Citation : 2022 Latest Caselaw 3833 Raj
Judgement Date : 10 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Bail Cancellation Application No. 62/2021
Shyam Lal
----Petitioner Versus Sharwan Ram
----Respondent Connected With S.B. Criminal Bail Cancellation Application No. 61/2021
For Petitioner(s) : Mr. Gokulesh Bohra For Respondent(s) : Ms. Anita Gehlot, PP Mr. Vinod Shrarma
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment / Order
10/03/2022
S.B. Cr. Bail Cancellation Application No. 62/2021:-
Two weeks' time is granted for filing extra sets. Upon filing
the same, notices be issued to respondent No.1, returnable within
eight weeks.
S.B. Cr. Bail Cancellation Application No. 61/2021:-
Mr. Vinod Sharma, Adv. is appearing on behalf of respondent
No.1. His name be shown in the cause list.
Service is complete.
List along with connected matter.
(MANOJ KUMAR GARG),J 76-77 MS/-
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!