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

Bimla Devi vs State Of H.P. And Others
2025 Latest Caselaw 5808 HP

Citation : 2025 Latest Caselaw 5808 HP
Judgement Date : 20 May, 2025

Himachal Pradesh High Court

Bimla Devi vs State Of H.P. And Others on 20 May, 2025

Author: Jyotsna Rewal Dua
Bench: Jyotsna Rewal Dua

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA CWP No.8164 of 2025 Decided on: 20th May, 2025

-------------------------------------------------------------------------------------

Bimla Devi                                                .....Petitioner

                                                     Versus

State of H.P. and others                                      .....Respondents

------------------------------------------------------------------------------------- Coram

Ms. Justice Jyotsna Rewal Dua

Whether approved for reporting?1

For the Petitioner: Mr. R.L.Chaudhary, Advocate.

For the Respondents: Mr. Y.P.S.Dhaulta, Additional Advocate General.

------------------------------------------------------------------------------------ Jyotsna Rewal Dua, Judge

Petitioner seeks benefits of the decision rendered

in Satya Devi Versus State of H.P. and others 2.

2. Learned Additional Advocate General submits that

the judgment in Satya Devi's2 case 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's2 case has also

been assailed by the respondents by filing separate Special

Whether reporters of print and electronic media may be allowed to see the order? Yes.

CWP No.2274 of 2021, decided alongwith connected matters on 28.05.2024

Leave Petitions including State of Himachal Pradesh &

Ors. Vs. Inder Pal3. Copy of an order passed by the Hon'ble

Apex Court on 24.03.2025 in several connected Special Leave

Petitions with lead case State of Himachal Pradesh & Ors.

Vs. Inder Pal3 has been perused, 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(C) 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 Petitions 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's2 case, shall abide by the outcome of the Inder

Pal's3 case instituted by the respondents against the common

judgment rendered in Satya Devi's2 case. Pending

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

of.


                                                             Jyotsna Rewal Dua
May 20, 2025                                                       Judge
        R.Atal





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

 
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