Citation : 2021 Latest Caselaw 568 Bom
Judgement Date : 11 January, 2021
1 21-APPP-53-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
CRIMINAL APPLICATION (APPP) NO.53 OF 2021
IN
CRIMINAL APPLICATION (APPA) NO.6 OF 2021
IN
CRIMINAL APPLICATION (APPA) NO.32 OF 2021
IN
CRIMINAL APPEAL NO.26 OF 2021
DEWANAND S/O MAROTI BITE AND OTHERS
Vrs.
SWAPNIL S/O MAHADEO GADGE AND OTHERS
--------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
---------------------------------------------------------------------------------------------------------
Shri P. D. Sharma, Advocate for applicants.
Shri S. D. Chande, Advocate for respondent Nos.1 to 4.
Shri T. A. Mirza, APP for respondent No.5.
CORAM: Z.A. HAQ & AMIT B. BORKAR, JJ.
DATED : 11/01/2021.
CRIMINAL APPLICATION (APPP) NO.53 OF 2021 The victim in the case which was registered as Sessions Trial No.13/2017 has filed appeal challenging the judgment passed by the Sessions Judge acquitting the respondents - accused of the charge of commission of the offences punishable under Sections 147, 148, 324, 323, 504, 506 and 149 of the Indian Penal Code.
The appeal came to be filed under Section 378(4) of the Code of Criminal Procedure and therefore, prayer for grant of leave to file appeal is also made by the
2 21-APPP-53-21.odt
appellants. Today, this Criminal application is filed on behalf of the appellants, seeking permission to convert the appeal under Section 372 of the Code of Criminal Procedure. The prayer made on behalf of the appellants is just and proper.
Hence, the appellants are permitted to convert the appeal as under Section 372 of the Code of Criminal Procedure.
The criminal application is allowed accordingly.
CRIMINAL APPLICATION (APPA) NO.6/2021
Accepting the explanation given in the application and the fact that there are counter cases and appeal is filed in the counter case also and accepting the explanation given in the application, delay of 801 days in filing the appeal is condoned.
The criminal application is allowed accordingly.
CRIMINAL APPLICATION (APPA) NO.32/2021 As the appellants are permitted to convert the appeal under Section 372 of the Code of Criminal Procedure, no orders are required on the prayer for grant of leave to file appeal.
3 21-APPP-53-21.odt
CRIMINAL APPEAL NO.26 OF 2021
Taken up for hearing on admission.
Admit.
Shri S.D.Chande, Advocate waives notice for the respondent Nos.1 to 4.
Shri T.A. Mirza, learned APP waives notice for the respondent No.5.
Call for Record and Proceedings.
List the appeal for hearing on 05/02/2021.
Shri P. D. Sharma, Advocate for the appellants in Criminal Application (APPA) No.32/2021 states that notes of evidence of the witnesses would be filed within two weeks from today.
JUDGE JUDGE Choulwar
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!