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

Vishal Sharma vs . State Of H.P. And Others on 1 August, 2023

Author: Jyotsna Rewal Dua

Bench: Jyotsna Rewal Dua

Vishal Sharma Vs. State of H.P. and others alongwith connected matter .

CWP No.8721 of 2022 a/w CWP No.843 of 2023 01.08.2023 Present: Mr. Devender K. Sharma, Advocate, for the petitioner(s) in both the matters.

Mr. Rupinder Singh Thakur, Additional Advocate General with Mr. Sumit Sharma, Deputy Advocate General, for respondents No.1 and 2- State in both the matters.

Mr. Kul Bhushan Khajuria, Advocate, respondents No.3 to 5 in both the matters. Ms. Anuja Mehta, Advocate vice Mr. Vishwa Bhushan, Advocate, for respondents No.6 to 18, for 20 to 31, 33 to 46, 48 to 60, 62 and 63 in CWP No.8721 of 2022.

Ms. Anuja Mehta, Advocate vice Mr. Vishwa Bhushan, learned counsel, appears for respondents No.6 to 18, 20 to 31, 33 to 46, 48 to 60, 62 & 63 and seeks four weeks' time to file Power of Attorney as well as reply to CWP No.8721 of 2022. Learned counsel shall also obtain instructions regarding appearing for the private respondents in CWP No.843 of 2023.

List on 04.09.2023.

Parties may complete the pleadings in the meanwhile.




                                                     Jyotsna Rewal Dua
             August 01, 2023                               Judge
                Mukesh




                                                ::: Downloaded on - 01/08/2023 20:44:28 :::CIS