Citation : 2021 Latest Caselaw 7792 MP
Judgement Date : 24 November, 2021
The High Court of Madhya Pradesh : Bench at Indore
Cri.A. No.765/2011 Cri.A. No.719/2011 (Ishwar Vs. State of M.P.)
Indore:24.11.2021 None for the appellant.
As per record, both these appeals are listed for hearing by accused-appellant Ishwar S/o Ratanlal Dholi against the same conviction and sentence arising out of the judgment passed by the learned Special Judge SC/ST(Prevention of Atrocities) Act in Special Case No.32/2009.
The Cri.A. No.765/2011 was presented on 29/06/2011 whereas Cri.A. No.719/2011 was presented on 20/06/2011. Therefore, Cri.A. No.765/2011 is subsequent. Hence, it is not maintainable.
In view of the aforesaid, Cri.A. No.765/2011 is dismissed as not maintainable.
Let the matter be listed for hearing on Cri.A. No.719/2011 in the second week of December, 2021.
(Rajendra Kumar (Verma)) Judge
pn
PREETHA Digitally signed by PREETHA NAIR DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH INDORE, ou=JUDICIAL, postalCode=452001, st=Madhya Pradesh, 2.5.4.20=5431da3716f911ecd1cb3fc6dc91ea2cacec60259 cb241b9ad42416f404bb303,
NAIR pseudonym=BEA9A029360DBE02FDC86E8557A519B70B3 5E1A7, serialNumber=0EC5BE08895BA17A6074239F753A38DE81 88C5E65085178B87CD8C85BA5B87CC, cn=PREETHA NAIR Date: 2021.11.27 11:37:20 +05'30'
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!