Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

SPLA/244/2022
2023 Latest Caselaw 2098 UK

Citation : 2023 Latest Caselaw 2098 UK
Judgement Date : 4 August, 2023

Uttarakhand High Court
SPLA/244/2022 on 4 August, 2023
               Office Notes,
              reports, orders
SL.           or proceedings
      Date                                    COURT'S OR JUDGES'S ORDERS
No           or directions and
             Registrar's order
              with Signatures
                                 SPLA 244/2022
                                 With
                                 GA 108/2022
                                 Hon'ble Manoj Kumar Tiwari, J.

Hon'ble Pankaj Purohit, J.

Mr. Pankaj Joshi, Brief Holder, for the State/applicant.

(2) Learned State Counsel points out that maximum jail sentence provided for the offence for which respondent was charged and stood convicted is up to ten years and the learned Trial Court sentenced the respondent to undergo R.I. for one year. However, Appellate Court allowed the respondent's appeal and set aside his conviction and sentence. Now, State has sought leave to appeal against the judgment and order of Appellate Court. He thus submits that the matter is cognizable by Single Judge.

(3) In such view of the matter, list before appropriate Bench.

(Pankaj Purohit, J.) (Manoj Kumar Tiwari, J.) 4.8.2023 Pr

 
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