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

Decided On: 06.05.2025 vs Union Of India & Others
2025 Latest Caselaw 543 HP

Citation : 2025 Latest Caselaw 543 HP
Judgement Date : 6 May, 2025

Himachal Pradesh High Court

Decided On: 06.05.2025 vs Union Of India & Others on 6 May, 2025

Author: Ajay Mohan Goel
Bench: Ajay Mohan Goel
                                                                       2025:HHC:12692



     IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                CWP No.7399 of 2025
                                Decided on: 06.05.2025

M/s Milestone Gears Pvt. Ltd.                                      ... Petitioner
                       Versus
Union of India & others                                            ... Respondents
Coram
Hon'ble Mr. Justice Ajay Mohan Goel, Judge.
Whether approved for reporting?1
____________________________________________________                                    _
For the petitioner      :     M/s Manik Sethi, Twarsu and
                              Sabnam, Advocates.
For the respondents             :        Mr.   Parveen    Bhatti, Central
                                         Government Standing Counsel, for
                                         respondents 1 to 3.
                                         Mr. Pushpinder Jaswal, Additional
                                         Advocate General, for respondent-
                                         No.4-State.
Ajay Mohan Goel, Judge (Oral)

Notice. Mr. Parveen Bhatti, learned Central Government

Standing Counsel and Mr. Pushpinder Jaswal, learned Additional

Advocate General, accept notice on behalf of respondents No.1 to 3

and 4, respectively.

2. Learned Counsel for the petitioner submit that the issue

raised by the petitioner is squarely covered by the judgment of

Hon'ble Coordinate Bench of this Court, passed in CWP No.10600 of

2024, titled as Atul Sharma Versus Union of India & others,

alongwith connected matters, decided on 06.01.2025 and it would be

in the interest of justice, in case, this Writ Petition is disposed of in

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

2025:HHC:12692 light of the findings returned by Hon'ble Coordinate Bench in

Para-21 thereof, by ordering that the same be construed to have

been passed in the present Writ Petition.

3. As it could not be disputed by learned Counsel for the

respondents that the matter is squarely covered by the judgment

being relied upon by learned Counsel for the petitioner, this petition

is disposed of, as prayed for, with the observation that the findings

returned in CWP No.10600 of 2024 (Supra), shall be construed to

have been passed in the present Writ Petition also. Para-21 thereof is

being quoted herein below:-

"21. Consequently, in view of the detailed discussion made herein as well as law taken into consideration, this Court finds merit in the present petitions and accordingly same are allowed with a direction to respondent Nos. 1 and 2 to place the matter before the Empowered Committee chaired by Secretary, DIPP, constituted in terms of Clause 6.1 of the Scheme, for registration expeditiously, preferably within a period of four weeks, without being influenced by letters dated 9.11.2023 and 30.07.2024. Needless to say, petitioners shall be granted incentives, as prayed for, in terms of the Scheme, if they are found eligible. Pending applications, if any, also stand disposed of. Interim order, if any, is vacated."

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

disposed of accordingly.

(Ajay Mohan Goel) Judge May 06, 2025 (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