Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar Barbar vs The State Of Rajasthan
2022 Latest Caselaw 2998 Raj

Citation : 2022 Latest Caselaw 2998 Raj
Judgement Date : 24 February, 2022

Rajasthan High Court - Jodhpur
Mukesh Kumar Barbar vs The State Of Rajasthan on 24 February, 2022
Bench: Manindra Mohan Shrivastava, Madan Gopal Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 201/2020

Ratan Lal Purbiya

----Appellant Versus The State Of Rajasthan

----Respondent Connected With

1. D.B. Spl. Appl. Writ No. 84/2020

2. D.B. Spl. Appl. Writ No. 160/2020

3. D.B. Spl. Appl. Writ No. 187/2020

4. D.B. Spl. Appl. Writ No. 188/2020

5. D.B. Spl. Appl. Writ No. 189/2020

6. D.B. Spl. Appl. Writ No. 190/2020

7. D.B. Spl. Appl. Writ No. 191/2020

8. D.B. Spl. Appl. Writ No. 192/2020

9. D.B. Spl. Appl. Writ No. 193/2020

10. D.B. Spl. Appl. Writ No. 194/2020

11. D.B. Spl. Appl. Writ No. 195/2020

12. D.B. Spl. Appl. Writ No. 196/2020

13. D.B. Spl. Appl. Writ No. 197/2020

14. D.B. Spl. Appl. Writ No. 198/2020

15. D.B. Spl. Appl. Writ No. 199/2020

16. D.B. Spl. Appl. Writ No. 200/2020

17. D.B. Spl. Appl. Writ No. 202/2020

18. D.B. Spl. Appl. Writ No. 203/2020

19. D.B. Spl. Appl. Writ No. 204/2020

20. D.B. Spl. Appl. Writ No. 205/2020

For Appellant(s) : Mr. R. S. Saluja Mr. Pankaj Sharma, AAG For Respondent(s) : Mr. Anupam Gopal Vyas Mr. Anil Kumar Gaur, AAG

HON'BLE MR. JUSTICE MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE MADAN GOPAL VYAS

Order

(2 of 2) [SAW-201/2020]

24/02/2022

Heard.

In these batches of appeals certified copy of the common

judgment passed in all the cases has been placed on record in writ

petitions/appeals.

In view of the above, prayer for exemption of filing certified

copy in rest of all the cases, are allowed. The appellants are not

required to file certified copy of the impugned order.

All these appeals have been filed after a delay of more than

600 days.

Common grounds seeking condonation of delay in these

appeals have been raised that after the judgment was passed by

the learned Single Judge, review petition was preferred, which

came to be dismissed and thereafter, these special appeals have

been filed in the month of February, 2022.

Considering the circumstances and the cause shown, we are

inclined to condone the delay.

Hence, the applications seeking condonation of delay are

allowed. The delay in filing the special appeals is condoned.

List all these appeals for consideration for admission after

two weeks.

(MADAN GOPAL VYAS),J (MANINDRA MOHAN SHRIVASTAVA),J

10-30-Hanuman/-

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