates, for the applicant/ petitioner.
Mr. Raj Kumar Negi, Additional Advocate General, for respondent No.2/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.2. He prays for and is granted four weeks' time to
file reply. On taking steps within three days, issue notice to
respondent No.1, returnable for 06.12.2024.
List on 06.12.2024. In the meanwhile, reply be filed by
respondent No.2/State.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Gopal Singh @ Pala vs. State of Himachal Pradesh
29.10.2024 Present: Mr. Rocky, Advocate, vice Mr. Devender K. Sharma, Advocate, for the applicant/ appellant.
Mr. Raj Kumar Negi, Additional Advocate General, for the respondent/State.
Notice. Mr. Raj Kumar Negi, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent. He prays for and is granted four weeks' time to file
reply.
List after four weeks.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Rameshwar Dutt Sharma vs. Sunil Chauhan
29.10.2024 Present: Mr. Akshay Katoch, Advocate, for the applicant/appellant.
Heard. From perusal of the grounds of appeal, it is evident
that the appellant has an arguable case.
In view of the aforesaid, leave to appeal is granted. The
application stands disposed of.
Cr. Appeal No._____/2024
Be registered.
On taking steps within three days, issue notice to the
respondent, returnable within four weeks.
( Bipin C. Negi )
October 29, 2024 (KS) Judge
Om Prakash vs. Saroj Bala and others
28.10.2024 Present: Mr. Atharv Sharma, Advocate, for the petitioner.
Mr. Ramakant Sharma, Advocate, for the respondents.
At the jont request of the parties, list on 25.11.2024.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Ganga Devi and others vs. State of HP and others
28.10.2024 Present: Mr. R.L. Chaudhary, Advocate, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondents No.1 to 4/State.
Mr. Sunny Dhatwalia, Advocate, for respondents No.5 to 9.
Mr. Harsh Sharol, Advocate, for respondents No.10 & 11.
Reply, as prayed, be filed within four weeks. Rejoinder
thereto be filed within two weeks thereafter.
List on 13.12.2024.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Jaspreet Singh vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Sangram Singh Chandel, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent.
List on 29.10.2024, on which date, status report/
instructions be filed/obtained.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
New India Assurance Company Limited vs. Parveen Sood and another
28.10.2024 Present: Mr. B.M. Chauhan, Senior Advocate with Ms. Kamakshi Tarlokta, Advocate, for the petitioner.
Mr. Bunesh Pal, Advocate, for respondent No.1.
At the request of learned counsel for respondent No.1, list
after four weeks.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Anita vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 34 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Swarno Devi vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 48 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Swarno Devi vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nagarik Surakasha Sanhita, 2023 and Sections 3(1)(ZA)(C) of
the Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, 1989 against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 40 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Reenu Devi vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 34 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Salochna vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 40 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Chinto Devi vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 64 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Nirmala Devi vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 53 years, is permanent resident of
Village Gunghlon, Dhaula Kuan, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Pushpa Devi vs. State of Himachal Pradesh
28.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
The petitioner, who is present in person, has surrendered
before the jurisdiction of this Court and is identified by her
counsel.
Notice. Mr. Diwakar Dev Sharma, learned Additional
Advocate General, appears and waives service of notice on
behalf of the respondent. He prays for and is granted four weeks'
time to file reply/status report.
List on 30.11.2024.
Prayer in this petition is for grant of regular bail in F.I.R.
No.167/2024, dated 12.10.2024, registered at Police Station,
Majra, District Sirmour, H.P. for the commission of offences
punishable under Sections 126(2), 115(2), 3(5) of Bharatiya
Nyaya Sanhita, 2023 and Sections 3(1)(ZA)(C) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989
against the petitioner.
In the aforesaid facts and attending circumstances, the
bail-petitioner has submitted that she is innocent and has been
falsely implicated in the case at hand. Besides the aforesaid, she
has further submitted that she would not misuse the bail, in case
the same is granted and will not induce the witnesses or tamper
with the prosecution evidence.
In view of the aforesaid facts and attending circumstances,
the bail petitioner, who is aged 40 years, is permanent resident of
Village Gunghlon, Dhaula Kuan;, Tehsil Paonta Sahib, District
Sirmour, Himachal Pradesh, as such, her presence can be
secured in the trial and, therefore, no fruitful purpose would be
served by sending her in custody, at this stage. Final opinion can
be formed after perusal of the record and status report.
Therefore, it is ordered that till the next date of hearing, the
petitioner shall be released on bail in the aforementioned FIR on
her furnishing personal bond in the sum of Rs.25,000/- (Rupees
Twenty Five Thousand only) with one local surety in the like
amount to the satisfaction of the learned Registrar/Additional
Registrar (Judicial), subject to following conditions:
(i). The petitioner is directed to join the investigation on
29.10.2024 at 11:00 am at Police Station Majra, District Sirmour, H.P. She will also join investigation, as and when called for by the Investigating Officer in accordance with law.
(ii). The petitioner shall not tamper with the evidence or hamper the investigation in any manner whatsoever.
(iii). The petitioner shall not leave India without prior permission of the Court.
(iv). The petitioner undertakes not to contact the complainant, to threaten or browbeat her or to use any pressure tactics in any manner whatsoever.
(v). The petitioner undertakes not to make any inducement, threat or promise, directly or indirectly, to the Investigating Officer or any person acquainted with the facts of the case to dissuade him/her from disclosing such facts to the Court or any Police Officer.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Snowflake Education Society and anr. vs. Raman Khanna
28.10.2024 Present: Mr. Manish Kansra, Advocate, vice Mr. Anuj Gupta, Advocate, for the petitioner.
Mr. Ajay Kumar Sood, Senior Advocate with Mr. Rohit, Advocate, for the respondent.
At the request of learned counsel for the petitioner, list on
05.11.2024.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
M.C. Shimla vs. M/s Akar Enterprises
28.10.2024 Present: Mr. Mukul Sood, Advocate, for the petitioner.
Mr. Balwant Kukreja, Advocate, for the respondent.
At the request of learned counsel for the petitioner, list on
04.12.2024.
Henceforth, name of Mr. Mukul Sood, Advocate be
reflected in the cause list as counsel for the petitioner in place of
Mr. Naresh K. Gupta, Advocate.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Ritu Rana vs. Anil Kumar Gupta
28.10.2024 Present: Mr. S.C. Sharma, Senior Advocate with Dr. Ravi Patiyal, Advocate, for the petitioner.
Mr. Nishant Khidtta, Advocate, for the respondent.
Learned counsel for the parties intend to place on record
the exact quantum of rent payable by the petitioner to the
respondent in the facts and circumstances of the case at hand.
List on 22.11.2024.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Rajinder Kumar vs. Chaya Devi and others
Civil Revision No.2 of 2016 a/w
28.10.2024 Present: Ms. Meera Devi, Advocate, vice Mr. Deepak Gupta, Advocate, for the petitioner.
Mr. Ajay Kumar Sood, Senior Advocate with Mr. Rohit, Advocate, for respondents No.1 to 4.
