Citation : 2023 Latest Caselaw 4201 Bom
Judgement Date : 25 April, 2023
(9)Apeal-480-2023.doc
rajshree
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.480 OF 2023
ALONGWITH
INTERIM APPLICATION NO.1566 OF 2023
Yogesh Prakash Bhosale ] .. Appellant
vs.
State of Maharashtra & Anr. ] .. Respondents
Mr.Mithilesh Mishra for the Appellant. Mr.Y.M. Nakhawa, APP for the State.
CORAM : BHARATI DANGRE, J
DATE : 25th April, 2023.
P.C.
1] Admit.
2] Call for Record and Proceedings.
3] Issue notice to Respondents, making it returnable on 08.06.2023.
The learned APP waive service of notice on behalf of State.
4] The Applicant has specifically made a statement in the Interim Application that he was released on bail by the learned Special Judge on 17.01.2023, when he expressed that he is desirous of challenging
(9)Apeal-480-2023.doc
the said Judgment in an Appeal. It is informed that the protection expired on 18.02.2023.
5] In the circumstances, before the Interim Application is heard, he shall surrender himself.
It is made clear that the Appeal/Interim Application shall not be heard until and unless he surrenders himself.
List the Interim Application on 12.06.2023.
[BHARATI DANGRE, 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!