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

Pramod Kumar vs State Of Rajasthan
2021 Latest Caselaw 7833 Raj

Citation : 2021 Latest Caselaw 7833 Raj
Judgement Date : 19 March, 2021

Rajasthan High Court - Jodhpur
Pramod Kumar vs State Of Rajasthan on 19 March, 2021
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR

S.B. Criminal Appeal No. 291/2021

Sohan Lal

----Appellant Versus State

----Respondent Connected With S.B. Criminal Appeal (Sb) No. 241/2021 Bittu

----Appellant Versus State

----Respondent S.B. Criminal Appeal (Sb) No. 242/2021 Lalchand

----Appellant Versus State

----Respondent S.B. Criminal Appeal (Sb) No. 293/2021 Pramod Kumar

----Appellant Versus State Of Rajasthan

----Respondent

For Appellant(s) : Mr. N.K. Sharma For Respondent(s) : Mr. Laxman Solanki, PP

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

19/03/2021

Issue notice.

Learned Public Prosecutor accepts notice on behalf of

respondent - State.

(2 of 2)

Let notice be issued to the respondent No.2 only,

returnable within two weeks.

Notice upon the respondent No.2 shall be served

through the SHO, PS Lalgarh Jattan, Distt. Sri

Ganganagar, who shall ensure the personal service of

notice upon the respondent No.2 positively by the next

date of hearing.

(VIJAY BISHNOI),J

138-141 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