Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Decided On: 22.11.2024 vs State Of Himachal Pradesh And Another
2024 Latest Caselaw 17965 HP

Citation : 2024 Latest Caselaw 17965 HP
Judgement Date : 22 November, 2024

Himachal Pradesh High Court

Decided On: 22.11.2024 vs State Of Himachal Pradesh And Another on 22 November, 2024

Author: Ajay Mohan Goel

Bench: Ajay Mohan Goel

                                                                                  2024:HHC:12244
       IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                       CWP No.          13292 of 2024
                                                       Decided on: 22.11.2024
Sunil Kumar                                                            ... Petitioner

                            Versus

State of Himachal Pradesh and another                                           ... Respondents
Coram
Hon'ble Mr. Justice Ajay Mohan Goel, Judge.
Whether approved for reporting?1
_____________________________________________________
For the petitioner      :     M/s Vinod Kumar Thakur and Raman
                              Sharma, Advocates.

For the respondents                  :        Mr. Pushpender Jaswal, Addl. AG.
Ajay Mohan Goel, Judge                        (Oral)

Notice. Mr. Pushpender Jaswal, learned Additonal

Advocate General, accepts notice on behalf of the respondents.

2. Learned Counsel for the petitioner submits that interest

of justice would be served, in case, the representation made by the

petitioner, appended with the petition as Annexure P-5 with regard

to his grievance, is directed to be decided by the competent

Authority within some reasonable time.

3. This writ petition is accordingly disposed of with the

direction that the representation made by the petitioner, appended

with the writ petition as Annexure P-5, shall be decided by the

competent Authority, in light of the averments made therein as well

Whether reporters of the local papers may be allowed to see the judgment?

as the judgments being relied upon by the petitioner, if any, within a

period of eight weeks from today, by passing a speaking order, in

accordance with law. Pending miscellaneous application(s), if any,

also stand disposed of accordingly.

(Ajay Mohan Goel) Judge November 22, 2024 (narender)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter