Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aslam vs State Govt. Of Nct Of Delhi And Anr.
2015 Latest Caselaw 5881 Del

Citation : 2015 Latest Caselaw 5881 Del
Judgement Date : 12 August, 2015

Delhi High Court
Aslam vs State Govt. Of Nct Of Delhi And Anr. on 12 August, 2015
Author: S. P. Garg
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

                              RESERVED ON : 3rd AUGUST, 2015
                               DECIDED ON : 12th AUGUST, 2015


+                        CRL.A. 796/2013

      ASLAM                                              ..... Appellant

                         Through :    Mr.Haneef Mohammad, Advocate
                                      with Mr.Mohd.Mustafa, Advocate.

                         versus

      STATE (GOVT. OF NCT) OF DELHI & ANR.               ..... Respondents

                         Through :    Mr.Amit Ahlawat, APP.

      CORAM:
      HON'BLE MR. JUSTICE S.P.GARG

S.P.GARG, J.

The present appeal stands disposed of in terms of a detailed

common judgment delivered today which is placed in the file of

Crl.A.No.812/2013 titled 'Afzal vs. State (Govt. of NCT) of Delhi @ Anr.'.

(S.P.GARG) JUDGE AUGUST 12, 2015 / 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