Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar And Others vs State Of Haryana And Others
2023 Latest Caselaw 21558 P&H

Citation : 2023 Latest Caselaw 21558 P&H
Judgement Date : 11 December, 2023

Punjab-Haryana High Court

Mukesh Kumar And Others vs State Of Haryana And Others on 11 December, 2023

Author: Harsimran Singh Sethi

Bench: Harsimran Singh Sethi

                                                        Neutral Citation No:=2023:PHHC:160142




CWP-16020-2020 & connected          -1-            2023:PHHC:158593
cases


             IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

242 (07 cases)                               CWP-16020-2020
                                             Date of Decision :-11.12.2023


Balwant Singh and others                                          ..Petitioners


                               Versus

State of Haryana and others                                    ...Respondents

                                             (2)CWP-30768-2019


Ram Singh and others                                           ..Petitioners


                               Versus

State of Haryana and others                                    ...Respondents


                                             (3)CWP-20725-2017


Ajay Kumar                                                     ..Petitioner


                               Versus

State of Haryana and others                                    ...Respondents

                                             (4)CWP-23005-2018


Rajender Kumar                                                 ..Petitioner


                               Versus

State of Haryana and others                                    ...Respondents

                                             (5)CWP-23326-2018


Puran Chand and others                                         ..Petitioners




                                    1 of 3
                 ::: Downloaded on - 14-12-2023 23:42:46 :::
                                                           Neutral Citation No:=2023:PHHC:160142




CWP-16020-2020 & connected            -2-            2023:PHHC:158593
cases



                                 Versus

State of Haryana and others                                      ...Respondents

                                               (6)CWP-743-2022


Mukesh Kumar and others                                          ..Petitioners


                                 Versus

State of Haryana and others                                      ...Respondents

                                               (7)CWP-11248-2022


Satbir Singh                                                     ..Petitioner


                                 Versus

State of Haryana and others                                      ...Respondents


CORAM: HON'BLE MR. JUSTICE HARSIMRAN SINGH SETHI

Present:    Mr. Jagjit Beniwal, Advocate for the petitioners
            in CWP-16020-2020, CWP-20725-2017, CWP-743-2022
            and CWP-11248-2022.

            Mr. Anshul Jain, Advocate for Mr. Jasbir Malik, Advocate
            for the petitioner in CWP-30768-2019.

            Mr. Manoj Chahal, Advocate for the petitioners
            in CWP-23005-2018 and CWP-23326-2018.

            Mr. Harish Rathee, Senior DAG, Haryana.
                        ***

Harsimran Singh Sethi, J. (Oral)

1. Learned counsel for the petitioners submits that the question of

law raised in the present petitions is covered by the decision of this Court in

CWP-12858-2018 titled as Chand Singh and others vs. State of Haryana

and others decided on 24.08.2023 hence, the present petitions may kindly

2 of 3

Neutral Citation No:=2023:PHHC:160142

CWP-16020-2020 & connected -3- 2023:PHHC:158593 cases

be disposed of in the same terms.

2. Learned counsel for the respondents submits that though, the

question of law raised in the present petitions is covered by the decision of

this Court in Chand Singh (supra) but the respondent-State has decided to

file appeal against the said order hence, the petitioner's claim may kindly be

declined otherwise, the State will have to file appeal in all the cases.

3. Learned counsel for the petitioners submit that the petitioners

undertake that in case judgment in Chand Singh (supra) is modified in any

manner or set aside by the appellate Court, the same order be made

applicable upon the petitioners as well without filing any appeal and the

petitioners will be abide by the decision of the appellate Court.

4. Keeping in view the above, present petitions are disposed of in

terms of judgment of this Court in CWP-12858-2018 titled as Chand Singh

and others vs. State of Haryana and others decided on 24.08.2023 with the

observations that in case judgment in Chand Singh (supra) is modified or

set aside by the appellate Court in any manner, the same will be ipso-facto

applicable upon the petitioners as well.

5. Civil Miscellaneous application pending, if any is also disposed

of.

6. Photocopy of this order be placed on the files of connected

cases.




December 11, 2023                    (HARSIMRAN SINGH SETHI)
aarti                                         JUDGE
          Whether speaking/reasoned : Yes/No
          Whether reportable :         Yes/No




                                                          Neutral Citation No:=2023:PHHC:160142

                                      3 of 3

 

 
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