Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Najim Jabbar Syed vs The State Of Maharashtra And ...
2021 Latest Caselaw 10149 Bom

Citation : 2021 Latest Caselaw 10149 Bom
Judgement Date : 2 August, 2021

Bombay High Court
Najim Jabbar Syed vs The State Of Maharashtra And ... on 2 August, 2021
Bench: Mangesh S. Patil
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           BENCH AT AURANGABAD

                CRIMINAL APPLICATION NO.1002 OF 2021
                                    IN
                   CRIMINAL APPEAL NO.236 OF 2021
     (Rahul Mohan Kakade and another Vs. The State of Maharashtra and
                                 another)
                                  WITH
                   CRIMINAL APPEAL NO.236 OF 2021
                                   AND
                   CRIMINAL APPEAL NO.204 OF 2021
        (Najim Jabbar Syed Vs. The State of Maharashtra and others)

                                      ----
Mr. Govind Kulkarni, Advocate holding for Mr. Devang R. Deshmukh,
Advocate for the applicant
Mr. V.D. Gunale, Advocate for the appellant in Cri. Appeal No.204/2021
Mr. S.N. Morampalle, A.P.P. for the respondent/State
                                      ----

                                     CORAM :    MANGESH S. PATIL, J.

DATE : 02.08.2021

PER COURT :

It appears that these appeals impugn the selfsame judgment

whereby some of the accused have been convicted for the offence

punishable under Section 304 (Part-I) of the IPC instead of Section 302 of

the IPC; however, simultaneously, the original informant has also

impugned the judgment and order acquitting some of the accused of the

offence punishable under Section 302 of the IPC.

2. In view of the Bombay High Court Appellate Side Rules

2 CRIAPLN1002-2021

Chapter-I, the appeal against acquittal would lie to a Division Bench.

Consequently, even the appeal by some of the accused against conviction

would have to be heard together with the appeal against acquittal, by the

Division Bench.

3. The office to examine and place the matters before the

appropriate Court.

[MANGESH S. PATIL] JUDGE

npj/CRIAPLN1002-2021

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter