Citation : 2018 Latest Caselaw 391 Bom
Judgement Date : 13 January, 2018
204-APEAL-581-11 & 589-11.sxw
BDPSPS
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.581 OF 2011
Dhirendra alias Balu Subhash Vadval ....Appellant.
Versus
The State of Maharashtra .....Respondent
ALONGWITH
CRIMINAL APPEAL NO.589 OF 2011
Ganesh Narayan Shirke
and Others ...Appellants.
Versus
The State of Maharashtra ....Respondents.
Ms. Farhana Shah, Advocate for the Appellant in Criminal Appeal
No.581 of 2011.
Mr. Anil S. Navale, Advocate for the Appellant No.1. in Criminal
Appeal No. 589 of 2011.
Ms. Rohini Dandekar, Advocate appointed by Legal Aid Committee for
Appellant No.1 in Criminal Appeal No.589 of 2011.
Mr. P.R. Arjunwadkar, Advocate for Appellant No.2 in Appeal No.589
of 2011
Mrs Ashvini A. Takalkar, APP for the Respondent/State in both the
above criminal appeals.
CORAM: B. R. GAVAI &
BHARATI H. DANGRE, JJ.
DATE: 13th JANUARY, 2018
204-APEAL-581-11 & 589-11.sxw
P.C.:-
For the reasons separately recorded, following order is passed:-
O R D E R
(i) Appeals are allowed. The Order of conviction and sentence in so far as present Appellants are concerned, is quashed and set aside. Appellants are directed to be set at liberty forthwith, if not required in any other case.
(ii) Fees of Ms. Rohini Dandekar, Advocate appointed by Legal Aid Committee for Appellant No.1 in Criminal Appeal No.589 of 2011 is quantified at Rs 5,000/-.
(BHARATI H. DANGRE, J. ) (B. R. GAVAI, J. )
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!