Citation : 2025 Latest Caselaw 16485 Raj
Judgement Date : 9 December, 2025
[2025:RJ-JD:53442]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc. Appli No. 776/2025
Parmeshwar S/o Madan Lal, Aged About 19 Years, R/o Amar
Indra Nagar Pali, P.S. Odyogik Kshetra Pali Dist. Pali,raj. (Lodged
In Dist. Jail Pali)
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Ramesh S/o Bomaram, R/o ITI Road, Sidharth
Restaurant, Pali, Dist. Pali, Raj.
----Respondents
For Appellant(s) : Mr. NS A. Rajpurohit
For Respondent(s) : Mr. N.S. Chandawat, PP
For Complainant : Ms. Manisha Rajpurohit with
Mr. Guru Bohra
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
09/12/2025
1. The instant criminal misc application has been preferred on
behalf of appellant contending therein that though the bail plea
raised by the appellant by way of filing Criminal Appeal (SB)
No.2698/2025 has been allowed by this Court on 03.12.2025,
however, due to inadvertence, in para No.1 and in para 6, date of
the impugned order was typed 04.11.2025 in place of 24.11.2025
and name of the court were wrongly typed as "the Special Judge,
SC/ST (Prevention of Atrocities) Cases, Rajsamand" in place of the
Special Judge, SC/ST (Prevention of Atrocities) Cases, Pali
(Rajasthan).
2. Learned counsel for the applicant-appellant submits that the
date of judgment and the name of the concerned Court were
(Uploaded on 10/12/2025 at 12:54:22 PM)
[2025:RJ-JD:53442] (2 of 2) [CRLMA-776/2025]
wrongly typed in paragraph 1 and 6 due to a typographical error.
It is, therefore, prayed that the said typographical errors may be
rectified.
3. Considering the submissions made above, the present
application is allowed. It is ordered that in paragraph 1 and 6 of
the order dated 03.12.2025, the impugned order dated
"24.11.2025" shall be read in place of "04.11.2025"; similarly, the
name of the Court shall be read as "the Special Judge, SC/ST
(Prevention of Atrocities) Cases, Pali (Rajasthan)" in place of "the
Special Judge, SC/ST (Prevention of Atrocities) Cases,
Rajsamand".
4. This order shall be treated as part and parcel of the order
dated 03.12.2025.
(SUNIL BENIWAL),J C-1-Ashutosh/-
(Uploaded on 10/12/2025 at 12:54:22 PM)
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!