Citation : 2025 Latest Caselaw 145 Raj
Judgement Date : 1 May, 2025
[2025:RJ-JD:20889]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Crml Leave To Appeal No. 57/2025
Deep Lal Paliwal S/o Navla Ram, Aged About 65 Years, R/o 35,
Technocrat Society, Bedla Road, Udaipur
----Appellant
Versus
1. State Of Rajasthan, Through Pp
2. Satyaveer Singh Tanwar S/o Kan Singh Tanwar, R/o 03,
New Quarter, M.b. Hospital, Udaipur
----Respondents
For Appellant(s) : Mr. Ravindra Kumar Acharya
For Respondent(s) : Mr. Sri Ram Choudhary, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
01/05/2025
1. After insertion of proviso to Section 372 of the Cr.P.C., the
victim has been given a right to prefer an appeal against the
judgment of acquittal. Here in this case, the judgment of acquittal
is passed by learned Judicial Magistrate and appeal of which shall
lie before the concerned Session Division. Accordingly, the leave
application is dismissed with a liberty to the petitioner that if he
wishes, he may prefer an appeal under proviso to Section 372
Cr.P.C. before the concerned Session Division.
2. Record be sent back forthwith.
(FARJAND ALI),J 64-chhavi/-
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!