Citation : 2021 Latest Caselaw 6329 Bom
Judgement Date : 8 April, 2021
194.21APPEAL.odt
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
929 CRIMINAL APPEAL NO.194 OF 2021
WITH APPLN/877/2021 IN APEAL/194/2021
BALAJI NAVNATH SARVADE
VERSUS
THE STATE OF MAHARASHTRA
...
Mr.S.A. Patil h/f Mr.M.V. Salunke, Advocate
for the appellant.
Mr.R.V. Dasalkar, APP for the
respondent/State.
...
CORAM : RAVINDRA V.GHUGE
AND
B.U.DEBADWAR,JJ.
DATE : 8th APRIL, 2021 PER COURT :-
1. The appellant seeks to challenge the judgment and order dated 20.03.2021, delivered by the learned Additional Sessions Judge, Osmanabad in Sessions Case No.74/2016, vide which, the appellant has been convicted for having committed offences punishable under sections 302 and 504 of the I.P.C. and has been sentenced to suffer imprisonment for life.
2. In view of the above, this appeal is Admitted. The learned Prosecutor waives
194.21APPEAL.odt
service of notice on admission.
3. We request the learned Additional Sessions Judge, Osmanabad to prepare the appeal paper book in Sessions Case No.74/2016, as expeditiously as possible and preferably on or before 31.08.2021. The said appeal paper book shall be transmitted to this Court, along with the original record and proceedings and muddhemal property, if any, on or before 30.09.2021.
Criminal Application No.877 of 2021 :-
4. The learned Advocate for the appellant submits that he would canvass the application for suspension of substantive sentence and for bail, after receipt of the appeal paper book.
(B.U.DEBADWAR,J.) (RAVINDRA V. GHUGE,J.) SGA
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!