Citation : 2021 Latest Caselaw 19110 Raj
Judgement Date : 15 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
D.B. Criminal Appeal No. 247/2012 Mahendra Kumar
----Appellant Versus State
----Respondent Connected With D.B. Criminal Appeal No. 209/2012 Rajesh And Ors.
----Appellant Versus State
----Respondent
For Appellant(s) : Mr. Rakesh Gehlot for Mr. Nishant Bora For Respondent(s) : Mr. BR Bishnoi, AGC-cum-PP
HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE RAMESHWAR VYAS Judgment / Order
15/12/2021
This Court is in receipt of a letter sent by the trial court that the
appellants have not marked their presence before it in the month of
January, 2021 as per the condition imposed upon them while
suspending their sentences.
Learned counsel for the appellants has submitted that the
appellants will remain present positively before this Court on the next
date of hearing.
In view of the submissions made by learned counsel for the
appellants, list these matters on 05.01.2022.
(RAMESHWAR VYAS),J (VIJAY BISHNOI),J
Surabhii/11-12-
Powered by TCPDF (www.tcpdf.org)
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!