Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRLR/62/2022
2022 Latest Caselaw 184 UK

Citation : 2022 Latest Caselaw 184 UK
Judgement Date : 27 January, 2022

Uttarakhand High Court
CRLR/62/2022 on 27 January, 2022
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                    COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  CRLR No.62 of 2022
                                  Hon'ble R.C. Khulbe, J.

Mr. J. S. Virk, learned DAG for the State. The present Suo Motu Criminal Revision is preferred against the judgment and order dated 20.09.2021 passed by the learned Sessions Judge, District Chamoli in Criminal Appeal No.22 of 2015 "State of Uttarakhand vs. Raghunath Singh Rana and another".

Heard on Stay Application (IA/02/2022). Issue notices to the private respondents. Steps be taken within seven days. Summon the LCR.

List thereafter.

From the perusal of the impugned judgment and order dated 20.09.2021, prima facie, it appears that the appeals were decided on the basis of compromise; while, as per Section 320 of Cr.P.C the Sub-ordinate Court has no power to decide the appeal on the basis of compounding application.

In the meantime, the operation of the impugned judgment and order dated 20.09.2021 will remain in abeyance.

Urgency Application (IA/3/2022) stands disposed of.

(R.C. Khulbe, J.) Vacation Judge 27.01.2022 R.Bisht

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter