Citation : 2022 Latest Caselaw 1486 Bom
Judgement Date : 14 February, 2022
Reserved: 4-12-21 & Pronounced: 14-02.2022 1/24 WP-2592-2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
WRIT PETITION NO. 2592 OF 2021
1. Satyanarayan Bankatlal Malu
S/o Bankatlal Malu, Age : 68 years, Individual,
Indian inhabitant.
2. Ramesh Satyanarayan Malu
S/o Satyanarayan Malu, Age : 41 years,
Individual, Indian inhabitant,
Having address of both Petitioners :
at 1186, Radha Niwas, Bhawsar Chowk,
Gandhubagh, CA Road,
Nagpur - 440 002. } PETITIONERS
Versus
1. Insolvency and Bankruptcy Board of India,
a Statutory body having its address at 7th Floor,
Mayur Bhavan, Shankar Market, Cannaught Circus,
New Delhi - 110 001.
2. State of Maharashtra } RESPONDENTS
Reserved: 4-12-21 & Pronounced: 14-02.2022 2/24 WP-2592-2021
***
Mr. Amir Arsiwala a/w. Mr. Piyush Deshpande a/w. Mr.
Farzeen Pardiwala, Advocate for the Petitioners.
Mr. Pankaj Vijayan a/w. Mr. Mohammed Varawala, Advocate
for Respondent no.1.
Mr. Y.M. Nakhawa, APP for State-Respondent no.2.
***
CORAM : SANDEEP K. SHINDE
RESERVED ON : 4th DECEMBER, 2021.
PRONOUNCED ON : 14th FEBRUARY, 2022.
JUDGMENT :
1. Rule.
2. Rule made returnable forthwith. Heard. finally
with the consent of the parties.
3. This petition under Article 227 of the Constitution
of India read with Section 482 of the Criminal Procedure
Code, 1973 assails the order, "Issue Process", under SectionIssue Process ", under Section, under Section Reserved: 4-12-21 & Pronounced: 14-02.2022 3/24 WP-2592-2021
73(a) and Section 235A of the Insolvency and Bankruptcy
Code, 2016 (hereinafter referred to as "Issue Process", under Sectionthe I.B. Code ", under Section) passed
by the Additional Sessions Judge, 58 th Court, Mumbai in
Special Case No. 853/2020, on a Complaint filed by the
Insolvency and Bankruptcy Board of India, a statutory body
established under the I.B. Code.
4. Presently, only ground, on which impugned order
has been challenged is that, the learned Additional Sessions
Judge does not have jurisdiction to entertain the complaint
filed by the respondents. As such other grounds of challenge
are expressly kept open.
5. Mr. Amir Arsiwala, learned Counsel for the Petitioner
submitted that in terms of Section 236 of I.B. Code, the
Special Court, established under the Companies Act, 2013 is
empowered to try the offences under the I.B. Code. He
submitted, Section 435 of the Companies Act empowers, the
Central Government to establish Special Courts for speedy
trial of the offences under the Companies Act. Mr. Arsiwala Reserved: 4-12-21 & Pronounced: 14-02.2022 4/24 WP-2592-2021
submitted that under Section 236 of I.B. Code, the Special
Court shall be deemed to be a Court of Session and person
conducting the prosecution shall be, 'deemed' to be a Public
Prosecutor. Mr. Arsiwala submitted Section 236 of the I.B.
Code came into effect on 1 st December, 2016, whereafter
Section 435 of Companies Act was amended by way of
Companies Amendment Act 2017 with effect from 7 th May,
2018, and in that sense amendment of 2017 was consequential.
Mr. Arsiwala submitted Section 435 of the Companies Act,
2013 was amended twice; firstly in 2015 and thereafter in 2017.
