Citation : 2022 Latest Caselaw 12905 Bom
Judgement Date : 12 December, 2022
44-wp-2610-2022.doc
Ghuge
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
WRIT PETITION NO. 2610 OF 2022
V4 Contech and Ors. ... Petitioners
V/s.
The State of Maharashtra and Ors. ... Respondents
WITH
WRIT PETITION NO. 2609 OF 2022
V4 Contech and Ors. ... Petitioners
V/s.
The State of Maharashtra and Ors. ... Respondents
Ms. Amruta Kharade with Mr. Samir Vaidya with Mr.
Abhilesh Chitre and i/b Talekar and Associates for the
petitioners.
Ms. G.P. Mulekar, APP for the State.
Mr. Manjeetsingh Trilok Singh Anand, respondent no.2
present in-person.
CORAM : AMIT BORKAR, J.
DATED : DECEMBER 12, 2022 P.C.:
1. The respondent no.2 appearing in person states that in spite of direction of this Court, the learned advocate for the petitioner has not handed over copies of the judgments relied by the petitioners.
2. Learned advocate for the petitioners is present. She assures Court that the judgment would be handed over before the next date.
44-wp-2610-2022.doc
3. Stand over to 11th January, 2023.
4. Ad-interim relief granted earlier to continue till 15th January, 2023.
(AMIT BORKAR, J.)
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!