Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Rajasthan vs Harvindra Meena S/O Shri Prabhu ...
2023 Latest Caselaw 857 Raj/2

Citation : 2023 Latest Caselaw 857 Raj/2
Judgement Date : 25 January, 2023

Rajasthan High Court
The State Of Rajasthan vs Harvindra Meena S/O Shri Prabhu ... on 25 January, 2023
Bench: Manindra Mohan Shrivastava, Ganesh Ram Meena
[2023/RJJP/000558]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

            (1) D. B. Special Appeal (Writ) No. 1158/2022
State of Rajasthan & Others.
                                                                  ----Appellants
                                    Versus
Babu Singh
                                                                 ----Respondent

Connected with

(2) D. B. Special Appeal (Writ) No. 1159/2022 State of Rajasthan & Others.

----Appellants Versus Naresh Kumar

----Respondent

(3) D. B. Special Appeal (Writ) No. 1163/2022 The State of Rajasthan & Others.

----Appellants Versus Harvindra Meena

----Respondent

(4) D. B. Special Appeal (Writ) No. 1167/2022 State of Rajasthan & Others.

----Appellants Versus Mamta Choudhary

----Respondent

For Appellants : Mr. Rajesh Maharshi Additional Advocate General with Ms. Kinjal Surana Advocate.

For Appellant-RPSC : Mr. Mirza Faisal Baig Advocate. For Respondent : Mr. Anoop Pareek Advocate (In Appeal No. 1167/2022).

HON'BLE MR. JUSTICE MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE GANESH RAM MEENA

Order

25/01/2023

[2023/RJJP/000558] (2 of 2) [SAW-1158/2022]

These appeals are detagged from D.B. Special Appeal

(Writ) No. 1162/2022, 1160/2022, 1161/2022, 1164/2022,

1165/2022 and 1166/2022 and be listed separately.

Heard.

Issue notice to respondents of applications for

condonation of delay in filing of these appeals on payment of P.F.

by tomorrow, returnable within two weeks.

Issuance of notice of application is waived in D.B.

Special Appeal (Writ) No. 1167/2022 as Mr. Anoop Pareek, learned

counsel has put in appearance on behalf of the respondent.

Copy of memo of appeal along with stay application and

application for condonation of delay be supplied to Mr. Anoop

Pareek, learned counsel for the respondent.

Considering that the issue raised in these appeals is

squarely covered by Division Bench Judgment of this Court dated

09.11.2022 passed in the case of State of Rajasthan & Another Vs.

Bharat Yadav & Another (D.B. Special Appeal Writ No.

1129/2022), the impugned order in relation to the respondents in

these appeals shall remain in abeyance.

List these appeal immediately after two weeks.

(GANESH RAM MEENA),J (MANINDRA MOHAN SHRIVASTAVA),J

MANOJ NARWANI /2,3,6 & 10

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter