Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinay Kumar @ Vinay Kumar Kedia vs State & Anr
2009 Latest Caselaw 72 Del

Citation : 2009 Latest Caselaw 72 Del
Judgement Date : 13 January, 2009

Delhi High Court
Vinay Kumar @ Vinay Kumar Kedia vs State & Anr on 13 January, 2009
Author: Sunil Gaur
*               HIGH COURT OF DELHI : NEW DELHI

           Judgement reserved on: January 07, 2009
            Judgement delivered on: January 13, 2009

+                  Crl.M.C. No. 1233/2007


      Vinay Kumar @ Vinay Kumar Kedia           ...  Petitioner
                    Through: Mr.R.N.Mittal, Sr.Adv. with
                              Mr.Anurag Ahluwalia, Advocate.
                              Petitioner in person.

                                versus
      State & Anr                                 ...  Respondents
                Through:   Mr.R.N.Vats, Addl. Public Prosecutor
                           For State
                           Mr.Viraj R.Dattar for respondent No.2.


HON'BLE MR. JUSTICE SUNIL GAUR

1. Whether the Reporters of local papers may
   be allowed to see the judgment?

2. To be referred to Reporter or not?

3. Whether the judgment should be reported
   in the Digest?


SUNIL GAUR, J.

For orders see Crl.M.C.No.1227/2007.

SUNIL GAUR, J. January 13, 2009 dkg

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter