Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Manju vs State Of Rajasthan
2021 Latest Caselaw 17586 Raj

Citation : 2021 Latest Caselaw 17586 Raj
Judgement Date : 24 November, 2021

Rajasthan High Court - Jodhpur
Vijay Manju vs State Of Rajasthan on 24 November, 2021
Bench: Vinit Kumar Mathur

(1 of 2) [CRLMP-5657/2019]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 5657/2019

Madan Lal Manju S/o Mangi Lal Ji, Aged About 31 Years, Caste Vishnoi, R/o Ramnagar, Keriya Ki Dhani, Kaprala, Tehsil Bilara, District Jodhpur.

----Petitioner Versus

1. State Of Rajasthan, Through PP

2. Smt. Sharda W/o Shyam Lal, Resident Of Ramnagar, Keriya Ki Dhani, Kaprala, Teh. Bilara, District Jodhpur.

----Respondents Connected With S.B. Criminal Misc(Pet.) No. 3706/2018 Vijay Manju S/o Shri. Sahi Ram, Aged About 17 Years, Being Minor Through Father Sahi Ram S/o Lt Mangi Ram R/o Ramnagar, Keriyo Ki Dhani, Tehsil Bilara District Jodhpur.

----Petitioner Versus

1. State Of Rajasthan, Through PP

2. Smt. Sharda W/o Shyam Lal, Resident of Ramnagar, Keriyo Ki Dhani, Tehsil Bilara District Jodhpur.

----Respondents

For Petitioner(s) : Mr. Dinesh Vishnoi For Respondent(s) : Mr. S.K. Bhati, PP

HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Judgment

24/11/2021

[Criminal Misc(Pet.) No. 5657/2019]

Learned Public Prosecutor submits that as per the factual

report, the charge sheet has been filed against the petitioner.

(2 of 2) [CRLMP-5657/2019]

The factual report produced by learned Public Prosecutor is

taken on record.

In view of the factual report received, learned counsel for the

petitioner does not want to press this petition, however, he seeks

liberty to take appropriate proceedings before the trial court.

Accordingly, the misc. petition is dismissed as not pressed

with liberty as aforesaid.

[Criminal Misc(Pet.) No. 3706/2018]

Learned Public Prosecutor submits that the Investigating

Agency has not found the allegation substantiated against the

present petitioner and therefore, negative final report is being filed

in his case.

In view of the factual report, nothing survives in this

petition.

Accordingly, the misc. petition is dismissed as having become

infructuous.

(VINIT KUMAR MATHUR),J

163-164/Vivek/Shahenshah-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter