Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nareshbhai S/O Revabhai Patel vs The State Of Maharashtra, Thr. ...
2021 Latest Caselaw 11711 Bom

Citation : 2021 Latest Caselaw 11711 Bom
Judgement Date : 24 August, 2021

Bombay High Court
Nareshbhai S/O Revabhai Patel vs The State Of Maharashtra, Thr. ... on 24 August, 2021
Bench: V. G. Joshi
Order                                                                                            11A486
                                                   1

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH, NAGPUR.

                    CRIMINAL APPLICATION (ABA) NO. 486/2021
             Shri Akhirajbhai S/o Motribhai Patel Vs. State of Maharashtra
                                        with
                    CRIMINAL APPLICATION (ABA) NO. 484/2021
             Shri Nareshbhai S/o Revabhai Patel Vs. State of Maharashtra
                                         with
                    CRIMINAL APPLICATION (ABA) NO. 534/2021
              Anoop Singh Chattar Singh Bhati Vs. State of Maharashtra

Office notes, Office Memoranda of
Coram, appearances, Court's orders                          Court's or Judge's Orders
or directions and Registrar's orders.
                                         Shri A. Mardikar, Sr. Advocate with Shri R. Singh V.
                                         Gahilot, Advocate for applicant (ABA Nos. 486/2021 &
                                         484/2021)
                                         Shri A. Dhawas, Advocate for applicant (ABA No.
                                         534/2021)
                                         Shri M. J. Khan, APP for non-applicant/State



                                                       CORAM : VINAY JOSHI, J.

DATE : 24.08. 2021.

Heard.

2. Initially notices were issued to the non-

applicants on these applications.

3. Today, the matters are partially heard.

Several technical issues have been canvassed with

support of certain reported judgments.

Order 11A486

4. Considerable time has been consumed in

these submissions advanced on behalf of applicants.

Hence, the matters be placed for further hearing on

27.08.2021 at 02.30 p.m.

5. As the matters are part-heard, I am

inclined to grant interim protection to save these

applications from becoming infructuous. Hence,

following order:-

(I) In the event of arrest of applicants - Shri

Akhirajbhai S/o. Motibhai Patel, Shri Nareshbhai S/o

Revabhia Patel and Shri Anoop Singh Chattar Singh

Bhati, they be released on interim bail on their

furnishing P. R. Bond of Rs. 25,000/- each with one

surety in the like amount till next date.

(II) Stand over to 27.08.2021 at 02.30 p.m.

along with Criminal Application (ABA) Nos. 494/2021

and 345/2021.

JUDGE

Gohane.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter