Citation : 2022 Latest Caselaw 2155 Raj
Judgement Date : 7 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
D.B. Crml Leave To Appeal No. 13/2022
Mesar Jahan
----Appellant Versus State Of Rajasthan
----Respondent
For Appellant(s) : None present. For Respondent(s) : Mr. B.R. Bishnoi, AGC
HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI
Order
07/02/2022
The victim/complainant has approached this Court for
assailing acquittal of the respondent accused as recorded by the
trial court and appeal lies at the behest of the victim in terms of
the Supreme Court's judgment in the case of Mallikarjun
Kodagali (Dead) through LRs vs State of Karnataka & Ors. :
AIR 2018 Supreme Court 5206. Counsel for the appellant to
file appropriate application for treating this leave to appeal
application to be an appeal within two weeks.
List after two weeks.
(VINOD KUMAR BHARWANI),J (SANDEEP MEHTA),J
3-/Devesh/-
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!