Citation : 2023 Latest Caselaw 2676 Raj
Judgement Date : 4 April, 2023
[2023/RJJD/008358]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 1138/2023
Sumann Mundhra D/o Girdhari Lal, Aged About 32 Years, At Present R/o 5-D 168 Sneh Villa, JNV Colony, Mundhro Ka Mohalla Napasar Bikaner Raj.
----Petitioner Versus
1. State Of Rajasthan, Through Pp
2. The Superintendent Of Police, Dist. Bikaner
3. The Inspector General of Police, Bikaner
----Respondents
For Petitioner(s) : Mr.Nishank Madhan, Adv. For Respondent(s) : Mr.Vikram Sharma, PP
HON'BLE MR. JUSTICE MANOJ KUMAR GARG Order 04/04/2023 The instant misc. petition under Section 482 Cr.P.C. has been filed by the petitioner seeking directions to the respondents to register an FIR on the complaint submitted by the petitioner.
Taking into account all the facts and circumstances of the case, the petitioner is directed to submit a detailed representation before the concerned Superintendent of Police within a period of fifteen days from today, who shall take up all the facts as well as contentions raised in the representation and decide the representation of the petitioner in the light of judgment rendered by Hon'ble Supreme Court in the case of Lalita Kumari Vs. State of U.P. & Ors. as early as possible.
The instant misc. petition is disposed of accordingly. Stay Petition also stands disposed of.
(MANOJ KUMAR GARG),J 36-NK/-
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!