Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash Chandra vs State Of Rajasthan
2021 Latest Caselaw 18605 Raj

Citation : 2021 Latest Caselaw 18605 Raj
Judgement Date : 7 December, 2021

Rajasthan High Court - Jodhpur
Prakash Chandra vs State Of Rajasthan on 7 December, 2021
Bench: Vijay Bishnoi, Anoop Kumar Dhand

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

D.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 797/2021

Prakash Chandra

----Petitioner Versus State Of Rajasthan

----Respondent

For Petitioner(s) : Mr. Shambhoo Singh For Respondent(s) : Mr. BR Bishnoi, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE ANOOP KUMAR DHAND

Judgment / Order

07/12/2021

Learned counsel for the appellant seeks some time to

implead the complainant/first informant as party respondents in

this appeal. Time prayed for is granted.

List after a week.

In the meanwhile, learned Public Prosecutor may file reply to

the application for suspension of sentence.

(ANOOP KUMAR DHAND),J (VIJAY BISHNOI),J

Surabhii/59-

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