Citation : 2023 Latest Caselaw 4525 MP
Judgement Date : 21 March, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRA No. 1281 of 2017
(PAPPU @ MAKHAN Vs THE STATE OF MADHYA PRADESH)
Dated : 21-03-2023
Shri Naval Gupta - Advocate for the appellant.
Shri Y.D.Yadav - Government Advocate for the respondent/State.
During course of argument, it is found that in second set of the record, the copy of impugned judgment is not available. Hence, Registry is directed to make it available till the next date of hearing.
List after two weeks.
In the meantime, custody report of the appellant be called from the concerned Jail.
(SMT. ANJULI PALO) (DINESH KUMAR PALIWAL)
JUDGE JUDGE
anu
Signature Not Verified
SAN
Digitally signed by ANUPRIYA SHARMA CHOUBEY Date: 2023.03.23 16:02:23 IST
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!