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

Narhari Narayan Satam @ Pankaj vs State Of Maharashtra
2023 Latest Caselaw 3403 Bom

Citation : 2023 Latest Caselaw 3403 Bom
Judgement Date : 5 April, 2023

Bombay High Court
Narhari Narayan Satam @ Pankaj vs State Of Maharashtra on 5 April, 2023
Bench: Bharati Dangre
                                 1/2                    3 IA-1038-23.odt


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 CRIMINAL APPELLATE JURISDICTION
                   CRIMINAL APPEAL NO.739 OF 2022
                                   WITH
                 INTERIM APPLICATION NO.1038 OF 2023
Narhari Narayan Satam @ Pankaj             ..     Applicant
                       Versus
The State of Maharashtra                   ..     Respondent


                                   WITH
                   CRIMINAL APPEAL NO.618 OF 2022
                                   WITH
                 INTERIM APPLICATION NO.2270 OF 2022
Bhushan Ramchandra Satam                   ..     Appellant
                       Versus
The State of Maharashtra                   ..     Respondent


                                   WITH
                   CRIMINAL APPEAL NO.300 OF 2023
                                   WITH
                 INTERIM APPLICATION NO.2477 OF 2022
Puranshankar Rajnarayan Mishra             ..     Appellant
                       Versus
The State of Maharashtra                   ..     Respondent


                                       ...

Mr.J.B.Shetty for the Appellant in APEAL/739/22 and for the
Applicant in IA/1038/23.
Mr.Sarthak P. Shetty with Mr.Rohin Chavan and Mr.Dnyanesh
Bhatkhande for the Appellant in APEAL/618/22 and for the
Applicant in IA/2270/22.

M.M.Salgaonkar




  ::: Uploaded on - 05/04/2023                  ::: Downloaded on - 06/04/2023 20:47:58 :::
                                  2/2                        3 IA-1038-23.odt


Mr.S.J.Shelke with Mr.Sandesh More for the Appellant in
APEAL/300/23 and for the Applicant in IA/2477/22.
Ms.Anamika Malhotra, A.P.P. for the State.
                                       ...

                          CORAM: BHARATI DANGRE, J.

DATED : 05th APRIL, 2023

7P.C:-

1. Let the learned counsel appearing for the Appellant in the respective Appeals, who have been incarcerated over a period of eight years, prepare a chart depicting the role attributed to them in the judgment and the material relied upon by the learned Judge, before convicting them.

Let the chart be furnished prior to 17/04/2023 and copy of the same shall also be made available to the learned A.P.P.

2. Re-notify to 17/04/2023. To be listed under caption, 'First on Board'.

( SMT. BHARATI DANGRE, J.)

M.M.Salgaonkar

 
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