Mr. Atul G. Sood, Advocate, for respondents No.5 to 7.
Mr. Tek Chand Sharma, Advocate, for the applicant in CMP No.4708 of 2024.
Mr. Ajay Kumar Sood, Senior Advocate with Mr. Rohit, Advocate, for the petitioner.
Mr. Atul G. Sood, Advocate, for the respondents.
At the joint request of learned counsel for the parties, list
on 12.11.2024.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Raju Ram vs. Parvesh Kumar and another with connected matter
Cr. Revision No.269 of 2023 a/w
28.10.2024 Present: Mr. Dheeraj K. Vashisht, Advocate, for the petitioner(s).
Mr. Neeraj Maniktala, Advocate, for respondent No.1.
Mr. B.N. Sharma, Additional Advocate General, for respondent No.2/State.
Cr. Revision Nos.269 & 270 of 2023
Learned counsel for the petitioner(s), under instructions
from the petitioner(s), submits that balance compensation amount
in terms of previous order shall be deposited on or before the
next date of hearing before the Registry of this Court.
Other than the aforesaid, learned counsel for the
petitioner(s), submits that in order to get the offence
compounded, 15% of the cheque amount shall be deposited
before the H.P. State Legal Services Authority in terms of the
decision of the Apex Court in Damodar S. Prabhu versus Sayed
Babalal H., (2010) 5 SCC 663, on or before the next date of
hearing.
List on 03.12.2024.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Abhinash Singh vs. State of HP and others
28.10.2024 Present: Mr. Vijay Kumar, Advocate, vice Mr. Sanjeev Kumar Suri, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondents No.1 to 3/State.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondents No.1 to 3 and seeks time to file reply/status report.
On taking steps within three days, issue notice to respondent
No.4, returnable for 30.11.2024.
List on 30.11.2024. In the meanwhile, status report be
filed by the respondent/State.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Nikesh Kumar vs. State of HP and others
28.10.2024 Present: Mr. Prashant Chauhan, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Rajiv Sharma, Advocate, for respondents No.2 and 3.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General and Mr. Balram Sharma, learned Deputy Solicitor
General of India, appear and waive service of notice on behalf of
respondent No.1 and respondents No.2 & 3, respectively and
seek time to file reply/status report.
List on 21.11.2024, on which date, parties shall personally
remain present before the Court. In the meanwhile, status report
be filed by the respondent/State.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Nikesh Kumar vs. State of HP and others
28.10.2024 Present: Mr. Prashant Chauhan, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Rajiv Sharma, Advocate, for respondents No.2 and 3.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General and Mr. Balram Sharma, learned Deputy Solicitor
General of India, appear and waive service of notice on behalf of
respondent No.1 and respondents No.2 & 3, respectively and
seek time to file reply/status report.
List on 21.11.2024, on which date, parties shall personally
remain present before the Court. In the meanwhile, status report
be filed by the respondent/State.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Nikesh Kumar vs. State of HP and others
28.10.2024 Present: Mr. Prashant Chauhan, Advocate, for the petitioner.
Mr. B.N. Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Rajiv Sharma, Advocate, for respondents No.2 and 3.
Notice. Mr. B.N. Sharma, learned Additional Advocate
General and Mr. Balram Sharma, learned Deputy Solicitor
General of India, appear and waive service of notice on behalf of
respondent No.1 and respondents No.2 & 3, respectively and
seek time to file reply/status report.
List on 21.11.2024, on which date, parties shall personally
remain present before the Court. In the meanwhile, status report
be filed by the respondent/State.
( Bipin C. Negi )
October 28, 2024 (KS) Judge
Devinder Singh Chauhan vs. Anupal Chauhan
24.10.2024 Present: Mr. Dinender Panwar, Advocate, for the petitioner.
Ms. Seema Ajad, Advocate, vice Mr. Lakshay Thakur, Advocate, for the respondent.
Further time prayed for complying with order dated
28.06.2024.
Let the needful be done within four weeks. List thereafter.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Dr. Gauri Nakra vs. State of HP and others
24.10.2024 Present: Mr. Bhuvnesh Sharma, Senior Advocate with Mr. Parav Sharma, Shekhar Badola and Ms. Vishali Lakhanpal, Advocates, for the petitioner.
Mr. Anup Rattan, Advocate General with Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondents/State.
List on 30.10.2024.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Roshan Lal vs. State of HP and another
24.10.2024 Present: Mr. G.D. Verma, Senior Advocate with Mr. Sumit Sharma, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondents/State.
At the request of learned counsel for the petitioner, list
after four weeks.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Chander Shekhar Banta vs. Padam Dass and others
24.10.2024 Present: Mr. Kuldeep Chandel, Advocate, vice Mr. Sumit Sood, Advocate, for the petitioner.
Mr. G.D. Verma, Senior Advocate with Mr. Sumit Sharma, Advocate, for the respondents.
At the request of learned counsel for the petitioner, list
after three weeks.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Amit Batra vs. State of HP and another
24.10.2024 Present: Mr. Divya Raj Singh, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Shubham Sharma, Advocate, for respondent No.2.
At the request of learned counsel for the petitioner, list
after four weeks.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Patel Engineering Limited and another vs. Gian Prakash
24.10.2024 Present: Mr. Rahul Mahajan, Advocate, for the petitioners.
Learned counsel for the petitioners seeks time to amend
the relief clause in the main petition.
Let the needful be done within two weeks. List thereafter.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Om Prakash vs. Saroj Bala and others
24.10.2024 Present: Mr. Atharv Sharma, Advocate, for the petitioner.
Mr. Ramakant Sharma, Advocate, for the respondents.
At the request of learned counsel for the petitioner, list on
28.10.2024.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Kulbhushan Raj and another vs. State of HP and another
24.10.2024 Present: Mr. Anuj Bali, Advocate, vice Mr. Ajay Kumar, Advocate, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Narender Guleria, Advocate, for respondent No.2.
Learned counsel for the parties seek time to ascertain the
status of the trial pending before the Court below.
As prayed, list on 13.11.2024.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Suresh Kumar and others vs. Santosh and others
24.10.2024 Present: Mr. P.S. Goverdhan, Senior Advocate with Mr. Rakesh Thakur, Advocate, for the petitioners.
Mr. Pranshul Sharma, Advocate, for respondent No.1.
Mr. Shiv Pal Manhans, Senior Panel Counsel, for respondent No.2.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondents/State.
Learned counsel appearing on behalf of respondent No.1
seeks further time to prepare the matter. On his request, list after
four weeks.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Vivek Ummat vs. Surinder Kaur a/w connected matter
Civil Revision No.32 of 2022 a/w
24.10.2024 Present: Mr. Deepak Gupta, Advocate, for the petitioner, in both the petitions.
Mr. R.K. Bawa, Senior Advocate with Mr. Ajay Kumar Sharma, Advocate, for the respondents, in both the petitions.
