Citation : 2021 Latest Caselaw 6863 Bom
Judgement Date : 29 April, 2021
1 9.apeal.176.2021.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT NAGPUR
CRIMINAL APPEAL (APEAL) NO. 176 OF 2021
(UDDHAV S/O. MAROTI BHANDEKAR...VS.. STATE OF MAH.THR.PSO PS ARMORI, DISTT.
GADCHIROLI & ANR.)
----------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
----------------------------------------------------------------------------------------------
Shri A. C. Jaltare, Advocate for Appellant
Ms Mayuri Deshmukh, A.P.P. for respondent
CORAM : Z.A.HAQ & AMIT B. BORKAR, JJ.
DATED : APRIL 29, 2021.
Heard.
ADMIT.
Call R & P.
Ms Mayuri Deshmukh, learned APP waives notice for the respondent.
Criminal Application No. 275 of 2021 Issue notice to the non-applicant/respondent returnable on 15th June 2021.
Ms Mayuri Deshmukh, learned APP waives notice for the non-applicant/respondent.
Criminal Application No. 278 of 2021 For the reasons stated in the application, the applicant is permitted to file certified copy of Judgment dated 11.02.2021, till 15th of June 2021.
The Criminal Application is disposed of, accordingly.
(AMIT B. BORKAR, J) ( Z.A.HAQ, J.)
Namrata
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!