Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahendra Solanki vs State Of Rajasthan
2021 Latest Caselaw 2557 Raj

Citation : 2021 Latest Caselaw 2557 Raj
Judgement Date : 29 January, 2021

Rajasthan High Court - Jodhpur
Mahendra Solanki vs State Of Rajasthan on 29 January, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Criminal Misc(Pet.) No. 459/2019

Mahendra Solanki & Ors.

----Petitioners Versus State Of Rajasthan & Anr.

                                                                                                   ----Respondents


                                   For Petitioner(s)        :     Mr. Abhijeet Sharma for Mr. Manish
                                                                  Shishodiya
                                   For Respondent(s)        :



HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

29/01/2021

Application (1/21) has been preferred on behalf of

the petitioners seeking extension of interim order in view

of the judgment passed by the Hon'ble Supreme Court in

the case of Asian Resurfacing of Road Agency Pvt.

Ltd. Vs. Central Bureau of Investigation, reported in

(2018) 16 SCC 299.

For the reasons indicated in the aforesaid

application, the same is allowed. The interim order dated

6.2.2019 granted by this Court is extended till further

orders.

(VIJAY BISHNOI),J

95-msrathore/-

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