At the request of learned counsel for the petitioner, list on
07.11.2024.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Rajneesh vs. Rahul Gautam and another
24.10.2024 Present: Mr. Ashwani Dhiman, Advocate, for the petitioner.
Mr. Abhyuday, Advocate, vice Mr. Sative Chauhan, Advocate, for respondent No.1.
None for respondent No.2.
The question which arises for consideration has been
noted in order dated 21.05.2024. The documents and the
judgment, on which reliance is being placed by the petitioner,
have also been dealt with in the said order.
Learned vice counsel appearing on behalf of respondent
No.1 submits that on account of personal difficulty, original
counsel is unavailable today.
As prayed, list the matter for consideration on 18.11.2024.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
State of Himachal Pradesh vs. Ajay Sharma and another
24.10.2024 Present: Mr. R.S. Verma, Additional Advocate General, for the applicant/ appellant-State.
In terms of previous order dated 24.04.2024, report qua
properties belonging to the accused, namely Ajay Sharma and
Sheela Wati, has been filed by the Superintendent of Police,
Solan, District Solan, Himachal Pradesh.
From perusal of the same, it is evident that there exits no
movable or immovable property in the names of the accused.
Since the accused have already been declared proclaimed
offenders, in view thereof, present proceedings are adjourned
sine die.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Pankaj Mankotia vs. State of Himachal Pradesh and others
24.10.2024 Present: Mr. R.L. Chaudhary, Advocate, for the petitioner.
At the request of learned counsel for the petitioner, list
after one week.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Joginder Pal vs. State of Himachal Pradesh
24.10.2024 Present: Mr. Surya Chauhan, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent-State. He prays for and is granted three weeks' time
to file status report.
List on 20.11.2024, on which date, respondent/ State shall
also file Status report.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Parveen Kumar vs. State of Himachal Pradesh
24.10.2024 Present: Mr. Anirudh Sharma, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent-State. He prays for and is granted three weeks' time
to file status report.
List on 19.11.2024, on which date, respondent/ State shall
also file Status report.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Shubham Kumar vs. State of Himachal Pradesh and others
24.10.2024 Present: Mr. R.L. Verma, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Mr. Ajay Thakur, Advocate, for respondents No.2 and 3.
Notice. Mr. R.S. Verma, learned Additional Advocate
General and Mr. Ajay Thakur, learned counsel, appear and waive
service of notice on behalf of respondent No.1 and respondents
No.2 & 3, respectively and seek time to file reply/status report.
List on 29.10.2024, on which date, parties shall personally
remain present before the Court. In the meanwhile, status report
be filed by the respondent/State.
Learned counsel for the petitioner states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
Allowed and the applicant is exempted from filing true
typed English translation of Annexure P-1, annexed with the
accompanying petition, at this stage, subject to filing of the same
within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Munish Gupta vs. State of Himachal Pradesh and another
24.10.2024 Present: Mr. Anil Jaswal, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.1. On taking steps within three days, issue notice
to respondent No.2, returnable within four weeks.
List after four weeks. In the meanwhile, status report be
filed by the respondent/State.
Learned counsel for the petitioner states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
Allowed and the applicant is exempted from filing true
typed English translation of Annexure P-1, annexed with the
accompanying petition, at this stage, subject to filing of the same
within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Main Pal and others vs. State of Himachal Pradesh and another
24.10.2024 Present: Mr. Ashwani Kaundal, Advocate, for the petitioners.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.1. On taking steps within three days, issue notice
to respondent No.2, returnable within four weeks.
List after four weeks. In the meanwhile, status report be
filed by the respondent/State.
Learned counsel for the petitioners states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
Allowed and the applicants are exempted from filing true
typed English translation of Annexure P-1, annexed with the
accompanying petition, at this stage, subject to filing of the same
within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Ajay Kumar and others vs. State of Himachal Pradesh and another
24.10.2024 Present: Mr. Ganesh Barowalia, Advocate, for the petitioners.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.1. On taking steps within three days, issue notice
to respondent No.2, returnable within four weeks.
List after four weeks. In the meanwhile, status report be
filed by the respondent/State.
Learned counsel for the petitioners states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
Allowed and the applicants are exempted from filing true
typed English translation of Annexure P-1, annexed with the
accompanying petition, at this stage, subject to filing of the same
within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Rajinder Singh vs. State of Himachal Pradesh and another
24.10.2024 Present: Mr. Rajat Kumar, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.1. On taking steps within three days, issue notice
to respondent No.2, returnable within four weeks.
List after four weeks. In the meanwhile, status report be
filed by the respondent/State.
Learned counsel for the petitioner states that he is under
instructions not to press this application, at this stage.
Accordingly, the instant application is dismissed as not pressed.
The application stands disposed of.
Allowed and the applicant is exempted from filing true
typed English translation of the document(s), in question,
annexed with the accompanying petition, at this stage, subject to
filing of the same within seven days, as and when directed to do
so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Chet Ram vs. Golf Link Finance and Resorts Pvt. Ltd.
24.10.2024 Present: Mr. Bunesh Pal, Advocate, for the petitioner.
Ms. Seema K. Guleria, Advocate, for the respondent.
Notice. Ms. Seema K. Guleria, learned counsel, appears
and waives service of notice on behalf of the respondent.
List after four weeks. Records be called for.
The applicant-petitioner has preferred the present petition
against the judgment of conviction and order of sentence dated
30.04.2024, passed by learned Additional Chief Judicial
Magistrate, Court No.1, Shimla, District Shimla, H.P. (hereinafter
referred to as 'the trial Court'), in Criminal case No.35-3 of 2016,
titled Golf Link Finance and Resorts Pvt. Ltd. vs. Chet Ram, and
affirmed by learned Sessions Judge, Shimla, District Shimla, H.P.
in Criminal Appeal No. 47-S/10 of 2024, titled Chet Ram vs. Golf
Link Finance and Resorts Pvt. Ltd., decided on 12.08.2024. The
Revision Petition filed raises arguable points. Hence, the
sentence in the case at hand, is ordered to be suspended,
subject to the petitioner depositing 50% of the compensation
amount, if not already deposited, before the Trial Court within
four weeks from today and also subject to his furnishing a
personal bond in the sum of Rs.25,000/- with one surety in the
like amount to the satisfaction of the learned trial Court,
undertaking therein that petitioner will attend this Court as and
when required and in case of dismissal of the revision petition, he
will immediately surrender before the learned trial Court to
receive the sentence.
A copy of this order be sent to the learned trial Court with
the direction that the report of compliance of this order be
submitted to this Court within a period of six weeks.
The application stands disposed of.
Allowed and the applicant is exempted from filing the
certified copy of the trial Court Judgment, at this stage, subject to
filing of the same on or before the next date of hearing.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Poonam vs. Punjab National Bank
24.10.2024 Present: Mr. Dibender Ghosh, Advocate, for the petitioner.
Mr. Sanjay Dalmia, Advocate, for the respondent.
