Citation : 2024 Latest Caselaw 4830 P&H
Judgement Date : 4 March, 2024
Neutral Citation No:=2024:PHHC:030173
2024:PHHC:030173
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Sr. No.107 LPA-1409-2023
Date of decision : 04.03.2024
Teja Singh and others ..... Appellants
Versus
Union of India and others ..... Respondents
CORAM : HON'BLE MR. JUSTICE DEEPAK SIBAL
HON'BLE MR. JUSTICE DEEPAK MANCHANDA
Present : Mr.Naveen Bawa, Advocate, for the appellants.
*****
DEEPAK SIBAL, J. (Oral)
(1) Learned counsel for the appellants contends that the appellants' prayer
before the learned Single Judge was for the grant of compensation and though this
issue was argued before the learned Single Judge no finding on the same has been
returned. Therefore, the appellants be permitted to withdraw the present appeal to
enable them to move the learned Single Judge through filing of an appropriate
application seeking therein review/modification of the judgment impugned through the
instant appeal.
(2) Dismissed as withdrawn with liberty as prayed for.
(3) It is clarified that in case the review application, the liberty for which has
been sought and got through the instant order, is filed and is rejected by the learned
Single Judge, it shall not preclude the appellants to challenge the impugned judgment
and such rejection, in accordance with law.
[DEEPAK SIBAL]
JUDGE
04.03.2024 [DEEPAK MANCHANDA]
shamsher JUDGE
Whether speaking/reasoned : Yes / No
Whether reportable : Yes / No
Neutral Citation No:=2024:PHHC:030173
1 of 1
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!