Citation : 2022 Latest Caselaw 1752 Bom
Judgement Date : 21 February, 2022
(22)Apeal-734-2013.doc
rkmore
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.734 OF 2013
Dharmendra Paras Chauhan ] .. Appellant
vs.
State of Maharashtra ] .. Respondent
ALONGWITH CRIMINAL APPEAL NO.873 OF 2013 ALONGWITH CRIMINAL APPEAL NO.735 OF 2013 ALONGWITH CRIMINAL APPEAL NO.737 OF 2018 Mr.Kuldeep S. Patil, for Appellant in Appeal Nos.734/2013, 873/2013 and 737/2018.
Ms.Racheeta Dhuru for Appellant in Appeal No.735/2013. Mr.V.B. Konde-Deshmukh, APP for Respondent-State.
CORAM : S.S.SHINDE & N.R.BORKAR, JJ DATE : 21ST FEBRUARY 2022
P.C.
1] Heard Mr. Kuldeep Patil, learned counsel for appellant in Criminal Appeal No. 734/2013, 873/2013 and 737/2018, Ms. Racheeta Dhuru, learned counsel for Appellant in Criminal Appeal No.735/2013 and Mr.V.B. Konde-Deshmukh, the learned APP for State in all matters, at length. 2] Arguments are concluded.
3] Reserved for Judgment.
[N.R.BORKAR, J] [S.S.SHINDE,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!