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

Manjeet Singh vs State Of Himachal Pradesh
2024 Latest Caselaw 18060 HP

Citation : 2024 Latest Caselaw 18060 HP
Judgement Date : 25 November, 2024

Himachal Pradesh High Court

Manjeet Singh vs State Of Himachal Pradesh on 25 November, 2024

Author: Sandeep Sharma

Bench: Sandeep Sharma

   IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
                                                   Cr. MP (M) No. 2092 of 2024
                                                   Date of Decision: 25.11.2024
-----------------------------------------------------------------------------------------
Manjeet Singh                                                             ...Petitioner
                                        Versus
State of Himachal Pradesh                                             ...Respondent
-----------------------------------------------------------------------------------------
Coram:
The Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?1 .
-----------------------------------------------------------------------------
For the Petitioner:                 Mr. N.K.Sood, Senior Advocate with
                                    Mr. Divya Raj Singh, Advocate.

For the Respondent:                      Mr. Rajan Kahol, Mr. Vishal Panwar
                                         and   Mr.   B.C.Verma,    Additional
                                         Advocate Generals, with Mr. Ravi
                                         Chauhan, Deputy Advocate General.
                                         ASI Vicky Raj, present in person
                                         alongwith the record.

-----------------------------------------------------------------------------------------
Sandeep Sharma, J. (Oral)

Learned counsel representing the bail petitioner,

seeks permission to withdraw the present petition at this stage with

liberty to file afresh at appropriate stage, in accordance with law, if

required and desired.

2. Ordered accordingly.

(Sandeep Sharma) Judge November 25,2024 (shankar)

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

 
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