Citation : 2021 Latest Caselaw 13597 Bom
Judgement Date : 21 September, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CRIMINAL JURISDICTION
CR. APPEAL NO. 753 OF 2014
Prakash @ Buddha Ramchandra Shinde ....APPELLANT
V/S
The State Of Maharashtra ....RESPONDENT
WITH CR. APPEAL NO. 752 OF 2014
Sonya @ Umesh Nandkumar Metkari ....APPELLANT V/S The State Of Maharashtra ....RESPONDENT
WITH CR. APPEAL NO. 751 OF 2014
Prashant Pandurang Sawant ....APPELLANT V/S The State Of Maharashtra ....RESPONDENT
WITH CR. APPEAL NO. 466 OF 2014
Gahininath Goverdhan Dhavane ....APPELLANT V/S The State Of Maharashtra ....RESPONDENT
WITH CR. APPEAL NO. 750 OF 2014
Pandharinath Dattatraya Pawar ....APPELLANT V/S
Page 1/2
The State Of Maharashtra ....RESPONDENT
Ms.Anita Agarwal, Adv. for Appellant in Apeal/753/2014 and Apeal/752/2014.
Mr.Viresh V. Purwant, Adv for Appellant in Apeal/466/2014 Mr.Satyavrat Joshi i/b Mr.Jaydeep D. Mane, Adv for Appellant in Apeal/750/2014 and Apeal/751/2014 Ms.Geeta Mulekar - APP for State
CORAM : HON'BLE SMT. JUSTICE S.S. JADHAV & HON'BLE SHRI JUSTICE PRITHVIRAJ K. CHAVAN, JJ DATE : 21st September, 2021 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( FOR REGISTRAR JUDICIAL - I )
Page 2/2
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!