Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Himachal Pradesh High Court

Vikram Singh vs Himachal Road Transport Corporation on 11 November, 2020

Bench: L. Narayana Swamy, Anoop Chitkara

IN THE HIGH COURT OF HIMACHAL PRADESH,
                SHIMLA




                                                                           .

                                  CWP No.4868 of 2020
                                  Date of decision : 11.11.2020
 Vikram Singh





                                                         ... Petitioner
                                  Versus

 Himachal Road Transport Corporation
                                                         ...Respondent





 Coram:
 The Hon'ble Mr. Justice L. Narayana Swamy, Chief Justice.
 The Hon'ble Mr. Justice Anoop Chitkara, Judge.

    Whether approved for reporting?1

 For the Petitioner         :     Mr. Rakesh Kumar Dogra, Advocate.

 For the Respondent :             Ms. Shubh Mahajan, Advocate.



 L. Narayana Swamy, Chief Justice (oral)

Learned counsel for both the parties, submits that the case of the petitioner is squarely covered by the judgment rendered by Hon'ble Supreme Court, in Civil Appeal Nos.1557- 1564 of 2019 (Arising out of SLP (C) Nos.16158-16165/2016), titled Himachal Road Transport Corporation versus Lekh Ram and others (Annexure P-3) and pray that the instant writ petition may be disposed of in terms of the aforesaid judgment.

1

Whether reporters of Local Papers may be allowed to see the judgment?

::: Downloaded on - 12/11/2020 20:16:22 :::HCHP

...2...

2. In view of the above submissions, we deem it proper to dispose of the present writ petition with a direction to the .

petitioner to make a detailed representation before the respondent-competent authority, highlighting the aforesaid judgment rendered by Hon'ble Supreme Court, within a period of one week from today. On making such representation by the petitioner, the respondent-competent authority is directed to consider the same in light of the aforesaid judgment of Hon'ble Supreme Court and take a conscious decision in the matter within three months thereafter.

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

(L. Narayana Swamy) Chief Justice (Anoop Chitkara), Judge November 11, 2020 (KS) ::: Downloaded on - 12/11/2020 20:16:22 :::HCHP