Citation : 2022 Latest Caselaw 6529 Raj/2
Judgement Date : 10 October, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Criminal Appeal No. 277/2022
Satyaprakash @ Sethi S/o Sohanlal
----Appellant
Versus
State Of Rajasthan
----Respondent
For Appellant(s) : Mr. Krishan Kumar Chhawal For Respondent(s) : Ms. Alka Bhatnagar, Addl.G.A.
HON'BLE MR. JUSTICE PANKAJ BHANDARI HON'BLE MR. JUSTICE SAMEER JAIN
Judgment / Order
10/10/2022
1. Admit.
2. Call for the record.
3. Issue notice to the respondent.
4. Learned Additional Government Advocate accepts notice on
behalf of the State.
5. Learned Additional Government Advocate seeks time to file
reply to the application for suspension of sentence.
6. Four weeks' time is granted to file the reply.
7. List this matter after four weeks on application for
suspension of sentence.
(SAMEER JAIN),J (PANKAJ BHANDARI),J
ARTI SHARMA /15
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!