Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Kumari vs State Of H.P. & Ors
2025 Latest Caselaw 244 HP

Citation : 2025 Latest Caselaw 244 HP
Judgement Date : 1 May, 2025

Himachal Pradesh High Court

Vijay Kumari vs State Of H.P. & Ors on 1 May, 2025

Author: Jyotsna Rewal Dua
Bench: Jyotsna Rewal Dua

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CWP No.7104 of 2025 Date of decision: 01.05.2025

Vijay Kumari. ...Petitioner.

Versus State of H.P. & Ors. ...Respondents.

Coram:

Ms. Justice Jyotsna Rewal Dua, Judge. Whether approved for reporting?

For the petitioner : Mr. Virbahadur Verma, Advocate.

For the respondents : Ms. Leena Guleria, Deputy Advocate General.

Jyotsna Rewal Dua, Judge

Petitioner seeks benefits of the decision rendered

in Satya Devi Vs. State of H.P. and Others1.

2. Learned Deputy Advocate General submits that

the judgment in case of Satya Devi1 has been assailed by the

respondents by filing Special Leave Petition (Civil)

No.20496/2024. The common decision passed in several

other matters connected with Satya Devi's1 case has also

been assailed by the respondents by filing separate Special

Leave Petitions including State of Himachal Pradesh &

Ors. Vs. Inder Pal2. Copy of an order passed by the Hon'ble

CWP No. 2274 of 2021 and connected matters. decided on 28.05.2024.

Special Leave Petition (Civil) Diary No. 11306/2025.

1Whether reporters of Local Papers may be allowed to see the judgment? Yes

Apex Court on 24.03.2025 in several connected Special

Leave Petitions with lead case State of Himachal Pradesh &

Ors. Vs. Inder Pal2 was produced, which reads as under:-

"1. Delay condoned.

2. Let the notice be issued to the respondent(s) in all the matters.

3. Tag alongwith SLP© No. 20496/2024.

4. In the meantime the operation of the impugned order(s) is/are stayed."

In view of the fact that operation of impugned

order(s) (common judgment rendered on 28.05.2024) in all

connected Special Leave Petition has been stayed by the

Hon'ble Apex Court, this writ petition is disposed of with

direction that benefits, if any, flowing to the petitioner under

Satya Devi's1 case, shall abide by the outcome of the Inder

Pal's2 case instituted by the respondents against the

common judgment rendered in Satya Devi's1 case. Pending

miscellaneous application(s), if any, shall also stand disposed

of.


                                                  Jyotsna Rewal Dua
1st May, 2025                                          Judge
      (Pardeep)
 

 
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