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

Decided On: 05.09.2024 vs State Of Himachal Pradesh & Others
2024 Latest Caselaw 13179 HP

Citation : 2024 Latest Caselaw 13179 HP
Judgement Date : 5 September, 2024

Himachal Pradesh High Court

Decided On: 05.09.2024 vs State Of Himachal Pradesh & Others on 5 September, 2024

Author: Ajay Mohan Goel

Bench: Ajay Mohan Goel

                                                              2024:HHC:8027
         IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                                     CWP No.    8571 of 2023
                                                     Decided on: 05.09.2024

    Dr. Manohar Lal & Others                                                ... Petitioners




                                                                          .
                           Versus





    State of Himachal Pradesh & Others                                     ... Respondents

    Coram





    Hon'ble Mr. Justice Ajay Mohan Goel, Judge.
    Whether approved for reporting?1
    _____________________________________________________
    For the petitioners     :     Mr. Ajay Thakur, Advocate.





    For the respondents             :        Mr.   Sumit   Sharma,                     Deputy
                                             Advocate General.
    Ajay Mohan Goel, Judge (Oral)

Though, reply to the petition has not been filed, however,

learned counsel for the petitioners submits that interest of justice

would be served in case this petition is disposed of by permitting the

petitioners to file individual representation with regard to the issue

raised in the petition, with further direction to the respondents to

decided the same within some reasonable time.

2. The petition is disposed of by permitting the petitioners

to file individual representation with regard to the issue raised in the

petition, with further direction that in the event of any such

representation being filed by the petitioners within a period of two

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

2024:HHC:8027

weeks from today, the same be decided by the Competent Authority

in terms of the averments contained therein within a period of eight

.

weeks from the date of receipt thereof.

3. Pending miscellaneous application(s), if any also stand

disposed of accordingly.

(Ajay Mohan Goel) Judge September 05, 2024 (Rishi)

 
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