Citation : 2022 Latest Caselaw 3014 Raj
Judgement Date : 24 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
S.B. Criminal Misc(Pet.) No. 7066/2021
1. Atma Singh Gill S/o Megh Singh Gill, Aged About 52 Years, B/c Arai, R/o Village Manaksar, Tehsil Sangria, Distt. Hanumangarh.
2. Bhajan Singh S/o Megh Singh, Aged About 62 Years, B/c Arai, R/o Village Manaksar, 19 Mks (Manaksar), Tehsil Sangria, Distt. Hanumangarh.
3. Jagdish Singh S/o Megh Singh Gill, Aged About 58 Years, B/c Arai, R/o Village Manaksar, Tehsil Sangria, Distt. Hanumangarh.
4. Deep Singh @ Veer Singh S/o Megh Singh Gill, Aged About 48 Years, B/c Arai, R/o Village Manaksar, Tehsil Sangria, Distt. Hanumangarh.
5. Sukhdev Singh S/o Megh Singh Gill, Aged About 46 Years, B/c Arai, R/o Village Manaksar, Tehsil Sangria, Distt. Hanumangarh.
6. Mandeep @ Manga Singh S/o Jashu Singh Gill, Aged About 33 Years, B/c Arai, R/o Village Manaksar, Tehsil Sangria, Distt. Hanumangarh.
----Petitioners Versus
1. State Of Rajasthan, Through Pp
2. Mohmad Tufel S/o Hazi Bag, Aged About 61 Years, R/o Village Manaksar, Tehsil Sangria, Distt. Hanumangarh.
----Respondents Connected With
S.B. Criminal Misc(Pet.) No. 6605/2021
1. Atma Singh Gill S/o Megh Singh Gill, Aged About 52 Years, B/c Arai, R/o Village Manaksar, Teh. Sangria, Dist. Hanumangarh.
(2 of 3) [CRLMP-7066/2021]
2. Bhajan Singh S/o Megh Singh, Aged About 62 Years, B/c Arai, R/o Village Manaksar, Teh. Sangria, Dist. Hanumangarh.
3. Jagdish Singh S/o Megh Singh Gill, Aged About 58 Years, B/c Arai, R/o Village Manaksar, Teh. Sangria, Dist. Hanumangarh.
4. Deep Singh S/o Megh Singh Gill, Aged About 48 Years, B/c Arai, R/o Village Manaksar, Teh. Sangria, Dist. Hanumangarh.
5. Sukhdev Singh S/o Megh Singh Gill, Aged About 46 Years, B/c Arai, R/o Village Manaksar, Teh. Sangria, Dist. Hanumangarh.
----Petitioners Versus
1. State Of Rajasthan, Through Pp
2. Irshad S/o Sh. Noor Mohahamad, R/o Village Manaksar, Teh. Sangria, Dist. Hanumangarh.
----Respondents
For Petitioner(s) : Mr. N.L. Joshi, Ms. Kirti Pareek
For Respondent(s) : Mr. Mool Singh Bhati, PP
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
24/02/2022
Heard.
After attempting to argue the matter on merits for
quite some time, learned counsel for the petitioners has
submitted that he does not want to press these criminal
misc. petitions, however, seeks liberty for the petitioners
to appear and move an appropriate representation before
(3 of 3) [CRLMP-7066/2021]
the Investigating Officer along with the supportive
evidence.
Hence, these criminal misc. petitions are dismissed
as not pressed with the liberty sought for.
If any such representation is filed by the petitioners,
it is expected that the Investigating Officer shall consider
the same objectively and proceed further in accordance
with law.
The stay petition are also dismissed.
(VIJAY BISHNOI),J
30-31 ms rathore
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!