Notice. Mr. Sanjay Dalmia, learned counsel, appears and
waives service of notice on behalf of the respondent.
List after four weeks. Records be called for.
The applicant-petitioner has preferred the present petition
against the judgment of conviction dated 01.04.2024 and order of
sentence dated 05.04.2024, passed by learned Additional Chief
Judicial Magistrate, Court No.1, Shimla, District Shimla, H.P.
(hereinafter referred to as 'the trial Court'), in Criminal case (CIS)
No.191/2019, titled Punjab National Bank vs. Poonam, and
affirmed by learned Sessions Judge, Shimla, District Shimla, H.P.
in Criminal Appeal No. 37-S/10 of 2024, titled Poonam vs. Punjab
National Bank, decided on 23.07.2024. The Revision Petition filed
raises arguable points. Hence, the sentence in the case at hand,
is ordered to be suspended, subject to the petitioner depositing
50% of the compensation amount, if not already deposited,
before the Trial Court within four weeks from today and also
subject to her furnishing a personal bond in the sum of
Rs.25,000/- with one surety in the like amount to the satisfaction
of the learned trial Court, undertaking therein that petitioner will
attend this Court as and when required and in case of dismissal
of the revision petition, she will immediately surrender before the
learned trial Court to receive the sentence.
A copy of this order be sent to the learned trial Court with
the direction that the report of compliance of this order be
submitted to this Court within a period of six weeks.
The application stands disposed of.
Allowed and the applicant is exempted from filing the
certified copy of the trial Court Judgment, at this stage, subject to
filing of the same on or before the next date of hearing.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Shiv Shankar vs. State of Himachal Pradesh and another
24.10.2024 Present: Mr. Bhawna Sharma, Advocate, vice Ms. Shabnam, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.1. On taking steps within three days, issue notice
to respondent No.2, returnable within four weeks.
List after four weeks. In the meanwhile, status report be
filed by the respondent/State.
Allowed and the applicant is exempted from filing true
typed English translated copy of Annexure P-1, annexed with the
accompanying petition, at this stage, subject to filing of the same
within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Shaul Borov vs. State of Himachal Pradesh
24.10.2024 Present: Mr. Sanjay Kumar Sharma and Mr. Kartar Singh Pandeer, Advocates, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for the respondent/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of the
respondent and seeks time to file reply/status report.
List on 07.11.2024. In the meanwhile, status report be
filed by the respondent/State.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Himachal Pradesh Minorities Finance & Development Corporation vs. Shamshad Begum
24.10.2024 Present: Mr. Mohar Chand Bhardwaj, Advocate, for the petitioner.
At the request of learned counsel for the petitioner, list
after two weeks.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Khush Nihal vs. State of HP and another
24.10.2024 Present: Mr. Vipin Pandit, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.1. On taking steps within three days, issue notice
to respondent No.2, returnable within four weeks.
List after four weeks. In the meanwhile, status report be
filed by the respondent/State.
Allowed and the applicant is exempted from filing true
typed English translated copy of Annexure P-1, annexed with the
accompanying petition, at this stage, subject to filing of the same
within seven days, as and when directed to do so.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge1018
Ruhana Shekh vs. Kalsum Akhtar and others
24.10.2024 Present: Mr. Sagar Chhabra, Advocate, vice Mr. Sahil Malhotra, Advocate, for the petitioner.
On taking steps within three days, issue notice to the
respondents, returnable within four weeks.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Naresh Kumar vs. Gusain Ram and another
24.10.2024 Present: Mr. Nand Lal Thakur, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.2/State.
Notice. Mr. R.S. Verma, learned Additional Advocate
General, appears and waives service of notice on behalf of
respondent No.2. On taking steps within three days, issue notice
to respondent No.1, returnable within four weeks.
List after four weeks. Records be called for.
The applicant-petitioner has preferred the present petition
against the judgment of conviction and order of sentence dated
30.01.2024, passed by learned Judicial Magistrate First Class,
Chachiot at Gohar, District Mandi, H.P. (hereinafter referred to as
'the trial Court'), in Criminal case No.165/2021, titled Gusain Ram
vs. Naresh Kumar, and affirmed by learned Sessions Judge,
Mandi, Division Mandi, H.P. in Criminal Appeal No. 53 of 2024,
titled Naresh Kumar vs. Gusain Ram and another, decided on
03.06.2024. The Revision Petition filed raises arguable points.
Hence, the sentence in the case at hand, is ordered to be
suspended, subject to the petitioner depositing 50% of the
compensation amount, if not already deposited, before the Trial
Court within four weeks from today and also subject to his
furnishing a personal bond in the sum of Rs.50,000/- with one
surety in the like amount to the satisfaction of the learned trial
Court, undertaking therein that petitioner will attend this Court as
and when required and in case of dismissal of the revision
petition, he will immediately surrender before the learned trial
Court to receive the sentence.
A copy of this order be sent to the learned trial Court with
the direction that the report of compliance of this order be
submitted to this Court within a period of six weeks.
The application stands disposed of.
( Bipin C. Negi )
October 24, 2024 (KS) Judge
Dalip Singh Thakur vs. Sanjeev Kumar
23.10.2024 Present: Mr. K.B. Khajuria, Advocate, for the petitioner.
None for the respondent.
Despite repeated calls, there is no appearance on behalf
of the respondent. In the interest of justice, list after four weeks.
In the meanwhile, power of attorney on behalf of the respondent
be filed.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Moti Ram vs. Union of India and others
23.10.2024 Present: Mr. Lokesh Thakur, Advocate, vice Mr. G.R. Palsra, Advocate, for the petitioner.
Mr. Balram Sharma, Deputy Solicitor General of India with Mr. Rajiv Sharma, Advocate, for respondent No.1.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondents No.2 and 3/State.
Rejoinder, as prayed, be filed within four weeks. List
thereafter.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Vineet Chauhan vs. State of Himachal Pradesh
23.10.2024 Present: Ms. Tim Saran, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Rejoinder, as prayed, be filed within two weeks. List
thereafter.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
State of Himachal Pradesh vs. Karam Chand
23.10.2024 Present: Mr. Diwakar Dev Sharma, Additional Advocate General, for the appellant/State.
Mr. Paras Ram, Advocate, for the respondent.
Learned counsel for the respondent intends to go through
the record.
As prayed, list after four weeks.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Gyaru Ram vs. Prem Singh
23.10.2024 Present: Mr. Ajay Kumar Dhiman, Advocate, for the petitioner.
Mr. Aman Hansretta, Advocate, for the respondent.
In pursuance to order dated 20.04.2024, 30% of the
compensation amount has not been deposited till date. Further
time prayed for depositing the aforesaid amount.
