Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Date Of Decision: 07.05.2025 vs Rakesh Kanwar & Anr
2025 Latest Caselaw 580 HP

Citation : 2025 Latest Caselaw 580 HP
Judgement Date : 7 May, 2025

Himachal Pradesh High Court

Date Of Decision: 07.05.2025 vs Rakesh Kanwar & Anr on 7 May, 2025

Author: Sandeep Sharma
Bench: Sandeep Sharma
                                                              2025:HHC:13037




IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
                                               COPC No.427 of 2025
                                       Date of Decision: 07.05.2025
_____________________________________________________________________
Nishant Sharma & Ors.                                   .........Petitioners
                                       Versus
Rakesh Kanwar & Anr.                                   .......Respondents

Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting?

For the Petitioners:      Mr. Vijay Chaudhary, Advocate.

For the respondents: Mr. Anup Rattan, Advocate General, Mr. Rajan
                     Kahol, Mr. Vishal Panwar & Mr. B.C. Verma,
                     Additional Advocate Generals, with Mr. Ravi
                     Chauhan, Deputy Advocate General, for
                     respondents-State.
___________________________________________________________________________
Sandeep Sharma, J. (Oral)

By way of instant Contempt Petition, prayer has been

made on behalf of petitioners for initiation of contempt

proceedings against the respondents for their having willfully

and intentionally disobeyed the mandate contained in the

order/judgment dated 17.12.2021 passed by learned Single

Judge in CWP No. 3743 of 2021, titled as Vikas Gupta & Ors.

Vs. State of Himachal Pradesh & Ors., wherein direction

issued to the respondents to regularize the services of the

petitioner from the date, when they have completed eight years of

service with all consequential benefits within a period three

months from date of passing of order. Since, despite there being

specific direction to do the needful, as taken note herein above,

respondents failed to do the needful in afore terms, petitioners

have approached this Court in the instant proceedings.

2. Careful perusal of pleadings adduced on record

clearly reveals that aforesaid judgment passed by the learned

Single Judge was further upheld by Hon'ble Division Bench vide

judgment dated 25.04.2024 passed in LPA No. 66 of 2022 titled

as State of Himachal Pradesh & Ors. Vs. Nishant Sharma &

Ors. Though respondents attempted to take stay against the

aforesaid judgment by way of filing SLP, but same was also

dismissed.

3. Faced with aforesaid situation, learned Additional

Advocate General fairly states that respondents have no option,

but to implement the judgment, alleged to have been violated and

undertakes on behalf of respondents to ensure compliance with

the judgment positively within a period of four weeks.

4. Consequently, in view of above, nothing remains to be

adjudicated in the instant proceedings and accordingly, the same

are closed with a direction to the respondents to do the needful

in terms of mandate contained in the judgment alleged to have

been violated, positively within a period of four weeks, if not

already done, failing which, petitioner would be at liberty to get

the present proceedings revived, so that appropriate action, in

accordance with law, is taken against erring officials. Notices

issued to the respondents are discharged.

May 07, 2025                         (Sandeep Sharma),
   (Sunil)                                     Judge
 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter