Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nurul Shamsul Haq Shah vs The State Of Maharashtra
2022 Latest Caselaw 1260 Bom

Citation : 2022 Latest Caselaw 1260 Bom
Judgement Date : 3 February, 2022

Bombay High Court
Nurul Shamsul Haq Shah vs The State Of Maharashtra on 3 February, 2022
Bench: S.S. Jadhav, P. K. Chavan
 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
     APPELLATE SIDE CRIMINAL JURISDICTION

                    CR. APPEAL NO. 794 OF 2014

 Nurul Shamsul Haq Shah                                  ....APPELLANT
             V/S
 The State Of Maharashtra                              ....RESPONDENT

WITH CR. APPEAL NO. 788 OF 2014

Imtiyaz Mohd Shahid Shaikh And Anr ....APPELLANT V/S The State Of Maharasshtra ....RESPONDENT

Dr Yug Mohit Choudhry, Adv for Appellant in Apeal/794/2014 Ms Payoshi Roy, Appntd, Adv for Appellant in Apeal/788/2014 Mr M M Deshmukh, APP for State

CORAM : HON'BLE SMT. JUSTICE S.S. JADHAV & HON'BLE SHRI JUSTICE PRITHVIRAJ K. CHAVAN, JJ DATE : 3rd February, 2022 P.C. :

Arguments are concluded. Judgment/ order is reserved.

( FOR REGISTRAR JUDICIAL - I )

Page 1/1

 
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