/2022 INSC 0059/ ITEM NO.1502 Court 12 (Video Conferencing) SECTION II S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Criminal Appeal No. 37/2022 THE STATE OF UTTAR PRADESH Appellant(s) VERSUS JAI DUTT & ANR. Respondent(s) Date : 19-01-2022 This appeal was called on for pronouncement of judgment today. For Appellant(s) Mr. Rana Mukherjee, Sr. Adv. Mr. Ankit Goel, AOR For Respondent(s) Mr. Salman Khurshid,Sr Adv. Mrs. Naghma Imtiaz, Adv. Mr. Ahmed Zargham, Adv. M/S. Equity Lex Associates, AOR Hon’ble Mr. Justice M.R. Shah pronounced the reportable judgment of the Bench comprising His Lordship and Hon’ble Mrs. Justice B.V. Nagarathna. The appeal is allowed in terms of signed reportable judgment. Pending application(s) shall stand disposed of. (NEETA SAPRA) (NISHA TRIPATHI) COURT MASTER (SH) BRANCH OFFICER (Signed reportable judgment is placed on the file)