Citation : 2016 Latest Caselaw 4798 Bom
Judgement Date : 22 August, 2016
3b. cri appeals 1146-14 & 3.doc
RMA
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 1146 OF 2014
WITH
CRIMINAL WRIT PETITION (ST) NO. 2918 OF 2016
WITH
CRIMINAL WRIT PETITION (ST) NO. 2919 OF 2016
WITH
CRIMINAL WRIT PETITION (ST) NO. 2920 OF 2016
Ramu Garib Sahani .. Petitioner
Versus
The State of Maharashtra
ig .. Respondent
...................
Appearances
Ms. Rohini Dandekar Advocate (appointed) for the Petitioner
Ms. V.S. Mhaispurkar APP for the State
...................
CORAM : SMT. V.K. TAHILRAMANI &
MRS. MRIDULA BHATKAR, JJ.
DATE : AUGUST 22, 2016.
ORAL JUDGMENT [PER SMT. V.K. TAHILRAMANI, J.] :
1. Heard both sides.
2. Rule. By consent, Rule made returnable forthwith.
3. These petitions have been preferred through jail by the
jfoanz vkacsjdj 1 of 2
3b. cri appeals 1146-14 & 3.doc
same petitioner. In all these petitions, the petitioner has
prayed that he be released from prison.
4. Learned APP, on instructions, states that the petitioner
has completed his period of imprisonment and he has been
released from prison. In this view of the matter, nothing
survives in these petitions, hence, rule is discharged.
[ MRS. MRIDULA BHATKAR, J ] [ SMT. V.K. TAHILRAMANI, J. ]
jfoanz vkacsjdj 2 of 2
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!