Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Binja Ram vs State
2021 Latest Caselaw 6066 Raj

Citation : 2021 Latest Caselaw 6066 Raj
Judgement Date : 1 March, 2021

Rajasthan High Court - Jodhpur
Binja Ram vs State on 1 March, 2021
Bench: Manoj Kumar Garg

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Criminal Revision Petition No. 143/1998

Binja Ram

----Petitioner Versus State

----Respondent

For Petitioner(s) : None present For Respondent(s) : Mr. Mool Singh Bhati, PP

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment / Order

01/03/2021

As per office report, the accused-petitioner did not appear on

the given date.

Let arrest warrant be issued against the accused-petitioner.

Rule is made returnable within eight weeks.

(MANOJ KUMAR GARG),J 126-MS/-

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