Let the needful be done within two weeks. It is made clear
that if the aforesaid amount is not deposited within two weeks,
then the interim protection granted vide order dated 20.04.2024
shall automatically stand vacated without further reference to this
Court and the respondent shall be free to initiate appropriate
execution proceedings.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Anil Kumar Rana Vs. Shashi Pal
23.10.2024 Present: Mr. Nitin Rishi, Advocate, vice Mr. Suresh Kumar, Advocate, for the petitioner.
Mr. K.B. Khajuria, Advocate, for the respondent.
Adjournment is sought by learned vice counsel appearing
on behalf of the petitioner on account of non-availability of the
original counsel.
As prayed, list after three weeks.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Inder Singh and another vs. Neem Chand and another
23.10.2024 Present: Ms. Seema K. Guleria, Advocate, for the petitioners.
Mr. R.K. Bawa, Senior Advocate with Mr. Ajay Kumar Sharma, Advocate, for respondent No.1.
List after four weeks.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Kundan Singh vs. Pancha Ram and another
23.10.2024 Present: Mr. Neeraj Gupta, Senior Advocate with Mr. Ajeet Pal Singh, Advocate, for the petitioner.
Respondent No.1 is stated to have expired.
Mr. G.D. Verma, Senior Advocate with Mr. Sumit Sharma, Advocate, for respondent No.2.
Learned Senior Advocates appearing on behalf of the
parties submit that there is a possibility of an amicable settlement
between the parties and the matter be referred to the mediation.
On the request of learned Senior Counsel for the parties,
the matter is sent for mediation. With the consent of the learned
counsel for the parties, Mr. N.K. Sood, learned Senior Advocate,
is appointed as Mediator in this matter.
Parties, through their counsels, are directed to appear
before the learned Mediator on 05.11.2024 at 11:30 a.m. in the
Main Mediation Centre, H.P. High Court. The official
Coordinator, High Court Main Mediation Centre shall render all
assistance to learned Mediator.
Registry is directed to make available the complete record
to the learned Mediator.
Learned Mediator is requested to submit his report on or
before the next date of hearing. Put up with the report of learned
Mediator on 13.12.2024.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Rajesh vs. Babu Ram (deceased) through LRs.
23.10.2024 Present: Mr. Y.P. Sood, Advocate, for the petitioner.
Ms. Divya Verma, Advocate, vice Mr. Yash Sharma, Advocate, for the respondents.
Civil Revision No.118/2024 & CMP No.17018/2024
Ms. Divya Verma, learned vice counsel has filed memo of
appearance on behalf of the respondents. She seeks time to file
power of attorney and reply to the application (CMP
No.17018/2024).
Let the needful be done within four weeks. List thereafter.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Simro Devi vs. Bir Singh and others a/w connected matters
CMPMO No.103 of 2024 a/w CMPMO Nos.106 & 107 of 2024
23.10.2024 Present: Mr. G.D. Verma, Senior Advocate with Mr. Sumit Sharma, Advocate, for the petitioner(s), in all the petitions.
Mr. Vishwas Kaushal, Advocate, for the respondent(s), in all the petitions.
Learned counsel appearing on behalf of the respondent(s)
seeks time to file fresh power of attorney as the original counsel
has now been designated as Senior Advocate. Prayer not
opposed.
Let the needful be done within four weeks. List thereafter.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Shiva Mata (Hindu Godess) and another vs. Tulsi Ram and another
23.10.2024 Present: Mr. Varun Rana, Advocate, for the petitioner.
Mr. Desh Raj Thakur, Advocate, for the respondent.
Rejoinder be filed within four weeks. List thereafter.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Kamla Devi vs. Kiran Kumari
23.10.2024 Present: Mr. Prashant Chauhan, Advocate, vice Mr. Satpal Chauhan, Advocate, for the petitioner.
Mr. Lovneesh Singh Thakur, Advocate, for the respondent.
Further time prayed for filing reply. Let the needful be
done within three weeks. List thereafter.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Tilak Raj vs. State of HP and another
23.10.2024 Present: Mr. Shivam Sharma, Advocate, vice Mr. Ganesh Barowalia, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Ms. Tamanna, Advocate, vice Mr. Arush Matlotia, Advocate, for respondent No.2.
Adjournment is sought by learned vice counsel appearing
on behalf of the petitioner on account of non-availability of the
original counsel.
As prayed, list after four weeks.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Bodh Raj vs. Veer Sen
23.10.2024 Present: Mr. J.R. Poswal, Advocate, for the petitioner.
Mr. Vinod Chauhan, Advocate, for the respondent.
Learned counsel for the petitioner intends to go through
the record. Prayer not opposed.
List after three weeks. In the meanwhile, in pursuance to
order dated 07.05.2024, balance amount of Rs.14,000/- be
deposited.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Ram Singh vs. Central Bureau of Investigation, Shimla
23.10.2024 Present: Mr. Priyanka Chandel, Advocate, vice Mr. Dhiraj Thakur, Advocate, for the petitioner.
Mr. K.S. Thakur, Senior Advocate with Mr. Ashok Kumar Verma, Advocate, for the respondent.
Learned vice counsel appearing on behalf of the petitioner
submits that the petitioner intends to engage a Senior Counsel to
argue the matter. Time, as prayed, is allowed.
List after four weeks along with Criminal Revision Nos.464
and 465 of 2023.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Guman Singh vs. State of HP and others
23.10.2024 Present: Mr. Manoj Sharma, Advocate, vice Mr. Ajay Kumar, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondents No.1 to 3/State.
Mr. Vinod Chauhan, Advocate, for respondent No.4.
Learned vice counsel appearing on behalf of the petitioner
submits that the arguing counsel is unavailable today and hence
prays for an adjournment. Prayer not opposed.
List after four weeks.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Uttam Chand (since deceased) and others vs. Anil Kumar and others a/w connected matter
Civil Revision No.111 of 2022 a/w
23.10.2024 Present: Ms. Kavita Kajal, Advocate, vice Mr. Atharv Sharma, Advocate, for the petitioners, in both the petitions.
Mr. Surinder Saklani, Advocate, for the respondents, in both the petitions.
At the joint request of learned counsel for the parties, list
after four weeks.
( Bipin C. Negi )
October 23, 2024 (KS) Judge
Pankaj Thakur vs. State of HP and others
22.10.2024 Present: Mr. Yug Singhal and Mr. Hitender Kumar Verma, Advocates, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Ms. Ananya Sharma, Advocate, for respondents No.2 and 3.
Learned counsel appearing on behalf of the petitioner has
placed on record Legal Heir Certificate as was directed vide
previous order. The same is taken on record. Copy, whereof,
has been supplied to learned counsel for the respondents.
From perusal of the Legal Heir Certificate, it is evident that
Smt. Sureshtha Devi (respondent No.3) is the only surviving legal
heir of the deceased, in the case at hand.
Vide separate judgment of the even date placed on the
file, present petition stands disposed of, so also, pending
miscellaneous application(s), if any.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Rohit Mahajan and others vs. State of HP and another
22.10.2024 Present: Mr. Arvind Sharma, Advocate, for the petitioners.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Notice, at this stage, confined to respondent No.1 only.
