Citation : 2014 Latest Caselaw 1732 Del
Judgement Date : 31 March, 2014
* IN THE HIGH COURT OF DELHI AT NEW DELHI
RESERVED ON : February 12, 2014
DECIDED ON : March 31, 2014
+ CRL.A. 1291/2012
BHARAT ..... Appellant
Through : Mr.R.Chander Verma, Advocate.
versus
STATE ..... Respondent
Through : Mr.Lovkesh Sawhney, APP.
CORAM:
MR. JUSTICE S.P.GARG
S.P.GARG, J.
The present appeal is disposed of in terms of a detailed common
judgment delivered today which is placed in the file of
Crl.A.No.1196/2012 titled Prem Singh @ Prem Vs. State of NCT of Delhi.
(S.P.GARG) JUDGE March 31, 2014 sa
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!