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

Ghan Shyam vs State Of Hp & Anr
2024 Latest Caselaw 13198 HP

Citation : 2024 Latest Caselaw 13198 HP
Judgement Date : 5 September, 2024

Himachal Pradesh High Court

Ghan Shyam vs State Of Hp & Anr on 5 September, 2024

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CWP No.9242/2024.

Date of Decision: 05th September, 2024.

     Ghan Shyam                                                       .....Petitioner.




                                                                                       .
                                           Versus





     State of HP & Anr.                                              .....Respondents.
     Coram





The Hon'ble Mr. Justice Bipin Chander Negi, Judge.

Whether approved for reporting?1

For the Petitioner: Mr. Raj Thakur, Advocate.

For the Respondents: Mr. B.N. Sharma, Addl. Advocate General.

Bipin Chander Negi, Judge (oral).

Notice. Mr. B.N. Sharma, Ld. Addl. Advocate General,

appears and waives service of notice on behalf of the

respondents.

2. Learned counsel for the petitioner submits that w.r.t.

the grievances being raised in the present petition, same are

squarely covered by the judgment passed by this Court in CWP

No.2004 of 2017, titled Taj Mohammad & Ors. Vs. State

of HP & Ors. a/w connected matters, decided on 03.08.2023.

3. Other than the aforesaid, learned counsel for the

petitioner submits that the benefits of the aforesaid judgment to

other similar situate individuals have been granted by the

respondents-State.

4. Learned counsel for the petitioner further submits that

w.r.t. the grievances being raised in the present petition,

representation dated 15.07.2024 stands made to the concerned

Whether reporters of Local Papers may be allowed to see the judgment? YES

authorities. The same is appended with the present petition as

Annexure P-2.

5. Learned Addl. Advocate General submits that the

.

representation so made by the petitioner, shall be decided

within a period of eight weeks from today.

6. In view thereof, present petition is disposed of, so also

the pending application(s), if any.

7. List for compliance on 27.12.2024.





     05th September, 2024
                             r       to      (Bipin Chander Negi)
                                                   Judge

         (Gaurav Rawat)









 

 
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