Citation : 2021 Latest Caselaw 19362 Raj
Judgement Date : 17 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
D.B. Habeas Corpus Petition No. 353/2021
Mukesh Kumar Chimpa
----Petitioner Versus State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. Mohit Singhvi, Mr. Vishwas Khatri, Mr. Sahitya Subhash For Respondent(s) : Mr. Anil Joshi, GA-cum-AAG
HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE RAMESHWAR VYAS
Judgment / Order
17/12/2021
Issue notice.
Mr. Anil Joshi, GA-cum-AAG is directed to accept
notice on behalf of all the respondents. Let copy of the
petition be supplied to him during the course of the day.
He is directed to submit the factual report before this
Court on the next date of hearing.
List on 4.1.2022.
(RAMESHWAR VYAS),J (VIJAY BISHNOI),J
100-msrathore/-
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!