Mr. Diwakar Dev Sharma, learned Additional Advocate General,
appears and waives service of notice on behalf of respondent
No.1 and seeks time to file reply/status report. In the interest of
justice, no notice is being issued to respondent No.2, at this
stage.
List on 27.11.2024.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Prakash Chauhan vs. Ram Lal Sharma
22.10.2024 Present: Mr. R.S. Chandel, Advocate, for the petitioner.
On taking steps within three days, issue notice to the
respondent, returnable within four weeks.
The applicant-petitioner has preferred the present petition
against the judgment of conviction dated 21.12.2022 and order of
sentence dated 31.12.2022, passed by learned Additional Chief
Judicial Magistrate, Theog, District Shimla, H.P. (hereinafter
referred to as 'the trial Court'), in Criminal case No.100-3 of 2019,
titled Ram Lal Sharma vs. Prakash Chauhan, and affirmed by
learned Additional Sessions Judge-II, Shimla, District Shimla,
H.P. in Criminal Appeal No. 36-S/10 of 2023, titled Prakash
Chauhan vs. Ram Lal Sharma, decided on 11.01.2024. The
Revision Petition filed raises arguable points. Hence, the
sentence in the case at hand, is ordered to be suspended,
subject to the petitioner depositing 50% of the entire
compensation amount, if not already deposited, before the Trial
Court within four weeks from today and also subject to his
furnishing a personal bond in the sum of Rs.50,000/- with one
surety in the like amount to the satisfaction of the learned trial
Court, undertaking therein that petitioner will attend this Court as
and when required and in case of dismissal of the revision
petition, he will immediately surrender before the learned trial
Court to receive the sentence. A copy of this order be sent to the
learned trial Court with the direction that the report of compliance
of this order be submitted to this Court within a period of six
weeks.
The application stands disposed of.
The application is disposed of with a direction to the
applicant/petitioner to file certified copy of the judgment in question
within four weeks.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Ashok Kimta vs. Devinder Singh
22.10.2024 Present: Mr. Sanjay Ranta, Advocate, vice Mr. Pawan Kumar Sharma, Advocate, for the petitioner.
Mr. Jeevesh Sharma, Advocate, for the respondent.
Record stands received. Learned counsel for the parties
intend to go through the same.
List for consideration, at admission stage, on 26.11.2024.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Rashpal Singh vs. Nichu Ram Jilta
22.10.2024 Present: Mr. K.B. Khajuria, Advocate, for the petitioner.
Ms. Shivani, Advocate, vice Mr. D.S. Nainta, Advocate, for the respondent.
Learned counsel for the parties intend to go thorough the
records. List for consideration after four weeks.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Prem Chand vs. UCO Bank
22.10.2024 Present: Mr. Servedaman Rathore, Advocate, for the petitioner.
None for the respondent.
Learned counsel for the petitioner submits that till date, an
amount of Rs.1,70,000/- stands deposited against the
compensation amount of Rs.2,00,000/- awarded by the Courts
below. Learned counsel further submits that the balance amount
shall be deposited on or before the next date of hearing.
List on 25.11.2024. In the meanwhile, on taking steps
within three days, issue notice to the respondent, returnable for
25.11.2024.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Rohit Chaudhary vs. State of HP and others
22.10.2024 Present: Mr. Naveen K. Bhardwaj, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Status report stands filed. The same is taken on record.
Copy, whereof, has been supplied to learned counsel for the
petitioner, who intends to go through the same.
As prayed, list next week.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Ankush Mehta alias Rinku vs. State of HP
22.10.2024 Present: Ms. Mamta K. Bhatwan, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Rejoinder, if any, be filed within two weeks. List thereafter.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Khushinder Singh vs. Ambal Khan
22.10.2024 Present: Mr. Kuldeep Singh Chandel, Advocate, for the petitioner.
Mr. Dinesh Bhanot, Advocate, for the respondent.
Further time prayed for compliance of previous order dated
02.09.2024.
Let the needful be done on or before the next date of
hearing. List on 29.11.2024. It is made clear that no further time
for doing the needful shall be accorded to the petitioner.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Khushinder Singh vs. Ambal Khan
22.10.2024 Present: Mr. Kuldeep Singh Chandel, Advocate, for the petitioner.
Mr. Dinesh Bhanot, Advocate, for the respondent.
Further time prayed for compliance of previous order dated
02.09.2024.
Let the needful be done on or before the next date of
hearing. List on 29.11.2024. It is made clear that no further time
for doing the needful shall be accorded to the petitioner.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Shashi vs. Tilak Raj
22.10.2024 Present: Mr. Ajay Sipahiya and Mr. Prashant Sharma, Advocates, for the petitioner.
Let fresh steps for effecting service upon the respondent
be taken within three days. On taking such steps, issue notice to
the respondent, returnable within four weeks.
Keeping in view the fact that the proceedings, of which,
transfer is being sought, is pending adjudication before learned
Additional Principal Judge, Family Court, Chamba, District
Chamba, H.P. and the fact that the present applicant resides in
Hamirpur, there is a considerable expense to be incurred on
attending the said proceedings by the present applicant as it is
not possible to travel from Hamirpur to Chamba and return to
Hamirpur on the very same day.
Other than the aforesaid, two minor daughters out of the
wedlock of the parties are to be maintained by the present
applicant and the fact that the applicant financially is dependent
upon her parents, is prima facie sufficient to stay the proceedings.
In the aforesaid facts and attending circumstances of the
case, balance of convenience lies in favour of the present
applicant. Grave irreparable loss would be caused to the
applicant, which cannot be compensated in terms of money, if in
case further proceedings are not stayed.
In view of above, proceedings pending before learned
Additional Principal Judge, Family Court, Chamba, District
Chamba, H.P., in H.M. Misc. Petition No.66 of 2024, titled Tilak
Raj vs. Shashi, shall remain stayed during the pendency of the
petition.
Application stands disposed of.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Shivam Kumar and others vs. Med Ram and others
22.10.2024 Present: Ms. Heena Chauhan, Advocate, for the petitioners.
Mr. Hari Om Prakash, Advocate, for respondents No.1 & 2.
Proforma respondents No.3 to 8, though served, but none
has put in appearance on their behalf. Hence, they are
proceeded against ex parte.
The present petition has been filed, feeling aggrieved by
the impugned order dated 29.06.2024, passed by learned
Additional District Judge (CBI), Shimla in CMP No.114-S/6 of
2023, whereby, an application under Section 5 of the Limitation
Act, seeking condonation of delay in filing the appeal against the
judgment and decree dated 29.08.2023, passed by learned
Senior Civil Judge, Court No.1, Shimla, H.P., in case No.59-1 of
2018/11, has been dismissed.
