Citation : 2023 Latest Caselaw 1979 Raj/2
Judgement Date : 9 February, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
14284/2022
Rinkesh @ Tinku Son of Chandra Prakash
----Petitioner
Versus
State of Rajasthan
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No. 17815/2022 Rinkesh @ Tinku Son of Chandra Prakash
----Petitioner Versus State of Rajasthan
----Respondent
For Petitioner(s) : Mr. Pramod Kumar Saini, Adv., for Mr. Rajneesh Gupta, Adv. For : Mr. M.K. Sheoran, P.P. Respondent(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS
Judgment / Order
09/02/2023
One week's time is granted to the learned
counsel for the petitioner to remove the defect(s).
(UMA SHANKER VYAS),J
DANISH USMANI /121 & 122
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!