Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amrit Lal vs State Of Rajasthan
2022 Latest Caselaw 12494 Raj

Citation : 2022 Latest Caselaw 12494 Raj
Judgement Date : 18 October, 2022

Rajasthan High Court - Jodhpur
Amrit Lal vs State Of Rajasthan on 18 October, 2022
Bench: Pushpendra Singh Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
             S.B. Crml Leave To Appeal No. 325/2019

Amrit Lal S/o Shri Bheema Ram, Aged About 46 Years, By Caste
Meghwal, R/o Vatera, Rohida Police Station, Distt Sirohi.
                                                                   ----Appellant
                                   Versus
1.      State Of Rajasthan, Through P.p.
2.      Hemant Singh @ Himmat Singh S/o Shri Kishore Singth,
        By Caste Rajput, R/o Vatera, Rohida Police Station, Tehsil
        Pindwara, District Sirohi.
                                                                ----Respondents
                             Connected With
              S.B. Criminal Appeal (Sb) No. 898/2019
Amrit Lal S/o Sh. Bheema Ram, Aged About 46 Years, B/c
Meghwal, R/o Vatera, Rohida Police Station, Distt. Sirohi.
                                                                   ----Appellant
                                   Versus
State, Through Pp
                                                                ----Respondent


For Appellant(s)         :     Mr. KL Chauhan
For Respondent(s)        :     Mr. Mohd. Javed Gauri, PP



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                    Order

18/10/2022
     In S.B. Crml Leave To Appeal No. 325/2019 :-

     This Court is of the opinion that there are valid and

substantial grounds for grant of leave to the appellant for filing the

appeal against the impugned judgment.

     Accordingly, the application for grant of leave to appeal is

allowed. The memo of leave to appeal be treated as an appeal and

it be registered as such.

                    (Downloaded on 19/10/2022 at 08:50:03 PM)
                                                                            (2 of 2)                 [CRLLA-325/2019]


                                         Admit.

                                         Let bailable warrant of Rs.25,000/- be issued against the

                                   accused respondent.



                                         In S.B. Criminal Appeal (Sb) No. 898/2019 :-

                                         List after four weeks, as prayed.




                                                                 (DR.PUSHPENDRA SINGH BHATI), J.

126-127-Sudheer/-

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