Citation : 2023 Latest Caselaw 4798 Raj
Judgement Date : 17 May, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN JODHPUR S.B. Criminal Appeal No. 599/2023
Gyan Mal
----Appellant Versus Vijayant Singh
----Respondent Connected With S.B. Criminal Appeal (Sb) No. 600/2023 Gyan Mal
----Appellant Versus Vijayant Singh
----Respondent S.B. Criminal Appeal (Sb) No. 713/2023 Gyan Mal
----Appellant Versus Vijayant Singh
----Respondent
For Appellant(s) : Mr. Samyak Dalal For Respondent(s) : Mr. O.P. Sangwa
HON'BLE MR. JUSTICE FARJAND ALI
Order
17/05/2023
1. After perusal of the judgment passed by the trial Court, I
deem it appropriate to revisit the entire material for the
purpose of further appreciation of the evidence.
2. Admit.
3. The accused respondent is already represented by his
counsel Shri O.P. Sangwa. Record is also received.
4. Put up the matter in due course.
(FARJAND ALI),J 27-Ashutosh/-
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!