Citation : 2023 Latest Caselaw 3872 Jhar
Judgement Date : 10 October, 2023
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No.1227 of 2023
------
Raju @ Raju Tiwari .... .... Appellant Versus
The State of Jharkhand .... .... Respondent
CORAM : HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE NAVNEET KUMAR
------
For the Appellant : Mr. Gaurav, Advocate For the State : Mr. Subodh Kr. Dubey, APP
------
05/Dated: 10.10.2023
1. Learned APP appearing for the respondent-State, in view of the
judgment rendered by the Hon'ble Apex Court in the case of Jagjeet
Singh & Ors. Vrs. Ashish Mishra @ Monu &
Anr., reported in [(2022) 9 SCC 321 has submitted that the informant
may be impleaded as party-respondent.
2. Mr. Gaurav, learned counsel appearing for the appellant, upon
such submission, has sought for leave of this Court to implead the
informant as party-respondent to the instant appeal.
3. Accordingly, let necessary addition be made in the array of
respondent, in course of the day.
4. Let notice be issued upon the informant, for which, requisites etc.
under ordinary process as well as registered cover with A/D must be filed
within one week.
5. Notice is made returnable on 12.12.2023.
(Sujit Narayan Prasad, J.)
(Navneet Kumar, J.)
Rohit/-
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!