Citation : 2023 Latest Caselaw 353 UK
Judgement Date : 6 February, 2023
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
06.02.2023 CRLR No. 78 of 2023
Hon'ble Alok Kumar Verma, J.
'X' is a Child in Conflict with Law. The present proposed Criminal Revision has been filed against the judgment dated 10.01.2023, passed by the Children Court/ F.T.C./Additional Sessions Judge/Special Judge, POCSO, Udham Singh Nagar in Criminal Appeal No. 289/2022, "A Child in Conflict with Law 'X' through his guardian/Father-'Y' Vs. State of Uttarakhand", by which the said Appeal has been dismissed.
Heard Mr. Mani Kumar, learned counsel for the revisionist through Video Conferencing and Mrs. Manisha Rana Singh, learned A.G.A. with Mr. Balvinder Singh, learned Brief Holder for the State.
Criminal Revision is admitted. Learned Counsel for the State requested ten days' time for arguments.
List on 16.02.2023 after fresh cases. Urgency Application (I.A. No. 1 of 2023) stands disposed of.
(Alok Kumar Verma, J.)
Vacation Judge
Navin 06.02.2023
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!