Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRLA/497/2023
2023 Latest Caselaw 2118 UK

Citation : 2023 Latest Caselaw 2118 UK
Judgement Date : 7 August, 2023

Uttarakhand High Court
CRLA/497/2023 on 7 August, 2023
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                      COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  CRLA No. 497 of 2023
                                  Hon'ble Manoj Kumar Tiwari, J.

Hon'ble Pankaj Purohit, J.

Mr. Hemant Mehra, learned counsel holding brief of Ms. Disha Vashisth, learned counsel for the appellant.

2. Mr. J.S. Virk, learned D.A.G. alongwith Mr. R.K. Joshi and Mr. Pankaj Joshi, learned Brief Holders for the State of Uttarakhand.

3. Appellant has been convicted for offences punishable under Sections 302 read with 34 and 506 of IPC, vide judgment dated 12.07.2023 rendered by learned V-Additional Sessions Judge, Haridwar in Sessions Trial No. 178 of 2012.

4. Challenging the said judgment, appellant has filed this appeal under Section 374(2) of Cr.P.C.

5. The appeal is within time.

6. Heard.

7. Admit.

8. Let Lower Court Record be summoned.

9. List on 27.09.2023, alongwith CRLA No. 496 of 2023.

10. Objection(s) to the bail application be filed, in the meantime.

(Pankaj Purohit, J.) (Manoj Kumar Tiwari, J.) 07.08.2023 PN

 
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