Citation : 2024 Latest Caselaw 14972 HP
Judgement Date : 14 October, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No.11333 of 2024 a/w connected matters.
Date of decision: 14.10.2024
1. CWP No.11333 of 2024.
Hazar Singh ...Petitioner.
Versus
State of H.P. and Others. ...Respondents.
2. CWP No.11334 of 2024.
Reshmo Devi ...Petitioner.
Versus
State of H.P. and Others. ...Respondents.
3. CWP No.11335 of 2024.
Rekha Devi ...Petitioner.
Versus
State of H.P. and Others. ...Respondents.
4. CWP No.11336 of 2024.
Asha Devi ...Petitioner.
Versus
State of H.P. and Others. ...Respondents.
5. CWP No.11344 of 2024.
Ved Prakash ...Petitioner.
Versus
State of H.P. and Others. ...Respondents.
Coram
Hon'ble Mr. Justice Vivek Singh Thakur, Judge.
Hon'ble Mr. Justice Ranjan Sharma, Judge.
Whether approved for reporting?
For the Petitioner. Mr. Adarsh Kumar Vashista, Advocate.
For the Respondents: Mr. Anup Rattan, Advocate General and Ms.
Priyanka Chauhan, Deputy Advocate
General for the respondents-State.
Vivek Singh Thakur, Judge (Oral)
Notice. Ms. Priyanka Chauhan, Deputy Advocate General
waives service and accepts notice on behalf of the respondents No.1 to 4.
2. It has been submitted by learned counsel for the petitioner that
the issue involved in these petitions and prayer made therein is squarely
covered by the judgment dated 25.05.2024 passed in CWP No.2274 of 2021
titled "Satya Devi Vs. State of H.P. and Others" decided along with
connected matters by a Division Bench of this High Court.
3. Learned Advocate General has fairly admitted that the claim of
the petitioners is squarely covered by judgment in Satya Devi's case
(supra), but with submission that the said judgment ha
s been assailed by the State by filing Special Leave Petition (SLP) No.20496
of 2024 before the Supreme Court.
4. Considering aforesaid facts and submissions of learned
counsel for parties, as agreed by them, present petitions are disposed of in
terms of judgment dated 28.05.2024 passed in CWP No.2274 of 2024
subject to final decision in the Special Leave Petition (SLP) No.20496 of
2024, with observation that findings returned and the relief granted to the
petitioners in case of Satya Devi's case (supra) shall be mutatis mutandis
applicable to the petitioners herein also, subject to any modification/order
passed by the Supreme Court in aforesaid SLP.
Pending miscellaneous application(s) if any, shall also stand
disposed of.
(Vivek Singh Thakur), Judge.
(Ranjan Sharma), Judge.
14th Oct, 2024.
(manish)
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!