Delhi High Court
State vs Raman Mahajan & Anr. on 14 November, 2011
Author: Pratibha Rani
Bench: S. Ravindra Bhat, Pratibha Rani
* IN THE HIGH COURT OF DELHI AT NEW DELHI
RESERVED ON: OCTOBER 21, 2011
PRONOUNCED ON: NOVEMBER 14, 2011
+ CRL. APPEAL NO. 175/1999
STATE ..... Appellant
Through: Mr.M.N.Dudeja and Ms.Richa Kapoor, APP for
the State.
Versus
RAMAN MAHAJAN & ANR ..... Respondents
Through: Mr. A.K. Chaudhary and Anil Kr. Choudhary, Advocates with Mr.Raman Mahajan and Ms. Mohini Mahajan in person CORAM:
MR. JUSTICE S. RAVINDRA BHAT MS. JUSTICE PRATIBHA RANI
1. Whether the Reporters of local papers may be allowed to see the judgment? Yes
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be Yes reported in the Digest?
MS. JUSTICE PRATIBHA RANI %
1. The present Criminal Appeal being Crl. A. No. 175/1999 is dismissed in terms of the separate judgment passed today in Crl. Appeal No. 145/1998 titled Raman Mahajan vs. State.
2. For detailed order, please see judgment in Crl. Appeal No. 145/1998.
PRATIBHA RANI, J S. RAVINDRA BHAT, J NOVEMBER 14, 2011 ST CRL. A. No. 175/1999 Page 1 of 1