Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Babu @ Udailal vs State Of Rajasthan (2025:Rj-Jd:1661)
2025 Latest Caselaw 4082 Raj

Citation : 2025 Latest Caselaw 4082 Raj
Judgement Date : 10 January, 2025

Rajasthan High Court - Jodhpur

Babu @ Udailal vs State Of Rajasthan (2025:Rj-Jd:1661) on 10 January, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
                                   [2025:RJ-JD:1661]

                                         HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                          JODHPUR
                                                  S.B. Criminal Revision Petition No. 45/2025

                                   1.       Babu @ Udailal S/o Bhagwan Lal, Aged About 38 Years,
                                            R/o Manwakhera, P.s. Hiran Magri, Dist. Udaipur,raj.
                                   2.       Khemshankar @ Khema S/o Ratanlal, Aged About 29
                                            Years, R/o 16, Santosh Nagar, P.s. Hiran Magri, Dist.
                                            Udaipur,raj.
                                   3.       Arun S/o Jagdish, Aged About 23 Years, R/o Avri Mata
                                            Kacchi Basti, P.s. Hiran Magri, Dist. Udaipur,raj.
                                                                                                        ----Petitioners
                                                                          Versus
                                   State Of Rajasthan, Through PP
                                                                                                       ----Respondent


                                   For Petitioner(s)            :     Mr. Jagatveer Singh Deora
                                   For Respondent(s)            :     Mr. Narendra Gehlot, PP with
                                                                      Mr. Om Prakash Choudhary



                                             HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Judgment

10/01/2025

Learned counsel for the petitioner does not want to press the

instant criminal revision petition but seeks liberty to raise all the

objections at the appropriate stage of the trial.

In these circumstances, the instant criminal revision petition

filed by the petitioner is hereby dismissed as not pressed at this

stage with liberty aforesaid.

Stay application also stands decided.

(MANOJ KUMAR GARG),J

13-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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter