Citation : 2023 Latest Caselaw 4126 Raj
Judgement Date : 4 May, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR
S.B. Criminal Appeal No. 505/2023
Manmohan Chand Gandhi
----Appellant Versus Manoharlal
----Respondent Connected With S.B. Criminal Appeal (Sb) No. 506/2023 Manmohan Chand Gandhi
----Appellant Versus Manoharlal
----Respondent S.B. Criminal Appeal (Sb) No. 507/2023 Manmohan Chand Gandhi
----Appellant Versus Manoharlal
----Respondent
For Appellant(s) : Mr. Arvind Samdariya Mr. Nandish Singhvi
HON'BLE MR. JUSTICE FARJAND ALI
Order
04/05/2023
1. Heard learned counsel for the appellant and perused the
judgment impugned and the record of the case. The appellant has
a strong arguable case and there appears valid and reasonable
grounds to question the judgment of acquittal.
2. Admit.
3. Since, no one is appearing on behalf of the respondent
despite service, let a bailable warrant be issued against the
(2 of 2) [CRLAS-505/2023]
accused respondent in the sum of Rs. 25,000/- to secure his
presence before this Court on 10.07.2023.
5. List the matter on 10.07.2023.
(FARJAND ALI),J 20-22 divya/-
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!