Citation : 2025 Latest Caselaw 236 HP
Judgement Date : 1 May, 2025
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No.3989 of 2025
Date of Decision: 1.5.2025
_____________________________________________________________________
Shubham Chaudhary and Anr.
.........Petitioners
Versus
State of Himachal Pradesh and Ors.
.......Respondents
Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?
For the Petitioners: Mr. Daleep Singh Kaith, Advocate.
For the respondents: Mr. Anup Rattan, Advocate General with Mr.
Rajan Kahol, Mr. Vishal Panwar and Mr. B.C.
Verma, Additional Advocates General and Mr.
Ravi Chauhan, Deputy Advocate General.
___________________________________________________________________________
Sandeep Sharma, J. (Oral)
Learned counsel representing the petitioners, on
instructions, states that the petitioners would be content and satisfied
in case directions are issued to the respondents to consider and decide
their representation (Annexure P-10) in light of judgment dated
7.11.2024 passed in CWP No. 8839 of 2023, titled Pushap Kumar
and Ors v. State of Himachal Pradesh and Ors. and judgment dated
29.11.2024, passed in CWP No. 1638 of 2024, titled Mohit Sharma
and Anr. v. State of Himachal Pradesh and Ors., passed by
coordinate Benches of this Court, in a time bound manner.
2. Mr. Vishal Panwar, learned Additional Advocate General,
while putting appearance on behalf of the respondents, fairly states
that he is not averse to aforesaid innocuous prayer made on behalf of
the petitioners.
3. Consequently, in view of the above, this Court without
going into the merits of the case deems it fit to dispose of the present
petition with a direction to the respondents/competent authority to
consider and decide representation (Annexure P-10) of the petitioners
in light of Pushap Kumar and Mohit Sharma (supra) expeditiously,
preferably within a period of four weeks. Ordered accordingly. Needless
to say, authority concerned, while doing the needful in terms of
instant order, shall afford an opportunity of hearing to the petitioners
and pass a speaking order thereupon. Liberty is reserved to the
petitioners to file appropriate proceedings in appropriate court of law,
if they still remain aggrieved. Pending applications, if any, also stand
disposed of.
May 1, 2025 (Sandeep Sharma),
(manjit) Judge
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!