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 0, Cited by 20]

Supreme Court of India

Shyam Lal Suresh Kumar vs State Of Haryana And Ors. on 12 October, 2007

Equivalent citations: 2008(1)AWC329(SC), (2008)149PLR262, 2007(12)SCALE175, 2007 AIR SCW 6464, (2007) 59 ALLINDCAS 21 (SC), AIR 2007 SC (SUPP) 14451, (2007) 8 SUPREME 173, 2007 HRR 2 638, (2007) 2 RENCR 579, (2007) 4 RECCRIR 791, (2008) 1 RECCIVR 32, (2007) 12 SCALE 175, (2008) 1 ALL RENTCAS 47, (2008) 1 ALL WC 329, 2007 (14) SCC 301, (2008) 1 PUN LR 262, (2008) 1 CLR 222 (SC)

Author: Tarun Chatterjee

Bench: Tarun Chatterjee, Dalveer Bhandari

JUDGMENT
 

Tarun Chatterjee, J.
 

1. Leave granted.

2. This appeal is directed against the order dated 23rd of February, 2006, passed by a division bench of the High Court of Punjab and Haryana at Chandigarh in CWP No. 10407 of 2005. The impugned order runs as under:

We have heard the learned Counsel for the petitioner. The appeal was filed by the petitioner after a delay of five years and the writ petition has also been filed belatedly. The story put-forward by the petitioner that the order had not been conveyed to him etc. is clearly unbelievable. Dismissed.

3. On a careful reading of the impugned order, we find that the High Court while rejecting the writ petition had not applied its mind and also had not passed a speaking and reasoned order That being the position, the impugned order is set aside and the appeal is remitted back to the High Court for fresh disposal for passing a speaking and reasoned order after giving hearing to the parties in accordance with law. The High Court is requested to decide the appeal now remitted to it within three months from the date of supply of a copy of this order to it. The appeal is, therefore, allowed to the extent indicated above. There will be no order as to costs.