Citation : 2021 Latest Caselaw 15413 Bom
Judgement Date : 26 October, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CRIMINAL JURISDICTION
CR. CONFIRMATION CASE NO. 1 OF 2019
The State Of Maharashtra ....PETITIONER
V/S
Ramkirat Munilal Goud ....RESPONDENT
WITH CR. APPEAL NO. 661 OF 2019
Ramkirat Munilal Goud ....APPELLANT V/S The State Of Maharashtra And Anr ....RESPONDENT
Ms M M Deshmukh, APP for State Ms Rebecca Gonsalvez, Appointed Adv for Victim Mr Sachin Pawar Adv for Respondent in Conf/1/2019 and for Appellant in Apeal/661/2019
CORAM : HON'BLE SMT. JUSTICE S.S. JADHAV & HON'BLE SHRI JUSTICE PRITHVIRAJ K. CHAVAN, JJ DATE : 26th October, 2021 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( FOR REGISTRAR JUDICIAL - I )
Page 1/1
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!