Citation : 2023 Latest Caselaw 4718 Raj
Judgement Date : 16 May, 2023
[2023/RJJD/015400]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Crml Leave To Appeal No. 48/2023
Assistant Engineer (Vigillance), Ajmer Vidhyut Vitran Nigam Ltd., Kuchaman, Dist. Nagaur.
----Appellant Versus Onkar Singh S/o Kansingh, R/o Chavandiya, P.s. Panchodi, Dist. Nagaur.
----Respondent
For Appellant(s) : Mr. Raj Kumar Gehlot
For Respondent(s) : --
HON'BLE MR. JUSTICE FARJAND ALI
Order
16/05/2023
1. Notice upon the sole respondent has been received duly
served. Thus, service is complete.
2. Upon perusal of the judgment impugned, it is revealing that
after conducting a full fledged trial, learned trial court has
acquitted the accused respondent by giving him benefit of doubt.
There seems reasonable grounds to allow the petitioner to prefer
an appeal against the impugned judgment.
3. Accordingly, the instant application seeking leave to appeal is
allowed. The memo of leave to appeal application shall be treated
and registered as an appeal.
4. Office to proceed.
(FARJAND ALI),J 29-AnilKC/-
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!