Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raju @ Kiran Dagadu Gavade vs The State Of Maharashtra And Anr
2022 Latest Caselaw 5173 Bom

Citation : 2022 Latest Caselaw 5173 Bom
Judgement Date : 8 June, 2022

Bombay High Court
Raju @ Kiran Dagadu Gavade vs The State Of Maharashtra And Anr on 8 June, 2022
Bench: R. G. Avachat
                                                 First Appeal No.915/2015
                                                   with connected appeals
                                      :: 1 ::


           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                               BENCH AT AURANGABAD


                     CRIMINAL APPEAL NO.915 OF 2015


 Raju @ Kiran Dagadu Gavade                     ... APPELLANT

          VERSUS

 The State of Maharashtra & anr.                ... RESPONDENTS

                                .......
 Shri R.N. Dhorde, Senior Counsel with
 Shri V.R. Dhorde, Advocate for appellant
 Shri R.B. Bagul, A.P.P. for respondent No.1 - State
 Mrs. Uma S. Bhosale, Advocate for respondent No.2
 (appointed)
                                .......

                                      WITH

                 CRIMINAL APPEAL NO.929 OF 2015 WITH
                 CRIMINAL APPLICATION NO.722 OF 2021


 Rahul s/o Bhaskar Gavade & anr.                ... APPELLANTS

          VERSUS

 The State of Maharashtra & anr.                ... RESPONDENTS

                                .......
 Shri C.R. Deshpande, Advocate for appellants
 Shri R.B. Bagul, A.P.P. for respondent No.1 - State
 Mrs. Uma S. Bhosale, Advocate for respondent No.2
 (appointed)
                                .......

                                      WITH

                      CRIMINAL APPEAL NO.38 OF 2016




::: Uploaded on - 08/06/2022                    ::: Downloaded on - 09/06/2022 11:10:23 :::
                                                            First Appeal No.915/2015
                                                             with connected appeals
                                         :: 2 ::


 Santosh Rohidas Borse & ors.                             ... APPELLANTS
          VERSUS
 The State of Maharashtra                                 ... RESPONDENT
                                .......
 Shri Govind Kulkarni, Advocate for appellant
 Shri R.B. Bagul, A.P.P. for respondent No.1 - State
                                .......

                                   CORAM :           R. G. AVACHAT, J.

                                   DATE        :     08th June, 2022


 OPERATIVE ORDER :


                  For the reasons separately recorded, following

 order is passed :-

                                        ORDER

(i) The Criminal Appeals are allowed.

(ii) The judgment and order dated 30/11/2015, passed

by learned Special Judge and Additional Sessions

Judge, Dhule in Special Case No.108/2013,

convicting the appellants and consequently

sentencing them to imprisonment is hereby set

aside.

(iii) The appellants are acquitted of the offences

punishable under Sections 376-D read with Section

34 of the Indian Penal Code and Section 4 of the

First Appeal No.915/2015 with connected appeals :: 3 ::

Protection of Children from Sexual Offences Act,

2012. The appellants be set at liberty forthwith if not

required in any other case.

(iv) Fine amount, if paid, be refunded to the appellants.

( R. G. AVACHAT ) JUDGE

fmp/-

 
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