Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRJA/4/2023
2023 Latest Caselaw 163 UK

Citation : 2023 Latest Caselaw 163 UK
Judgement Date : 10 January, 2023

Uttarakhand High Court
CRJA/4/2023 on 10 January, 2023
                   Office Notes,
                reports, orders or
                 proceedings or
Sl. No   Date                                     COURT'S OR JUDGES'S ORDERS
                  directions and
                Registrar's order
                 with Signatures
                                     CRJA No.04 of 2023
                                     Hon'ble Sharad Kumar Sharma, J.

Mr. Atul Kumar Shah, D.A.G. with Mrs. Mamta Joshi, Brief Holder, for the State of Uttarakhand/respondent.

This criminal jail appeal has been preferred against the judgment of the conviction. In this jail appeal, the appellant has filed an application for providing him free legal aid services.

Hence, the High Court Legal Services Authority, is directed to appoint the Advocate to represent the cause of the present appellant within a period of two weeks' from today.

List this criminal appeal as soon as the respective counsel is appointed for passing an order.

(Sharad Kumar Sharma, J.) 10.01.2023

NR/

 
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