He submitted that originally enacted Section 435 empowered
the Central Government to establish Special Courts, for the
speedy trial of offences, only under the Companies Act and
the Judge holding office of the Sessions Judge or Additional
Sessions Judge was qualified to be appointed as a Judge of
Special Court. Mr. Arsiwala argued that in 2015, Section 435
of Companies Act was amended with effect from 29 th May,
2015. By this amendment Special Court/s, established by the
Central Government consisting of the Judge holding office Reserved: 4-12-21 & Pronounced: 14-02.2022 5/24 WP-2592-2021
of Sessions Judge was empowered to try, offences only
under the Companies Act, which were punishable with
imprisonment of two years or more AND other offences
under the Companies Act, punishable with imprisonment
less than two years, were triable by Court of Metropolitan
Magistrate or Judicial Magistrate First Class. Mr. Arsiwala
further submitted in 2018 i.e. after I.B. Code came into force,
Section 435 of the Companies Act was again amended on 7 th
May, 2018 to make it compatible with the object of Section
236 of I.B. Code i.e. "Issue Process", under Sectionspeedy trial of offences", under Section. Mr. Arsiwala
submitted that by 2018 amendment, for the first time, Central
Government is empowered to establish/ designate two
classes of Courts as Special Courts; (i) one, Special Court
consist of Judge holding office as a Sessions Judge or
Additional Sessions Judge and (ii) second Special Court
consist of Metropolitan Magistrate or Judicial Magistrate
First Class. He submitted a Judge holding the office as a
Sessions Judge or Assistant Sessions Judge under clause (a)
of subsection (2) of Section 435 of the Companies Act is Reserved: 4-12-21 & Pronounced: 14-02.2022 6/24 WP-2592-2021
empowered and invested with the jurisdiction to try offences
under the Companies Act, punishable with imprisonment of
two years or more. Whereas, Special Court consist of
Metropolitan Magistrate or Judicial Magistrate First Class in
terms of clause (b) of subsection (2) of Section 435 of the
Companies Act is invested with the powers and jurisdiction
to try offences, other than the offences under the Companies
Act. To put it differently, Mr. Arsiwala would submit that
the expression, "Issue Process", under Sectionin case of other offences ", under Section used in clause (b)
of Section 435 (2), in contradiction to expression, "Issue Process", under Sectionunder this
Act", under Section in clause (a) of subsection (2) of Section 435 would
mean, that the Special Courts consist of metropolitan
Magistrate or Judicial Magistrate First Class are invested
with the jurisdiction to try offences under the other Acts and
the offences under the Companies Act, punishable with
imprisonment not more than two years. Submission is that
before I.B. Code came into effect, Special Courts comprising
of Sessions or Additional Sessions Judge were established to
try offences under the Companies Act, which were Reserved: 4-12-21 & Pronounced: 14-02.2022 7/24 WP-2592-2021
punishable with imprisonment with two years or more. As
such only one class of Special Court was established i.e.
Court comprising of Judge holding office of Sessions or
Additional Sessions Judge. However, after I.B. Code came
into effect, legislature in its wisdom, to avoid burden of
cases on Special Court consisting of Sessions Judge or
Additional Sessions Judge but for the speedy trial of offences
under the I.B. Code, created another class of Courts i.e.
Court consist of Metropolitan Magistrate or Judicial
Magistrate First Class as a "Issue Process", under SectionSpecial Court ", under Section, which by fiction
of law shall be 'deem to be' Court of Session. Mr. Arsiwala
would therefore submit that the offences under the I.B. Code
are triable by the Special Court consist of Metropolitan
Magistrate or Judicial Magistrate First Class and not by a
Court consist of Judge holding office as a Sessions Judge or
Additional Sessions Judge. Mr. Arsiwala submitted, that the
complaint instituted by the Insolvency and Bankruptcy
Board of India against the Petitioners, for the offences under
the I.B. Code, could not have been entertained by the learned Reserved: 4-12-21 & Pronounced: 14-02.2022 8/24 WP-2592-2021
Sessions Judge for want of jurisdiction and therefore the
order, "Issue Process", under Sectionissue process", under Section, passed against the Petitioners was
without jurisdiction. Mr. Arsiwala submitted, yet there is
another reason as to why Special Courts consist of
Metropolitan Magistrate or Judicial Magistrate First Class
shall have jurisdiction to try offences under the I.B. Code.
He submitted at a time, Section 236 and 237 of the I.B. Code
came into effect i.e. on 1 st December, 2016. He submitted that
in terms of Section 237 of I.B. Code proceedings, orders and
judgments of Special Courts, trying offences under the I.B.
Code shall be deemed to be proceedings of Court of Session,
amenable to Appellate and Revisional jurisdiction of the
High Court. Submission is that Courts consist of
Metropolitan Magistrate or Judicial Magistrate First Class
trying offences under the I.B. Code have been upgraded to
Court of Sessions by deeming fiction. Mr. Arsiwala
submitted by enacting Section 236 and 237 of I.B. Code at a
time, followed by the amendment to Section 435 of the
Companies Act, the legislature clearly intended, that for the Reserved: 4-12-21 & Pronounced: 14-02.2022 9/24 WP-2592-2021
speedy trial of the offences under the I.B. Code, the Court
consists of Metropolitan Magistrate or Judicial Magistrate
First Class would be Special Court and it shall be deemed to
be a Court of Session. Mr. Amir Arsiwala, learned Counsel
for the Petitioners, would lay emphasis on expression "Issue Process", under Sectionunder
this Act", under Section, to contend that clause (a) of sub-section (2) of
Section 435 and clause (b) thereof, creates distinct Special
Courts and their jurisdiction being well defined, it neither
over-laps each other, nor it can be determined qua quantum
of punishment for the offences to be tried. On these grounds,
Mr. Arsiwala would contend that the complaint instituted by
the Insolvency and Bankruptcy Board of India for the
offences punishable under the I.B. Code could not have been
entertained by the Sessions Judge 58 th Court and therefore the
order 'issuing process' under Section 73(a) and Section 235A
of the I.B. Code was without jurisdiction.
6. Mr. Pankaj Vijayan, learned Counsel appearing
for the Respondents, would contend that plain reading of Reserved: 4-12-21 & Pronounced: 14-02.2022 10/24 WP-2592-2021
Section 435 of the Companies Act, as amended by Act of 2017,
does not admit the interpretation, as sought to be placed by
the Petitioners. Mr. Pankaj Vijayan submitted that
harmonious construction of provision of Section 236 of the
I.B. Code and amended Section 435 of Companies Act, leads
to conclude that the Additional Sessions Judge, alone has a
jurisdiction to entertain the complaint, since offence referred
therein, is punishable with imprisonment for more than three
years.
7. So as to appreciate the contentions of respective
Counsels, it would be appropriate to read and understand,
purport of Section 236 and 237 of I.B. Code and amended
provision of Section 435 of the Companies Act, 2013.
8. Section 236 of the I.B. Code empowers the Central
Government or Board to file complaint against a person/s,
having contravened, one of the penal provisions of the I.B.
Code with, the "Issue Process", under SectionSpecial Court", under Section, constituted or established
under the provisions of the Companies Act, 2013. Section 236 Reserved: 4-12-21 & Pronounced: 14-02.2022 11/24 WP-2592-2021
of the I.B. Code came into force on 1st December, 2016 and it
reads as under : (emphasis supplied)
"236. Trial of offences by Special Court.
(1)Notwithstanding anything in the Code of Criminal
Procedure, 1973 offences under this Code shall be tried by
the Special Court established under Chapter XXVIII of the
Companies Act, 2013.
(2) No Court shall take cognizance of any offence
punishable under this Act, save on a complaint made by the
Board or the Central Government or any person authorised
by the Central Government in this behalf.
(3) The provisions of the Code of Criminal Procedure, 1973
shall apply to the proceedings before a Special Court and
for the purposes of the said provisions, the Special Court
shall be deemed to be a Court of Sessions and the person
conducting a prosecution before a Special Court shall be
deemed to be a Public Prosecutor.
(4) Notwithstanding anything contained in the Code of
Criminal Procedure, 1973, in case of a complaint under sub-
section (2), the presence of the person authorized by the
Central Government or the Board before the Court trying
the offences shall not be necessary unless the Court
requires his personal attendance at the trial.
. Thus, notable aspects of this provision are;
Reserved: 4-12-21 & Pronounced: 14-02.2022 12/24 WP-2592-2021
(i) the offences under the I.B. Code are to be tried by the
'Special Court', established under the Companies Act.
(ii) the provision of the Code of Criminal Procedure, 1973
(Cr.P.C), shall govern and regulate the proceedings before
the Special Court.
(iii) the Special Court shall be 'deemed to be a Court of
Sessions', AND the person conducting prosecution before
the Special Court shall be deemed to be a public prosecutor.
. At a time, on 1st December, 2016, Section 237 of I.B.
Code came into force. It reads as follows; (emphasis
supplied)
"237. Appeal and revision
The High Court may exercise, so far as may be applicable,
all the powers conferred by Chapters XXIX and XXX of
the Code of Criminal Procedure, 1973 (2 of 1974) on a High
Court, as if a Special Court within the local limits of the
jurisdiction of the High Court were a Court of Session
trying cases within the local limits of the jurisdiction of the
High Court.
Reserved: 4-12-21 & Pronounced: 14-02.2022 13/24 WP-2592-2021
. It is significant to note that in view of Section 237 of
I.B. Code, Special Court trying the offences under the I.B.
Code shall, 'deem to be a Session Court' and proceedings
and orders of the Special Court shall be amenable to
Appellate and Revisional jurisdiction of the High Court.
Therefore, Court other than Court of Session (i.e. a Court of
Judicial Magistrate, First Class and Court of Metropolitan
Magistrate) if established as a Special Court for trying the
offences under the I.B. Code, it shall be deem Session Court
and judgments and orders of such Special Court would be
amenable to jurisdiction of the High Court under Chapter-
XXIX and XXX of the Cr.P.C.
9. It is petitioner's case that, the learned Additional
Sessions Judge, 58th Court in which respondents filed a
complaint, was not a "Issue Process", under SectionSpecial Court", under Section, for trying the offences
under the I.B. Code, in terms of Section 236 thereof. To
butress the arguments petitioners would rely on provisions of Reserved: 4-12-21 & Pronounced: 14-02.2022 14/24 WP-2592-2021
Section 435 of the Companies Act, 2013; (i) originally enacted;
(ii) amended in 2015; (iii) amended in 2017 :
(I) originally enacted
"435(1) The Central Government may, for the purpose of
providing speedy trial of offences under this Act, by
notification, establish or designate as many Special Courts
as may be necessary.
(2) A Special Court shall consist of a single judge who shall
be appointed by the Central Government with the
concurrence of the Chief Justice of the High Court within
whose jurisdiction the judge to be appointed is working.
(3) A person shall not be qualified for appointment as a
judge of a Special Court unless he is, immediately before
such appointment, holding office of a Sessions Judge or an
Additional Sessions Judge.
(II). Through Companies (Amendment) Act, 2015, which
came into effect from 29.05.2015, this Section was amended to
reads as below :
"435(1)The Central Government may, for the purpose of
providing speedy trial of offences punishable under this
Act with imprisonment of two years or more, by
notification, establish or designate as many Special Courts
as may be necessary.
Reserved: 4-12-21 & Pronounced: 14-02.2022 15/24 WP-2592-2021
Provided that all other offences shall be tried, as the case
may be, by a Metropolitan Magistrate or a Judicial
Magistrate of the First Class having jurisdiction to try any
offence under this Act or under any previous company
law.
(2) A Special Court shall consist of a single judge who
shall be appointed by the Central Government with the
concurrence of the Chief Justice of the High Court within
whose jurisdiction the judge to be appointed is working.
(3) A person shall not be qualified for appointment as a
judge of a Special Court unless he is, immediately before
such appointment, holding office of a Sessions Judge or
an Additional Sessions Judge.
(III) Section 435 was amended, by way of Companies
(Amendment) Act, 2017 w.e.f. 7.05.2018. It reads as follows :
"435. Establishment of Special Courts
(1) The Central Government may, for the purpose of
providing speedy trial of offences under this Act, except
under section 452, by notification establish or designate as
many Special Courts as may be necessary.
(2) A Special Court shall consist of-
(a) a single judge holding office as Session
Judge or Additional Session Judge, in case of Reserved: 4-12-21 & Pronounced: 14-02.2022 16/24 WP-2592-2021
offences punishable under this Act with
imprisonment of two years or more; and
(b) a Metropolitan Magistrate or a Judicial
Magistrate of the First Class, in the case of other
offences.
who shall be appointed by the Central Government with the
concurrence of the Chief Justice of the High Court within
whose jurisdiction the Judge to be appointed is working."
10. Thus, it is noticeable, that the Companies Act (17 th
amendment) which came into effect from 7 th May, 2018, for
the first time, seeks to establish two different classes of a
Special Court; (a) a Single Judge holding office as Session
Judge or Additional Sessions Judge and (b) Metropolitan
Magistrate or Judicial Magistrate First Class; who shall be
appointed by the Central Government with concurrence of
the Chief Justice of the High Court within whose
jurisdiction, the Judge to be appointed is working. Original
Section 435 of Companies Act, empowered Central
Government to establish and designate Special Court for
speedy trial of offences exclusively under the Companies Reserved: 4-12-21 & Pronounced: 14-02.2022 17/24 WP-2592-2021
Act and the Special Court would consist of Single Judge
holding office of Sessions Judge or an Additional Sessions
Judge. Section 435 amended by Companies (amendment)
Act, 2015 came into effect on 29 th May, 2015. This amendment
empowered Central Government to establish and designate
Special Court for speedy trial of offences only under the
Companies Act prescribing punishment of imprisonment of
two years or more, comprising of Sessions Judge or
Additional Sessions Judge. That being so, offences under
the Companies Act punishable with imprisonment for less
than two years, Courts of Metropolitan Magistrate or Judicial
Magistrate First Class were empowered, to try such offences,
but this class of Courts were not Special Courts. After I.B.
Code came into effect, on 1 st December, 2016, once again
Companies Act was amended with effect from 7 th May, 2018.
By this amendment, for the first time legislature designate
the Court of Metropolitan Magistrate and Judicial Magistrate
First Class as Special Courts to try the offences, "Issue Process", under Sectionin the case
of other offences", under Section.
Reserved: 4-12-21 & Pronounced: 14-02.2022 18/24 WP-2592-2021
11. The question is, which of these two classes of
Special Courts, created by Companies Act (amendment)
2017, is empowered to try the offences under the I.B. Code.
12. It can be noticed that under Section 435 of the
Companies Act, Special Court, comprising of Sessions Judge
or Additional Sessions Judge, was in place since 2013 and it
retained its jurisdiction to try the offences under the
Companies Act. Amendment of 2017, for the first time
brought into existence and empowered Central Government,
to establish Court comprising of Metropolitan Magistrate or
Judicial Magistrate First Class, as "Issue Process", under SectionSpecial Court ", under Section, after I.B.
Court came into force. Why for this another class of Court
was created? The object to create another class of Special
Court was to speed up the trial of offences under the I.B.
Code. If that was not a object as contended by the
Respondent, the question is, why for Central Government
has been empowered to designate Court of Metropolitan Reserved: 4-12-21 & Pronounced: 14-02.2022 19/24 WP-2592-2021
Magistrate or Judicial Magistrate First Class as Special Court
under Section 435 of the Companies Act? Answer is simple.
It is after Section 236 of I.B. Code, came into force Section
435 of the Companies Act was amended (17 th amendment Act)
on 7th May, 2018 and another class of Court (Metropolitan
Magistrate and Judicial Magistrate First Class) have been
created as Special Courts for speedy trial in offences under
the I.B. Code. Therefore, keeping in mind, the said object,
legislature thought it fit, not to burden a Special Court
comprising of Sessions Judge or Additional Sessions Judge
with the trials, also under I.B. Code. If trials in offences
under I.B. Code were also to be tried by the Special Court
comprising of Sessions Judge or Additional Sessions Judge,
it would frustate to object of the speedy trial for which, the
Special Courts have been established. This underlined object
is visible from clause (a) and (b) of subsection (2) of Section
435 of Companies Act as amended, for quick reference let me
reproduce the relevant provisions of Section 435.
435. Establishment of Special Courts Reserved: 4-12-21 & Pronounced: 14-02.2022 20/24 WP-2592-2021
(1) The Central Government may, for the purpose of providing speedy
trial of 1[offences under this Act, except under section 452 by
notification], establish or designate as many Special Courts as may be
necessary.
(2) A Special Court shall consist of -
(a) a single judge holding office as Session Judge or
Additional Session Judge, in case of offences punishable under
the Act with imprisonment of two years or more; and
(b) a Metropolitan Magistrate or a Judicial Magistrate of the
First Class, in the case of other offences,
who shall be appointed by the Central Government with the
concurrence of the Chief Justice of the High Court within whose
jurisdiction the judge to be appointed is working.]
. The plain reading of clause (a) of subsection (2) of
Section 435 of the Companies Act in no uncertain terms
implies or suggests that the Special Court consists of Judge
holding office as a Sessions Judge is empowered to try the
offences "Issue Process", under Sectionunder this Act", under Section. (emphasized). The phrase ' under
this Act', only means the offences committed under the
Companies Act. Therefore, the offences other than the
Companies Act cannot be tried by the Special Court
established under clause (a) of subsection 2 of Section 435.
While on the contrary, Special Court consists of Reserved: 4-12-21 & Pronounced: 14-02.2022 21/24 WP-2592-2021
Metropolitan Magistrate or Judicial Magistrate First Class
proposed in clause (b) is invested with jurisdiction to try the
"Issue Process", under Sectioncase of other offences", under Section. (emphasized). The phrase "Issue Process", under Sectionother
offences", under Section, means offences under other Acts, than Companies
Act and the offences under the Companies Act punishable
with imprisonment less than two years.
13. Therefore, the omission of the phrase "Issue Process", under Sectionunder this
Act", under Section in section 435 (2) (b) and its inclusion in section 435 (2)
(a) of CA 2013 must be treated to be a deliberate one. It
would follow that the clear mandate of the legislature is that
the "Issue Process", under SectionSpecial Court", under Section comprising of a Sessions Judge or
Additional Sessions Judge [i.e. 435 (2) (a)] is only to try
offences under the CA 2013 itself which carry a punishment
of imprisonment of two years or more. However, it is clear
that "Issue Process", under SectionSpecial Court", under Section comprising of a Metropolitan Magistrate
or Judicial Magistrate First Class is to try "Issue Process", under Section other offences", under Section.
The phrase "Issue Process", under Sectionother offences", under Section contained in section 435 (2) (b),
in contradistinction to section 435 (2) (a) of CA 2013, would Reserved: 4-12-21 & Pronounced: 14-02.2022 22/24 WP-2592-2021
include (1) offences under the I.B. Code, and (2) offences
under the CA 2013 but carrying punishment of imprisonment
of less than two years. Mr. Arsiwala has correctly argued
that provisions of law which curtail the general jurisdiction
of criminal courts must be interpreted strictly. He relied on
the judgment in the case of Sachida Nand Singh Vs. State of
Bihar (1998) 2 SCC 493 it was held as below :
"Issue Process", under SectionEven if the clause is capable of two interpretations we are inclined to
choose the narrower interpretation for obvious reasons. Section 190 of
the Code empowers "any magistrate of the first class " to take
cognizance of "any offence" upon receiving a complaint, or police
report or information or upon his own knowledge. Section 195 restricts
such general powers of the magistrate, and the general right of a person
to move the court with a complaint is to that extent curtailed. It is a
well-recognised canon of interpretation that provision curbing the
general jurisdiction of the Court must normally receive strict
interpretation unless the statute or the context requires otherwise
(Abdul Waheed Khan Vs. Bhawani [AIR 1966 SC 1718 : (1966) 3 SCR
617].", under Section
14. It may also be noted that Section 236 (3) of the I.B.
Code creates a deeming fiction that the Special Court trying
offences under I.B. Code shall be "Issue Process", under Sectiondeemed to be Court of Reserved: 4-12-21 & Pronounced: 14-02.2022 23/24 WP-2592-2021
Sessions", under Section. If the intention of the legislature was that
offences under I.B. Code are to be tried by the Sessions
Court, then this subsection would have been unnecessary.
According to the Petitioners, this is an indication as to the
true and proper interpretation of Section 435 of the
Companies Act, 2013 and Section 436 of I.B. Code. Thus for
all the above reasons, the impugned proceedings have been
instituted by the Respondents (Complainant) in the Court of
Addtional Sessions Judge, were not sustainable for want of
jurisdiction. As a consequence order, 'issue process' passed
by the learned Additional Sessions Judge against the
Petitioners, in a complaint by the Respondents/Board was
without jurisdiction and therefore not sustainable equally. It
is therefore to be held that Special Court "Issue Process", under Sectionwhich is to try
offences under the I.B. Code is the Special Court established
under Section 435 (2) (b) of the Companies Act, 2013 which
consists of Metropolitan Magistrate or Judicial Magistrate
First Class. The Petition is therefore allowed in terms of
prayer clause (a).
Reserved: 4-12-21 & Pronounced: 14-02.2022 24/24 WP-2592-2021
15. As a result proceedings being Special Case No.
853/2020 instituted in the Court of Additional Sessions Judge,
58th Court, Mumbai are quashed and set aside. Rule is made
absolute in the aforesaid terms.
16. At the request of the Counsel for the Respondent
No.1, operation of this order is stayed for a period of four
weeks from today.
(SANDEEP K. SHINDE)
Digitally
signed by
MOHAMMAD
MOHAMMAD NAJEEB
NAJEEB MOHAMMAD
MOHAMMAD QAYYUM
QAYYUM Date:
2022.02.14
15:52:19
+0530
Najeeb...
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!