Citation : 2025 Latest Caselaw 11373 Raj
Judgement Date : 9 April, 2025
[2025:RJ-JD:18213]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc. Appli No. 30/2025
Madan Lal, Aged About 69 Years, R/o Near Old Post Office, Merta
City, Dist. Nagaur.
----Petitioner
Versus
1. State Of Rajasthan, Through PP
2. Abdul Latif @ Latif S/o Basrudeen, R/o Near Hafiz Sahab's
Dargah, Ps Merta City, Dist. Nagaur.
----Respondents
For Petitioner(s) : Mr. Narpat Ram
For Respondent(s) : Mr. Deepak Choudhary, GA cum AAG
with Mr. Kuldeep Singh Kumpawat
Mr. Bhawani Singh Ransi for
Mr. Ravindra Kumar Acharya
HON'BLE MR. JUSTICE MANOJ KUMAR GARG
Judgment
09/04/2025 The present application has been filed by the petitioner for
recalling the order dated 06.12.2024 passed by this Court and
restoration of the S.B. Criminal Revision Petition No.805/2016 in
its original number.
For the reasons and grounds mentioned in the application,
the application is allowed. The order dated 06.12.2024 passed by
this Court is hereby recalled and the S.B. Criminal Revision
Petition No.805/2016 is hereby restored in its original number.
Office to proceed.
(MANOJ KUMAR GARG),J 50-mSingh/-
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!