Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Navjot Singh vs State Of Rajasthan (2025:Rj-Jd:16904)
2025 Latest Caselaw 10939 Raj

Citation : 2025 Latest Caselaw 10939 Raj
Judgement Date : 2 April, 2025

Rajasthan High Court - Jodhpur

Navjot Singh vs State Of Rajasthan (2025:Rj-Jd:16904) on 2 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
                                   [2025:RJ-JD:16904]

                                         HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                          JODHPUR
                                                   S.B. Criminal Revision Petition No. 54/2025
                                   Navjot Singh S/o Shri Gurjant Singh, Aged About 30 Years, R/o
                                   Ward No.35, Mandi Pilibanga, District Hanumangarh.
                                                                                                          ----Petitioner
                                                                          Versus
                                   1.       State Of Rajasthan, Through PP
                                   2.       Mahak Singh @ Mayank Singh S/o Gurmeet Singh, R/o
                                            Saravawala Police Station Goluwala, Tehsil Pilibanga,
                                            District Hanumangarh.
                                   3.       Gurmeet Singh S/o Gurmel Singh, R/o Saravawala Police
                                            Station Goluwala, Tehsil Pilibanga, District Hanumangarh.
                                                                                                       ----Respondents


                                   For Petitioner(s)            :     Mr. Shardul Singh
                                   For Respondent(s)            :     Mr. Vikram Rajpurohit, Dy. GA



                                             HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

02/04/2025

Learned counsel for the petitioner wants to withdraw the

present criminal revision petition.

Hence, the present criminal revision petition stands

dismissed as withdrawn.

Stay application also stands decided.

(MANOJ KUMAR GARG),J 215-mSingh/-

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 : MAIMS

 
 
Latestlaws Newsletter