Citation : 2021 Latest Caselaw 2069 Bom
Judgement Date : 1 February, 2021
1/2 53-53.2 WP-63-21 & Ors.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO.63 OF 2021
(CRIMINAL WRIT PETITION (ST) NO.4869 OF 2020)
Pendyala Hemalatha .. Petitioner
Versus
State of Maharashtra & Ors. .. Respondents
ALONGWITH
CRIMINAL APPEAL NO.52 OF 2021
(CRIMINAL APPEAL LDVC NO.143 OF 2020)
Dr.P.V.Varavara Rao .. Appellant
Versus
National Investigation Agency & Anr. .. Respondents
ALONGWITH
CRIMINAL WRIT PETITION NO.64 OF 2021
(CRIMINAL WRIT PETITION (ST) NO.6320 OF 2020)
Dr.P.V.Varavara Rao .. Appellant
Versus
National Investigation Agency & Ors. .. Respondents
...
Ms.Indira Jaising-Senior Advocate a/w Ms.Susan Abraham, Mr.Paras
Nath Singh, Ms.Nilima Dutta and Ms.Aparna Ashitvikar for the
Petitioner in Writ Petition No.63 of 21.
Mr.Anand Grover-Senior Advocate a/w Mr.R. Sathyanarayanan,
Mr.Neeraj Yadav, Mr.Pratik Surti, Ms.Ujjaini Chatterjee and
Ms.Anusha Pradhan for the Appellant in Criminal Appeal No.52 of
2021 and for the Petitioner in Writ Petition No.64 of 2021.
Mr.Anil C. Singh-ASG a/w Mr.Sandesh Patil, Mr.Aditya Thakkar,
Mr.Shriram Shirsat and Mr.D.P.Singh i/b Mr.Vishal Goutam for
Respondent No.2/National Investigation Agency (NIA).
Mr.Deepak Thakre, Public Prosecutor for the Respondent/State.
M.M.Salgaonkar
::: Uploaded on - 01/02/2021 ::: Downloaded on - 25/08/2021 14:31:30 :::
2/2 53-53.2 WP-63-21 & Ors.doc
CORAM : S.S.SHINDE &
MANISH PITALE, JJ.
DATED : 1ST FEBRUARY, 2021
P.C:-
1. Heard Mr.Grover, learned senior advocate, appearing for the appellant in Cri.Appeal No.52 of 2021 and for the petitioner in Cri.Writ Petition No.64 of 2021, Mr.Anil Singh, learned ASG for National Investigation Agency (NIA) and Mr.Thakre, learned Public Prosecutor for the Respondent/State at length.
2. Heard Ms.Indira Jaisingh, learned senior advocate, appearing for the petitioner in Cri.Writ Petition No.63 of 2021, Mr.Anil Singh, learned ASG for National Investigation Agency (NIA) and Mr.Thakre, learned Public Prosecutor for the Respondent/State at length.
3. Reserved for Judgments.
4. Interim order passed by this Court, which continued from time to time till date, shall remain in force till the pronouncement of Judgments.
5. Needless to observe that till the Judgments are pronounced, Dr.P.V.Varavara Rao shall not be discharged from the Nanavati Hospital.
6. Parties to act upon an ordinary copy duly certified by the Sheristedar of this Court.
(MANISH PITALE, J.) (S.S.SHINDE, J.) M.M.Salgaonkar
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!