Citation : 2022 Latest Caselaw 13760 Raj
Judgement Date : 23 November, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3595/2022
Kanhaiya Lal
----Petitioner Versus State Of Rajasthan
----Respondent Connected With S.B. Civil Writ Petition No. 17734/2021 S.B. Civil Writ Petition No. 4114/2022 S.B. Civil Writ Petition No. 4201/2022 S.B. Civil Writ Petition No. 4244/2022 S.B. Civil Writ Petition No. 4286/2022 S.B. Civil Writ Petition No. 4488/2022 S.B. Civil Writ Petition No. 4501/2022
For Petitioner(s) : Mr. Mahipal Rajpurohit. For Respondent(s) : Mr. A.K. Gaur, AAG.
HON'BLE MR. JUSTICE ARUN BHANSALI Order 23/11/2022
Learned counsel for the petitioners made submissions that
petitioners have been denied the benefit of judgment in the case
of State of Punjab & Ors. Vs. Jagjit Singh & Ors. reported in
(2017) 1 Supreme Court Cases 148.
Learned counsel for the petitioner prays for time to refer to
order in LPA No.1024/2009, decided on 30.8.2010 by the Punjab
& Haryana High Court, which order has been upheld by the
Supreme Court in the case of Jagjit Singh (supra).
List the petition on 01.12.2022.
(ARUN BHANSALI),J Sumit/-
54 to 65 (Except 56, 57, 64, 65)
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!