Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharam Pal vs State Of Rajasthan ...
2023 Latest Caselaw 3831 Raj

Citation : 2023 Latest Caselaw 3831 Raj
Judgement Date : 1 May, 2023

Rajasthan High Court - Jodhpur
Dharam Pal vs State Of Rajasthan ... on 1 May, 2023
Bench: Farjand Ali

[2023/RJJD/012872]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 620/2022

Dharam Pal S/o Tulcha Ram, Aged About 46 Years, R/o Ward No. 05, Rawalmandi, Police Station Ravla, Sri Ganganagar. (Lodged At District Jail, Bikaner)

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent Connected With S.B. Criminal Appeal (Sb) No. 484/2022 Dharampal S/o Sh. Tulcha Ram, Aged About 41 Years, W.no. 05 Rawlamandi P.s. Rawla Dist. Sriganganagar (Raj.). (Presently Lodged In Central Jail, Bikaner).

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent S.B. Criminal Appeal (Sb) No. 894/2022 Dharam Pal S/o Tulchha Ram, Aged About 46 Years, R/o Ward No. 05 Rawalmandi Ps Ravla Sri Ganganagar (Petitioner Lodged At Dist. Jail Bikaner)

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent

For Petitioner(s) : Mr. Bhagat Dadhich For Respondent(s) : Mr. Gaurav Singh, P.P.

HON'BLE MR. JUSTICE FARJAND ALI

Order

01/05/2023

[2023/RJJD/012872] (2 of 2) [SOSA-620/2022]

S.B. Criminal Appeal (SB) No. 894/2022 and

S.B. Criminal Misc Suspension Of Sentence Application (Appeal) No. 620/2022

1. By impugning the judgment dated 13.04.2022 passed by the

learned Additional Sessions Judge (Woman Atrocities Cases),

Bikaner, S.B. Criminal Appeal No.484/2022 has already been

submitted and registered, therefore, the second appeal bearing

S.B. Criminal appeal No.894/2022 challenging the same judgment

is not maintainable. Accordingly, the same is dismissed.

2. Consequently, the application seeking suspension of

sentence preferred in the said appeal bearing S.B. Criminal Misc

Suspension Of Sentence Application (Appeal) No. 620/2022 is also

dismissed.

3. However, Mr. Bhagat Dadhich, Advocate, who has been

appointed by the Legal Services Committee to represent the

appellant in the case, is permitted to represent the appellant in

S.B. Criminal Appeal No.484/2022.

S.B. Criminal Appeal (SB) No. 484/2022

4. The appeal has already been admitted. The record has been

received. Put up for hearing in due course.

(FARJAND ALI),J 81-Pramod/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter