Citation : 2022 Latest Caselaw 7659 Raj/2
Judgement Date : 6 December, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Criminal Appeal No. 358/2022
Bankelal S/o Shri Shyamlal
----Appellant
Versus
State Of Rajasthan
----Respondent
For Appellant(s) : None present For Respondent(s) : Mr. Javed Choudhary, Addl.G.A.
HON'BLE MR. JUSTICE PANKAJ BHANDARI HON'BLE MR. JUSTICE SAMEER JAIN
Judgment / Order
06/12/2022
Admit.
Call for the record.
Issue notice.
Learned Additional Government Advocate accepts notice on
behalf of the State.
Learned Additional Government Advocate is directed to
inform the complainant about filing of the appeal and application
for suspension of sentence.
Learned Additional Government Advocate is directed to file
reply to the application for suspension of sentence within two
weeks.
List this matter after two weeks.
(SAMEER JAIN),J (PANKAJ BHANDARI),J
ARTI SHARMA /16
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!