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

Fateh Singh vs Himachal Pradesh Road Transport ... on 2 November, 2015

Bench: Sanjay Karol, P.S. Rana

                   IN THE HIGH COURT OF HIMACHAL PRADESH
                                   SHIMLA
                                         CWP No. 4302 of 2015-A
                                         Date of Decision: 02.11.2015
    Fateh Singh                                                                     ...Petitioner.




                                                                                .

                                         Versus

    Himachal Pradesh Road Transport Corporation & another.





                                                                               ..Respondents.
    Coram:
    The Hon'ble Mr. Justice Sanjay Karol, Judge.




                                                     of
    The Hon'ble Mr. Justice P.S. Rana, Judge.
    Whether approved for reporting? 1No.
    For the Petitioner:   rt             Mr. Shivendra Singh, Advocate.
    For the Respondents: Mr. Raman Jamalta, Advocate, for the
                         respondents.

    Sanjay Karol, J (oral)

In view of the provisions of Administrative Tribunal Act, learned counsel for the petitioner does not press the present petition, reserving liberty to seek recourse to appropriate remedy in accordance with law, including filing a representation to appropriate authorities, bringing out the circumstances, under which, his case is allegedly covered by the judgment rendered by a Coordinate Bench of this Court in CWP No.3050 of 2014, titled as Nek Ram Versus State of Himachal Pradesh and others, on 17.07.2014.

2. Liberty granted.

1

Whether reporters of the local papers may be allowed to see the judgment?

::: Downloaded on - 15/04/2017 19:16:48 :::HCHP 2

3. As such, petition is disposed of with a direction that as and when any request is received by respondent/competent authority, the same shall be .

considered and decided, on its merits, in accordance with law, expeditiously within a period of six weeks, by affording adequate opportunity of hearing/representation to the petitioner. Needless to add, the authorities shall of pass a reasoned order, which shall be communicated to all concerned, including the petitioner. Liberty is reserved to rt the petitioner to approach the appropriate forum on the same cause of action, if need so arises subsequently. In the event of matter being decided in favour of the petitioner, all consequential benefits shall follow in terms of Nek Ram (supra).

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

Copy dasti.






                                                        (Sanjay Karol),
                                                            Judge



                                                            (P.S. Rana),
    November 2, 2015                                           Judge.
           (Purohit)




                                            ::: Downloaded on - 15/04/2017 19:16:48 :::HCHP