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

Kafil Ahmad vs The State (Nct Of Delhi)
2014 Latest Caselaw 927 Del

Citation : 2014 Latest Caselaw 927 Del
Judgement Date : 19 February, 2014

Delhi High Court
Kafil Ahmad vs The State (Nct Of Delhi) on 19 February, 2014
Author: S. P. Garg
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                            RESERVED ON : 18th FEBRUARY, 2014
                             DECIDED ON : 19th FEBRUARY, 2014
+                       CRL.A. 34/2013
      KAFIL AHMAD                                      ..... Appellant
                    Through : Mr.Ravi Chaturvedi, Advocate.
                    versus
      THE STATE (NCT OF DELHI)                 ..... Respondent
                    Through : Mr.Lovkesh Sawhney, APP.
AND

+                       CRL.A. 641/2013
      AMIT                                             ..... Appellant
                    Through : Mr.Anwesh Madhukar, Advocate.
                    versus
      STATE (GOVT. OF NCT) OF DELHI           ..... Respondent
                    Through : Mr.Lovkesh Sawhney, APP.
       CORAM:
       HON'BLE MR. JUSTICE S.P.GARG

S.P.GARG, J.

The present appeals stand disposed of in terms of a detailed

common judgment delivered today which is placed in the file of

Crl.A.No.1477/2011 titled 'Muslim @ Salim vs. The State (NCT of

Delhi)'.

(S.P.GARG) JUDGE

FEBRUARY 19, 2013/ tr

 
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