Learned counsel appearing on behalf of the respondents
submits that in terms of law laid down by the Apex Court in
Shyam Sunder Sharma vs. Pannalal Jaiswal and others, AIR
2005 SCC 226, the position that emerges is that an appeal filed
along with application for condonation of delay in filing the appeal,
when dismissed on refusal to condone the delay, is nevertheless
the decision in the appeal.
Hence, according to learned counsel for the petitioners, in
the case at hand, a regular second appeal ought to have been
preferred, rather than a petition under Article 227 of the
Constitution of India.
Faced with the aforesaid situation, learned counsel for the
petitioner seeks time to have instructions.
As prayed, list the matter on 28.10.2024.
( Bipin C. Negi ) October 22, 2024 (KS) Judge Ved Prakash vs. Digvijay Singh
Criminal Appeal No.401 of 2024
22.10.2024 Present: Ms. Deepmala, Advocate, vice Mr. Lakshay Thakur, Advocate, for the appellant.
Mr. Jeevesh Thakur, Advocate, for the respondent.
Learned counsel appearing on behalf of the parties intend
to go through the record.
As prayed, list after four weeks.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Manju Pant vs. Babu Ram
22.10.2024 Present: Ms. Kiran Sharma, Advocate, for the petitioner.
Mr. Rahul Verma, Advocate, vice Mr. Sanket Sankhyan, Advocate, for the respondent.
Pleadings, in the case at hand, are complete.
List for consideration on 26.10.2024.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Keshav Ram vs. Land Acquisition Collector, Koldam, Bilaspur and another
22.10.2024 Present: Mr. Ashir Kaith, Advocate, vice Mr. Hamender Singh Chandel, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Mr. Rajat Kumar, Advocate, vice Mr. Ramesh Sharma, Advocate, for respondent No.2.
Learned vice counsel appearing on behalf of the petitioner
submits that similar matters are pending adjudication before the
other Co-ordinate Benches and in this view of the matter, the
petitioner intends to file an appropriate application for
consolidation of these matters. Time prayed for moving an
appropriate application in this respect.
Let the needful be done on or before the next date of
hearing. List after four weeks.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Shaukat Ali and another vs. State of Himachal Pradesh
22.10.2024 Present: Mr. C.D. Negi, Advocate, for the appellants.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Admit.
Call for the records.
List for hearing in due course.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Bhagat Ram vs. Utmani and another
22.10.2024 Present: Mr. H.S. Rangra, Advocate, for the petitioner.
Ms Rinki Kashmiri, Advocate, vice Mr. Praveen Hasta, Advocate, for the respondents.
At the request of learned vice counsel appearing on behalf
of the respondents, list on 27.11.2024.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Ravinder Singh Thapa vs. Baldev Singh Thapa
22.10.2024 Present: Ms. Kavita Kajal, Advocate, vice Mr. Atharv Sharma, Advocate, for the petitioner.
Mr. V.S. Rathore, Advocate, for the respondent.
At the request of learned vice counsel appearing on behalf
of the petitioner, list after four weeks. In the meanwhile, power of
attorney on behalf of the respondent be also filed.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Sandeep Kumar and others vs. State of HP and others
22.10.2024 Present: Mr. Vaibhav Kanwar, Advocate, vice Ms. Shradha Karol, Advocate, for the petitioners.
Mr. R.S. Verma, Additional Advocate General, for respondents No.1 & 2/State.
Respondent No.3/complaint present in person.
Pleadings, in the case at hand, are complete.
List for consideration, on 20.11.2024.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Avtar Singh Walia vs. State of HP and another
22.10.2024 Present: Mr. Dheeraj Kumar Verma, Advocate, for the petitioner.
Mr. R.S. Verma, Additional Advocate General, for respondent No.1/State.
Mr. S.D. Gill, Advocate, for respondent No.2.
Learned Additional Advocate General submits before the
trial Court, recording of evidence has started. He intends to place
on record status qua recording of evidence before the trial Court.
Let the needful be done on or before the next date of
hearing. List after three weeks.
( Bipin C. Negi )
October 22, 2024 (KS) Judge
Kewal Krishan Indoria vs. State of HP and others
21.10.2024 Present: Ms. Swati Sharma, Advocate, vice Mr. Vivek Sharma, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Learned vice counsel appearing on behalf of the petitioner
submits that they have lost their brief and that they intend to
reconstruct the file.
Time, as prayed, is allowed. List after four weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Kamla Devi vs. Golf Link Finance & Resorts Pvt. Ltd.
Criminal Revision No.640 of 2024
21.10.2024 Present: Mr. Harish Kumar, Advocate, vice Mr. G.R. Palsra, Advocate, for the petitioner.
Ms. Seema K. Guleria, Advocate, for the respondent.
Reply, as prayed, be filed within four weeks. List
thereafter.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Balasubramanian Anantharaman vs. State of HP
21.10.2024 Present: Mr. Devender K. Sharma, Advocate, vice Mr. C.N. Singh, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Pleadings are complete.
At the request of learned counsel for the petitioner, list for
consideration on 18.11.2024.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Rakesh Kumar vs. Rakesh Kumar and another
21.10.2024 Present: Ms. Komal Chaudhary, Advocate, for the petitioner.
Mr. Chandresh Pal Singh, Advocate, vice Mr. Lovneesh Singh Thakur, Advocate, for respondent No.1.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.2/State.
No reply is intended to be filed on behalf of the non-
applicants.
Learned counsel for the petitioner submits that order dated
02.09.2024 stands complied with as 30% of the compensation
amount stands deposited and bail bonds stand furnished.
In view of above, present application is allowed and order
dated 02.09.2024 is made absolute. Application stands disposed
of.
List for consideration after four weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Subhash vs. State of HP and others a/w connected matter
CMPMO No.400 of 2024 a/w
21.10.2024 Present: Mr. N.K. Thakur, Senior Advocate with Mr. Karan Veer Singh, Advocate, for the petitioner(s), in both the petitions.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondents No.1 & 3/State, in both the petitions.
Ms. Lalita Sharma, Advocate, vice Mr. Vijay Kumar Arora, Advocate, for respondents No.2, 4 & 5, in both the petitions.
Reply is stated to have been filed on behalf of respondents
No.2, 4 & 5. However, the same is not on record.
Registry to trace the same and place it on record well
before the next date of hearing after removal of objection(s), if
any.
List after two weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Rishabh Srivastava vs. State of HP and another
21.10.2024 Present: Mr. V.S. Chauhan, Senior Advocate with Mr. Anirudh Sharma, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Ms. Ritu Raj Sharma, Advocate, for respondent No.2.
Further time prayed for filing reply on behalf of respondent
No.2. Let the needful be done within three weeks. Rejoinder
thereto be filed within a period of one week thereafter.
List after four weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Rishabh Srivastava vs. State of HP and another
21.10.2024 Present: Mr. V.S. Chauhan, Senior Advocate with Mr. Anirudh Sharma, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for respondent No.1/State.
Ms. Ritu Raj Sharma, Advocate, for respondent No.2.
