Citation : 2025 Latest Caselaw 371 HP
Judgement Date : 2 May, 2025
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP No.3793 of 2025
Date of Decision: 2.5.2025
_____________________________________________________________________
Chander Kala
.........Petitioner
Versus
State of Himachal Pradesh and Anr.
.......Respondents
Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?
For the Petitioner: Mr. Pankaj Thakur, 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 appearing for the petitioner, on
instructions, states that the petitioner's case is squarely covered by
the judgment dated 3.8.2023, passed in CWP No. 2004 of 2017, titled
Taj Mohammad v. State of Himachal Pradesh and as such, she
would be content and satisfied in case directions are issued to the
respondents to consider and decide her representation (Annexure P-4)
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 petitioner.
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 to consider and decide the
representation (Annexure P-4) of the petitioner in light of Taj
Mohammad (supra) expeditiously, preferably within a period of six
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 petitioner and pass a speaking order
thereupon. Liberty is reserved to the petitioner to file appropriate
proceedings in appropriate court of law, if she still remains aggrieved.
Pending applications, if any, also stand disposed of.
April 4, 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!