Citation : 2012 Latest Caselaw 4315 Del
Judgement Date : 20 July, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 09.05.2012
Decided on: 20.07.2012
+ CRL.A. 1439/2011
JAGBIR SINGH @ TONY ..... Appellant
Through : Sh. Varun Jamwal, for Sh. Mukesh
Kalia, Advocate.
+ CRL.A. 1530/2011, CRL.M.(BAIL) 2195/2011
VIJAY @ VIJENDER ..... Appellant
Through : Sh. Avninder Singh and Sh. Ajay
Verma, Advocates.
versus
STATE (NCT OF DELHI) ..... Respondent
Through : Ms. Richa Kapoor, APP. CORAM:
MR. JUSTICE S. RAVINDRA BHAT MR. JUSTICE S.P. GARG
MR. JUSTICE S.RAVINDRA BHAT
% These two judgments stand dismissed in view of a separate judgment passed today in Crl.A.690/2011 titled Devender Kumar Yadav v. State (NCT of Delhi).
S. RAVINDRA BHAT (JUDGE)
S.P.GARG (JUDGE) JULY 20, 2012
Crl.A.690/11; Crl.A.1439/11 & Crl.A.1530/11, Crl. M. (Bail) 2195/11 Page 1
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!