Citation : 2022 Latest Caselaw 3201 Jhar
Judgement Date : 16 August, 2022
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Acq. Appeal No. 8 of 2022
....
Devendra Nath @ Devendra Gupta .... Appellant Versus
1. The State of Jharkhand
2. Arvind Keshri @ Arvind Kumar Keshri .... Respondents ....
CORAM: HON'BLE MR. JUSTICE RAJESH KUMAR
For the Appellant : Mr. O.N.Tiwary, Adv.
For the State : Mr. M.K.Mishra, APP
....
02/16.08.2022 The present appeal has been preferred by the complainant-victim against
the order of acquittal passed by the appellate court vide judgment dated 09.12.2021.
In view of the order passed by this Court on 16.08.2022 in Acquittal Appeal No.144 of 2019, the present appeal is maintainable.
Issue notice upon the respondent No.2 by both processes i.e. by registered post with A/D as well as ordinary process, for which requisites etc. must be filed within two weeks.
Call for the scanned copy of lower court record from the court concerned.
(Rajesh Kumar, J.) Shahid/
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!