Citation : 2023 Latest Caselaw 3777 Bom
Judgement Date : 17 April, 2023
2023:BHC-AS:11461
17-revn402-2018.doc
AGK
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL REVISION APPLICATION NO.402 OF 2018
WITH
CRIMINAL APPLICATION NO.384 OF 2018
Tukaram Baburao Shinde ... Applicant
V/s.
Rajas Shriram Bodas & Anr. ... Respondents
Mr. Kayval P. Shah for the applicant.
Mr. Rahul Shivaji Kadam for respondent no.1.
Mr. A.R. Patil, APP for respondent no.2/State.
CORAM : AMIT BORKAR, J.
DATED : APRIL 17, 2023
P.C.:
1. The criminal revision application arises out of conviction and sentence imposed by the Judicial Magistrate First Class, Court No.31, Pune in Criminal Case No.10718 of 2011 by order dated 19th April 2014 confirmed by the Additional Sessions Judge, Pune in Criminal Appeal No.376 of 2014 by order dated 4th June 2018.
2. During pendency of the present proceedings, parties to the criminal revision application have amicably resolved their disputes. The applicant and respondent no.1 have filed their respective affidavits stating the terms of settlement. The affidavits are taken on record and marked 'X' and 'Y' for identification.
17-revn402-2018.doc
3. The impugned judgment and order dated 19th April 2014 passed by the Judicial Magistrate First Class, Court No.31, Pune in Criminal Case No.10718 of 2011 confirmed by the Additional Sessions Judge, Pune in Criminal Appeal No.376 of 2014 by order dated 4th June 2018 are quashed and set aside.
4. The amount deposited by the applicant in this Court and before the Sessions Court are permitted to be withdrawn by the complainant/respondent no.1.
5. The criminal revision application and criminal application are both disposed of in above terms. No costs.
(AMIT BORKAR, 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!