Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Laxman Patekar vs The State Of Maharashtra
2022 Latest Caselaw 8114 Bom

Citation : 2022 Latest Caselaw 8114 Bom
Judgement Date : 20 August, 2022

Bombay High Court
Suresh Laxman Patekar vs The State Of Maharashtra on 20 August, 2022
Bench: V. V. Kankanwadi, Rajesh S. Patil
                                                                  cria492.22
                                         1



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                               BENCH AT AURANGABAD


            930 CRIMINAL APPLICATION NO.492 OF 2022
       IN APEAL/108/2022 WITH APEAL/108/2022 WITH
         APEAL/126/2022 WITH APPLN/1055/2022 IN
         APPLN/1054/2022 WITH APPLN/592/2022 IN
         APEAL/126/2022 WITH APPLN/1054/2022 IN
         APEAL/223/2022 WITH APPLN/1053/2022 IN
        APPLN/592/2022 WITH APEAL/223/2022 WITH
            APPLN/1052/2022 IN APPLN/492/2022

                            SURESH LAXMAN PATEKAR
                                    VERSUS
                           THE STATE OF MAHARASHTRA

                   ...
      Mr.Rohit Patwardhan Advocate h/f. Mr. Satej S. Jadhav
      Advocate for Applicant.
      Mr.A.M. Phule, A.P.P. for Resp. No.1.
      Mr.Kedar S. Warad Advocate h/f. Mr. K.P. Rodge Advocate
      for applicant in Cri. Application Nos.1052 of 2022, 1053 of
      2022 and 1055 of 2022.
                   ...

                 CORAM:         SMT. VIBHA KANKANWADI AND
                                RAJESH S. PATIL, JJ.

                 DATE :         20th AUGUST, 2022

 ORDER :

1. Learned Advocate Mr. Warad holding for learned Advocate

Mr. Rodge submits that Mr. Rodge, who is appearing for the

original informant and has filed Application to assist the learned

cria492.22

APP, has a matter at Mumbai before the Principal Seat at

Bombay and therefore, on that ground he seeks accommodation.

2. At the outset it is to be noted that today the matter is for

considering Criminal Applications which have been filed for

suspension of substantive sentence imposed on the applicants /

appellants. It is absolutely not necessary that the informant or

the victim should be heard, as, whether to suspend the

sentence during the pendency of the appeal is within the

prerogative of the Court. What could be gathered from his

Application for assist to APP i.e. Criminal Application No.1052 of

2022, that various non cognizable offences have been filed

against wife of respondent No.1 in the Application i.e. Suresh

Lamxan Patekar and it appears that those are subsequent to the

date of impugned Judgment and order. Under such circumstance,

even if this Court decides to allow the informant at this stage to

assist, learned Advocate on the ground that he is busy in

another Court, cannot seek the adjournment. He cannot give

preference to one matter and it is stated that he has filed leave

note. In fact the leave notes of the Advocates are not binding on

the Courts and it depends upon the reason that has been given

in the leave application. For remaining present before another

cria492.22

Court, leave cannot be sought from other Court. This is an

unnecessary adjournment. Now, since Advocate Mr. Rodge wants

to address the Court on the adjourned date, he should deposit

the cost of Rs.1,000/- to the High Court Legal Services Sub

Committee, Aurangabad on or before 26th August 2022.

3. Place the matter for further consideration on 12 th

September 2022. It is made clear that if learned Advocate Rodge

remains absent on that date, no opportunity will be given to the

informant to make submissions.

 [ RAJESH S. PATIL ]                          [ SMT. VIBHA KANKANWADI ]
      JUDGE                                            JUDGE

 asb/AUG22





 

 
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