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]

Punjab-Haryana High Court

Vikram vs State Of Haryana And Ors on 14 November, 2019

Author: B.S. Walia

Bench: B.S. Walia

(333)        IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH




                                                    CWP No.16485 of 2019
                                                    Date of decision: 14.11.2019


Vikram                                                           ...Petitioner

             Versus

State of Haryana and Ors.                                        ... Respondents


Before:      Hon'ble Mr. Justice B.S. Walia.

Present:     Mr. Sandeep Kumar Goyat, Advocate for the petitioner.
             Mr. Harish Rathee, Sr. DAG, Haryana for respondent Nos.1, 2
             and 4.
             Mr. Aashish Chopra, Advocate with Ms. Gurpreet Randhawa,
             Advocate for respondent No.3/NPCIL.
             Mr. B.R. Mahajan, Sr. Advocate with Mr. Hitesh Pandit,
             Advocate for HPGCL.
             Mr. Satya Pal Jain, Sr. Advocate with Ms. Alisha Arora,
             Advocate for Union of India.

                              ***

B.S. WALIA, J. (ORAL)

For order, see detailed reasons recorded in a separate order of even date passed in CWP No.16142 of 2019 titled as Pardeep Kumar v. State of Haryana and ors.

(B.S. Walia) 14.11.2019 Judge amit

1. Whether speaking/reasoned : Yes/No.

2. Whether reportable : Yes/No. 1 of 1 ::: Downloaded on - 13-01-2020 03:04:19 :::