Citation : 2015 Latest Caselaw 4990 Del
Judgement Date : 14 July, 2015
* IN THE HIGH COURT OF DELHI AT NEW DELHI
RESERVED ON : 3rd MARCH, 2015
DECIDED ON : 14th JULY, 2015
+ CRL.M.C. 2015/2007
GOPAL ..... Petitioner
Through : Mr.Vijay Aggarwal, Advocate with
Ms.Chaitali Jain & Mr.Vaibhav,
Advocates.
versus
STATE & ANR. ..... Respondents
Through : Ms.Kusum Dhalla, APP for State
Mr.K.T.S.Tulsi, Sr.Advocate with
Mr.Gaurang Vardhan, Advocate for
R2.
CORAM:
HON'BLE MR. JUSTICE S.P.GARG
S.P.GARG, J.
The present petition is allowed in terms of a detailed common
judgment delivered today which is placed in the file of
Crl.M.C.No.2014/2007 titled 'P.S.Sharma vs. State & anr.'.
(S.P.GARG) JUDGE
JULY 14, 2015 / TR
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!