Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Mujjamil Abdul Rashid vs State Of Mah.Thr. Psops Rajura ...
2021 Latest Caselaw 15574 Bom

Citation : 2021 Latest Caselaw 15574 Bom
Judgement Date : 28 October, 2021

Bombay High Court
Abdul Mujjamil Abdul Rashid vs State Of Mah.Thr. Psops Rajura ... on 28 October, 2021
Bench: V. G. Joshi
                                                  1                                         appeal 443.21


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

                             CRIMINAL APPEAL No.443 OF 2021
                      (Abdul Mujjamil Abdul Rashid     VS. State of Maharashtra )
----------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                        Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
----------------------------------------------------------------------------------------------
                            Mr.Abdul Subhan, Advocate for the appellant.
                            Mr. I. J. Damle, APP for the respondent.


                                     CORAM :          VINAY JOSHI, J.
                                     DATED :          28-10-2021

                                         Heard.
                            2.           Admit.
                            3.           The learned APP        waives service of notice on
                            behalf of the respondent.

4. Call for record and proceedings.

Criminal Application (APPA) No.606/2021

1. Heard.

2. This is an application seeking suspension of execution of sentence passed in Special (POCSO) Case No.12/2016 by Additional Sessions Judge, Chandrapur, vide its judgment and order dated 14.9.2021. The appellant was convicted by the Trial Court for the offence punishable under Sections 376 (2) of the Indian Penal Code and Sections 4 and 6 of the Protection of Children From Sexual Offences Act, 2012.

2 appeal 443.21

3. Issue notice to the respondent, returnable after three weeks. Learned APP waives service of notice on behalf of the respondent.

JUDGE

ambulkar

 
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