Citation : 2021 Latest Caselaw 7520 Bom
Judgement Date : 1 June, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
928 CRIMINAL APPEAL NO.41 OF 2021
WITH APPLN/396/2021 IN APEAL/41/2021
MAHESH BHIKAJI BADAVE
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
...
Advocate for Appellant : Mr. Aniket U.Nikam, Advocate, h/for
Mr. Tambe Rahul A.
Mr. AA Jagatkar, APP for Respondent-State;
Mr. Samir S. Shaikh, Adv. For /2
...
CORAM : SMT. VIBHA KANKANWADI, J.
Dated: June 01, 2021 (Vacation Court) ...
PER COURT :-
1. A motion is moved to speaking to minutes of name of appearance of Advocate for appellant shown in the Judgment dated 4th May, 2021 delivered by this Court in the aforesaid Criminal Appeal and a praecipe to that effect is filed on record.
2. In appearances of Advocates, the name of "Mr.Anup Nikam" be corrected as "Mr.Aniket U.Nikam".
3. Corrected writ, if any, be issued.
4. The motion stands disposed of.
( SMT. VIBHA KANKANWADI, J. ) ...
BDV
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!