Further time prayed for filing reply on behalf of respondent
No.2. Let the needful be done within three weeks. Rejoinder
thereto be filed within a period of one week thereafter.
List after four weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Geeta Devi vs. The Commissioner, M.C. Shima and others
21.10.2024 Present: Mr. Ajay Kumar Sood, Senior Advocate with Mr. Chaman Negi, Advocate, for the petitioner.
Mr. Mukul Sood, Advocate, for respondent No.1.
Mr. Ashok Kumar Sood, Senior Advocate with Ms. Pooja Verma, Advocate, for respondents No.2 and 3.
At the request of learned Senior Counsel appearing on
behalf of the petitioner, list on 13.11.2024.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
State of HP vs. Sahab Ram
21.10.2024 Present: Mr. Diwakar Dev Sharma, Additional Advocate General, for the petitioner/State.
On taking steps within three days, issue notice to the
respondent, returnable within four weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Gurcharan Singh vs. Reena Thakur
21.10.2024 Present: Mr. H.R. Bhardwaj, Advocate, for the petitioner.
None for the respondent.
Time for filing reply to the present application has been
sought since 03.07.2024. However, no reply has been filed till
date.
Other than the aforesaid and for the reasons stated in the
application, the same is allowed. Leave to appeal is granted.
The application stands disposed of.
Cr. Appeal No.______/2024
It be registered.
On taking steps within three days, issue notice to the
respondent, returnable within four weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Naresh vs. Abhinay Jewellers
21.10.2024 Present: Mr. R.L. Chaudhary, Advocate, for the petitioner.
Mr. Munish Dhatwalia, Advocate, for the respondent.
Learned counsel for the petitioner seeks time to file an
appropriate application for compounding of offence.
Let the needful be done within three weeks. List
thereafter.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Nain Parkash vs. Guddi Devi
21.10.2024 Present: Mr. B.S. Attri, Advocate, for the petitioner.
Ms. Madhurika Sekhon, Advocate, for the respondent.
No reply is intended to be filed on behalf of the non-
applicant. Non applicant has no objection if in case the
application for converting the present revision petition into a
petition under Article 227 of the Constitution of India, is allowed.
Other than the aforesaid, converting the revision petition
into a petition under Article 227 of the Constitution of India would
help in adjudicating the matter in its entirety and the same would
not cause any harm to the respondent.
For the reasons stated in the application, the same is
allowed. The present revision petition is ordered to be converted
into a petition under Article 227 of the Constitution of India. The
application stands disposed of.
The Registry is directed to register the petition under
Article 227 of the Constitution of India.
List after two weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Pawan Singh vs. State Bank of India
21.10.2024 Present: Ms. Tamanna Sharma, Advocate, vice Mr. Arush Matlotia, Advocate, for the petitioner.
Mr. Jai Ram Sharma, Advocate, for the respondent.
Learned counsel appearing on behalf of the petitioner
submits that order dated 14.06.2024 could not be complied with
on account of the fact that the petitioner has met with an accident.
Further time is prayed to deposit the amount before the H.P.
State Legal Services Authority in terms of the decision of the
Apex Court in Damodar S. Prabhu versus Sayed Babalal H.,
(2010) 5 SCC 663.
Let the needful be done on or before the next date of
hearing. List on 13.11.2024.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Brij Bhushan vs. Rajiv Gupta
21.10.2024 Present: Mr. Ashok Sood, Senior Advocate with Ms. Pooja Verma, Advocate, for the petitioner.
Mr. Neeraj Gupta, Senior Advocate with Mr. Ajeet Pal Singh, Advocate, for the respondent.
Further two weeks' time prayed by learned counsel for the
petitioner in order to negotiate with the respondent regarding use
and occupation charges. Time, as prayed, is allowed.
List on 06.11.2024.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Kamla Devi (deceased) through LRs. vs. Sandhya and others a/w connected matter
CR No.35 of 2006 a/w
21.10.2024 Present: Mr. Karan Singh Kanwar, Advocate, for the petitioner.
Mr. Neeraj Gupta, Senior Advocate with Mr. Ajeet Pal Singh, Advocate, for respondents No.1(a), 1(b)(i) to 1(b)(iii), 1(c) to 1(f).
Mr. Neeraj Gupta, Senior Advocate with Mr. Ajeet Pal Singh, Advocate, for the petitioners.
Mr. Karan Singh Kanwar, Advocate, for respondent No.1(a).
Learned counsel for the petitioner (CR No.35 of 2006)
submits that amended memo of parties shall be filed during the
course of the day.
List for consideration after two weeks.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Ritik vs. State of Himachal Pradesh
21.10.2024 Present: Mr. K.B. Khajuria, Advocate, for the petitioner.
Mr. Diwakar Dev Sharma, Additional Advocate General, for the respondent/State.
Mr. Harsh Sharol, Advocate, for the complainant.
Head Constable No.1689, I/O Police Station, Chirgaon,
District Shimla, H.P., is present along with record. Status report
stands filed. The same is taken on record. Copies, whereof,
have been supplied to learned counsel for the petitioner as well
as complainant. Both, the accused and the complainant intend to
go through the same and hence pray for time.
List on 05.11.2024. In the meanwhile, power of attorney
be filed on behalf of the complainant.
Interim to continue.
( Bipin C. Negi )
October 21, 2024 (KS) Judge
Dinesh Sharma and another vs. Yogesh Sihta
21.10.2024 Present: Mr. Ranvir Chauhan, Advocate, for the petitioners.
On taking steps within three days, issue notice to the
respondent, returnable within four weeks.
The applicants-petitioner has preferred the present petition
against the judgment of conviction and order of sentence dated
28.03.2024, passed by learned Additional Chief Judicial
Magistrate, Court No.1, Rohru, District Shimla, H.P. (hereinafter
referred to as 'the trial Court'), in Criminal case No.460-3 of
2021/2020, titled Yogesh Sihta vs. Dinesh Sharma and another
and affirmed by learned Additional Sessions Judge, Rohru,
District Shimla, H.P. in Criminal Appeal No. 33 of 2024, titled
Dinesh Sharma and another vs. Yogesh Sihta, decided on
07.08.2024. The Revision Petition filed raises arguable points.
Hence, the sentence in the case at hand, is ordered to be
suspended, subject to the petitioner depositing 50% of the entire
compensation amount, if not already deposited, before the Trial
Court within four weeks from today and also subject to his
furnishing a personal bond in the sum of Rs.50,000/- with one
surety in the like amount to the satisfaction of the learned trial
Court, undertaking therein that petitioner will attend this Court as
and when required and in case of dismissal of the revision
petition, he will immediately surrender before the learned trial
Court to receive the sentence. A copy of this order be sent to the
learned trial Court with the direction that the report of compliance
of this order be submitted to this Court within a period of six
weeks.
The application stands disposed of.
( Bipin C. Negi )
October 21, 2024 (KS) 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!