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

Haajraram vs Madan Singh
2022 Latest Caselaw 10129 Raj

Citation : 2022 Latest Caselaw 10129 Raj
Judgement Date : 2 August, 2022

Rajasthan High Court - Jodhpur
Haajraram vs Madan Singh on 2 August, 2022
Bench: Pushpendra Singh Bhati
                                          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                           JODHPUR
                                                       S.B. Crml Leave To Appeal No. 44/2022

                                   Haajraram S/o Shri Jeevnaram, Aged About 48 Years, R/o Bhu
                                   Tehsil And District Jaisalmer (Rajasthan)
                                                                                                          ----Appellant
                                                                           Versus
                                   Madan Singh S/o Shri Arjun Singh, R/o Village Badoda, Tehsil
                                   And District Jaisalmer.
                                                                                                        ----Respondent


                                   For Appellant(s)              :     Mr. Narayan Yadav.
                                   For Respondent(s)             :     Mr. Rakesh Sharma.



                                         HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                                                            Order

                                   02/08/2022
                                         Heard.

                                         This Court is of the opinion that there are valid and

                                   substantial grounds for grant of leave to the appellant for filing the

                                   appeal against the impugned judgment.

                                         Accordingly, the application for grant of leave to appeal is

                                   allowed. The memo of leave to appeal be treated as an appeal and

                                   it be registered as such.

                                         Admit.

                                         Let bailable warrant of Rs.25,000/- be issued against the

                                   respondent.


                                                                     (DR.PUSHPENDRA SINGH BHATI), J.

161-/Jitender//-

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