Citation : 2021 Latest Caselaw 5239 Raj
Judgement Date : 23 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Criminal Revision Petition No. 41/2020
Rajkumar Mal
----Petitioner Versus Laxman Singh Chundawat
----Respondent
For Petitioner(s) : Mr. Rajesh Panwar, Adv. For Respondent(s) : Mr. Sudhir Tak, PP
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment / Order
23/02/2021
The matter comes up on an application for bringing on record
the correct fact that presently the petitioner is not lodged in
Central Jail.
For reasons stated in the application, the application is
allowed. The aforesaid fact is hereby taken on record.
The application for suspension of sentence is hereby
dismissed for the reasons that presently the petitioner is not
confined in any Jail.
(MANOJ KUMAR GARG),J 112-MS/-
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!