Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Champa Lal vs State
2021 Latest Caselaw 6147 Raj

Citation : 2021 Latest Caselaw 6147 Raj
Judgement Date : 1 March, 2021

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

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Criminal Revision Petition No. 540/2007

Champa Lal

----Petitioner Versus State

----Respondent

For Petitioner(s) : Mr. Dhirendra Singh, Adv. For Respondent(s) : Mr. Mool Singh Bhati, PP

HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment / Order

01/03/2021

Learned counsel for the petitioner is directed to supply a

copy of the petition to learned Public Prosecutor.

Learned Public Prosecutor seeks some time to complete his

instructions.

Put up after four weeks, as prayed.

(MANOJ KUMAR GARG),J 127-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