Citation : 2022 Latest Caselaw 2897 Raj
Judgement Date : 22 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Criminal Appeal No. 80/2022
Kanaram
----Appellant Versus State Of Rajasthan
----Respondent Connected With S.B. Criminal Appeal (Sb) No. 1288/2021 Prakash
----Appellant Versus State Of Rajasthan
----Respondent
For Appellant(s) : Mr. Kalu Ram Bhati For Respondent(s) : Mr. Mool Singh Bhati, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
22/02/2022
Issue notice.
Learned Public Prosecutor accepts notice on behalf of
respondent No.1 - State.
Let notice be issued to the respondent No.2 only, returnable
on 05.03.2022.
Notice upon the respondent No.2 shall be served through the
SHO, PS Bidasar District Churu, who shall ensure the personal
service of notice upon the respondent No.2 positively by the next
date of hearing.
(VIJAY BISHNOI),J 81-Arun/-
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!