Citation : 2017 Latest Caselaw 3652 Del
Judgement Date : 26 July, 2017
* IN THE HIGH COURT OF DELHI AT NEW DELHI
RESERVED ON : 2nd FEBRUARY, 2017
DECIDED ON : 26th JULY, 2017
+ CRL.A. 1721/2014
SARFARAZ ALAM ..... Appellant
Through : Mr.Michael Peter, Advocate.
versus
STATE (GOVT. OF NCT DELHI) ..... Respondent
Through : Mr.Akshai Malik, APP.
CORAM:
HON'BLE MR. JUSTICE S.P.GARG
S.P.GARG, J.
The present appeal is allowed in terms of a detailed common judgment delivered today which is placed in the file of Crl.A.1719/2014 titled 'Mohd. Firoz vs. State (Govt. of NCT of Delhi)'.
(S.P.GARG) JUDGE JULY 26, 2017 / 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!