Citation : 2021 Latest Caselaw 747 HP
Judgement Date : 29 January, 2021
CrMP(M) No.182 of 2021
29.1.2021 Present: Mr. Manoj Pathak, Advocate, for the petitioner.
.
Mr. Ajay Vaidya, Sr. Additional Advocate General with Mr. Sudhir Bhatnagar, Additional Advocate General and M/s Seema Sharma, Narinder Singh Thakur & Mr. Kamal Kant, Deputy Advocates
General and Manoj Bagga, Assistant Advocate General for respondent-State.
(Through Video Conference)
r to Arguments heard. Judgment reserved.
(Anoop Chitkara )
Vacation Judge
29.1.2021 (tarun)
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!