Citation : 2013 Latest Caselaw 604 Del
Judgement Date : 7 February, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 7th February, 2013
+ CRL. M.C. 879/2012
GANESH KRISHNAMURTHY ..... Petitioner
Through: Ms. Jyoti Singh Sr. Adv. with
Ms. Shahila Lamba, Adv.
Mr. Sudershan Rajan, Adv.
versus
THE STATE (NCT OF DELHI) & ANR. ..... Respondents
Through: Ms. Rajdipa Behura, APP for the State.
Mr. Saqib, Adv. for R-2.
CORAM:
HON'BLE MR. JUSTICE G.P.MITTAL
JUDGMENT
G. P. MITTAL, J. (ORAL)
1. The present Petition is allowed in terms of the judgment passed today in Crl.M.C. 878/2012 titled 'GANESH KRISHNAMURTHY. v. THE STATE (NCT OF DELHI) & ANR.'
2. For detailed order, please see the above mentioned judgment.
(G.P. MITTAL) JUDGE FEBRUARY 07, 2013 vk
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!