Citation : 2023 Latest Caselaw 6451 Raj
Judgement Date : 28 August, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR S.B. Crml Leave To Appeal No. 21/2020 Jitndra
----Appellant Versus State
----Respondent Connected With S.B. Criminal Appeal (SB) No. 1701/2023 Jitendra
----Appellant Versus State Of Rajasthan
----Respondent
For Appellant(s) : Mr. Durgesh Khatri For Respondent(s) : Mr. S.K. Bhati, PP
HON'BLE MR. JUSTICE FARJAND ALI Order 28/08/2023
1. An application has been preferred on behalf of the applicant
seeking conversion of the instant criminal leave to appeal
under Section 378 (4) of Cr.P.C. as a Criminal Appeal under
the proviso to Section 372 of Cr.P.C.
2. By virtue of insertion of the proviso to Section 372 of the
Cr.P.C., an absolute right has been conferred upon the victim
to prefer an appeal against the judgment of acquittal. Thus,
the application deserves to be allowed.
3. Accordingly, the instant leave to appeal application is
allowed. The memo of leave to appeal application shall be
treated and registered as an appeal and be listed along with
S.B. Criminal Appeal No.1701/2023.
4. The application No.2/2023 also stands disposed of.
5. Office to proceed.
(FARJAND ALI),J 85-86-Ashutosh/-
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!