Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madan Lal vs State Of Rajasthan
2021 Latest Caselaw 13108 Raj

Citation : 2021 Latest Caselaw 13108 Raj
Judgement Date : 25 August, 2021

Rajasthan High Court - Jodhpur
Madan Lal vs State Of Rajasthan on 25 August, 2021
Bench: Pushpendra Singh Bhati
                                                         (1 of 1)                                  [CRLMP-1562/2021]


                                          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                                          JODHPUR
                                                 S.B. Criminal Misc(Pet.) No. 1562/2021

                                   Madan Lal
                                                                                                     ----Petitioner
                                                                      Versus
                                   State Of Rajasthan
                                                                                                   ----Respondent
                                                           Connected With
                                                S.B. Criminal Misc(Pet.) No. 477/2021
                                   Devi Singh Khediya
                                                                                                     ----Petitioner
                                                                      Versus
                                   State Of Rajasthan
                                                                                    ----Respondent
                                                S.B. Criminal Misc(Pet.) No. 1213/2021
                                   Hanuman Jakhar
                                                                                      ----Petitioner
                                                                Versus
                                   State Of Rajasthan
                                                                                    ----Respondent


                                   For Petitioner(s)        :       Mr. Sumer Singh Gour
                                   For Respondent(s)        :       Mr. Arun Kumar, PP



                                        HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                                            Judgment / Order

                                   25/08/2021

                                        In wake of second surge in the COVID-19 cases, abundant

                                   caution is being maintained, while hearing the matters in Court,

                                   for the safety of all concerned.

                                        List after two weeks, as prayed.

                                        Interim order already granted shall remain in currency till the

                                   next date.

                                                                 (DR.PUSHPENDRA SINGH BHATI),J.

19-21 Zeeshan

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter