Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

CRJA/149/2023
2023 Latest Caselaw 3420 UK

Citation : 2023 Latest Caselaw 3420 UK
Judgement Date : 8 November, 2023

Uttarakhand High Court
CRJA/149/2023 on 8 November, 2023
             Office Notes, reports,
             orders or proceedings
SL.
      Date     or directions and                  COURT'S OR JUDGES'S ORDERS
No
             Registrar's order with
                  Signatures

                                      CRJA No.149 of 2023
                                      Hon'ble Vivek Bharti Sharma, J.

This is criminal jail appeal preferred by the appellant/convict from jail through Jailer, District Jail Haridwar against the impugned judgment and order dated 17.10.2023 passed by FTC/Addl. Sessions Judge (POCSO), Haridwar.

2. Present Mr. V. K. Jemini, DAG along with Mr. Sandeep Sharma and Ms. Mamta Joshi, Brief Holder for the State.

3. Heard.

4. Admit.

5. Summon the LCR.

6. Mr. Mayank Joshi, Advocate is appointed as amicus curiae. Registry is directed to inform him and prepare paper book and supply the same to the learned counsel for the State as well as to the learned Amicus Curiae.

7. Put up on 02.12.2023.

8. Let a copy of this order be sent to the concerned jailer for information.

(Vivek Bharti Sharma, J.) 08.11.2023 BS

 
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