Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Madhya Pradesh High Court

Netrapal Singh Chauhan vs The State Of Madhya Pradesh on 6 June, 2022

Author: Rohit Arya

Bench: Rohit Arya

1 IN THE HIGH COURT OF MADHYA PRADESH AT GWALIOR MCRC No. 26492 of 2022 (NETRAPAL SINGH CHAUHAN Vs THE STATE OF MADHYA PRADESH) Dated : 06-06-2022 Shri Sachin Gupta, learned counsel for the applicant.

Shri Vijay Sunderam, learned Panel Lawyer for the State. Shri Prashant Sharma, learned counsel for the complainant. Let Case diaries of Crime Case No. 216/2018 registered at Police Station Maharajpura and Crime Case No. 05/2019 registered at Police Station Padav, District Gwalior be requisitioned. Besides, let the complainants of both these cases remain present through concerned Police Station on the next date of hearing.

List on 22nd June, 2022.

(ROHIT ARYA) V. JUDGE yog