Citation : 2024 Latest Caselaw 4091 MP
Judgement Date : 12 February, 2024
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 11406 of 2023 (MR. MEHRAJ ALI Vs THE STATE OF MADHYA PRADESH AND OTHERS)
CRA/11417/2023, CRA/11418/2023, CRA/11454/2023, CRA/13468/2023, CRA/15393/2023 Dated : 12-02-2024 Parties through their respective counsel.
During the course of hearing, learned counsel for the NIA placed reliance on a Full Bench Judgment of Gauhati High Court passed in Crl.A. No. 121/2020 decided on 30.09.2022 and urged that in the light of this judgment, the
present appeals are not maintainable.
A copy of said judgment is supplied to Shri Mohammad Ali, learned counsel for the appellant in Cr.A. No. 15393/2023. Ther rRemaining counsel may obtain the copy from Shri Mohd. Ali.
As agreed, list the case on 21st February, 2024.
(SUJOY PAUL) (VIVEK JAIN)
JUDGE JUDGE
sarathe
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!