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 3]

Himachal Pradesh High Court

Ram Pal vs Himachal Road Transport Corporation & ... on 27 August, 2015

Bench: Rajiv Sharma, Sureshwar Thakur

         IN THE HIGH COURT OF HIMACHAL PRADESH
                        SHIMLA




                                                                                .
                                                           CWP No. 3756 of 2015





                                                           Date of Decision: 27.8.2015
                                                                                  ____
    Ram Pal.





                                                                            .....Petitioner.
                          Versus
    Himachal Road Transport Corporation & another.
                                                                            ....Respondents.




                                                   of
    Coram:
    The Hon'ble Mr. Justice Rajiv Sharma, Judge.
    The Hon'ble Mr. Justice Sureshwar Thakur, Judge.
                       rt
    Whether approved for reporting?1

    For the Petitioner:                  Mr. Shivendra Singh, Advocate.

    For the Respondents: Mr. Varun Chandel, Advocate.



    Rajiv Sharma, J (oral)

It is represented by the learned counsel for the petitioner that the present lis is squarely covered by the judgment rendered by this Court in Nek Ram versus State of Himachal Pradesh and others, CWP No.3050 of 2014, decided on 17.7.2014.

2. If that is so, the present petition is disposed of with a direction to the respondents to consider the case of the petitioner 1 Whether reporters of the local papers may be allowed to see the judgment?

::: Downloaded on - 15/04/2017 18:49:09 :::HCHP

...2...

also, strictly in view of the principles laid down in the judgment .

cited hereinabove, within a period of four weeks from today. The pending application(s), if any, are also disposed of. No costs.

Copy Dasti.

(Rajiv Sharma), Judge.





                                     of
                                                 (Sureshwar Thakur),
                    rt                                 Judge.

    August 27, 2015

          (rkv)








                                           ::: Downloaded on - 15/04/2017 18:49:09 :::HCHP