Citation : 2023 Latest Caselaw 1075 Bom
Judgement Date : 1 February, 2023
921-Cri.Appeal.288 of 2015.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO.288 OF 2015
WITH APEAL/719/2022 WITH APEAL/849/2022 WITH APPLN/3769/2022 IN
APEAL/719/2022 WITH APEAL/841/2018
GULAB RAYAPPA BIRAJDAR (BHOSALE) AND OTHERS
VERSUS
THE STATE OF MAHARASHTRA
......
Mr. Govind Kulkarni, Advocate h/f. Sr. Counsel Mr. Rajendra Deshmukh for
Appellants in Cri.Apeal/841/2018.
Sr. Counsel Mr. V. D. Sapkal for appellant Nos.1 and 8, Mr. N. S. Ghanekar for
Appellant Nos.2 and 4, Mr. S.S. Thombre for Appellant Nos.6,9 & 10 in
Cri.Apeal/288/2015
Mr. S.S. Thombre, Advocate for Appellants in Cri.Apeal/849/2022.
Mr. Nilesh S. Ghanekar, Advocate for Appellants in Cri.Apeal/719/2022.
APP for Respondent - State : Mr. A. M. Phule
......
CORAM : SMT. VIBHA KANKANWADI AND
ABHAY S. WAGHWASE, JJ.
DATED : 1st FEBRUARY 2023 PER COURT :
1. After hearing the learned advocate Mr. Govind Kulkarni holding
for Senior advocate Mr. Rajendra Deshmukh in Criminal Appeal No.841 of
2018, it has been realized that the learned trial Judge has granted
compensation under section 357(1) of the Code of Criminal Procedure to the
legal representative of the deceased as well as the injured. Unfortunately,
though four appeals have been filed, in none of the appeals the injured as well
as the legal representatives of deceased have been made party-respondent.
921-Cri.Appeal.288 of 2015.odt
2. When the appellants are challenging the entire judgment and
order i.e. including the order granting compensation under section 357(1) of
Cr.P.C. the person who would be beneficiary of that order should be party to
the appeal.
3. We wont lay hands on the decision of this Court in Emperor Vs.
Chunilal Bhagwanji, reported in AIR (29) 1942 Bombay 205(1), wherein it has
been held that "where a person, whether the complainant or some one else,
has been awarded compensation under section 545 of the Criminal Procedure
Code, he ought to be served with notice of an appeal or revision application
which may result in the order of compensation being set aside. If he appears, it
will be in the discretion of the Court to hear his advocate or to decline to do
so. But if he is served with notice, he can, at any rate, see that his view is
placed before the Court by the advocate appearing for Government."
4. Here, we would like to say that section 545 is erstwhile section of
the then Cr.P.C. and is present section 357 of Cr.P.C. of 1973.
5. Under such circumstance, we direct all the appellants to make the
injured and the legal representatives of deceased as party respondents. Such
information should be gathered positively on or before 10.02.2023 and such
information be given to this Court on 13.02.2023, thereafter further order in
respect of making them as party and effecting the amendment would be
921-Cri.Appeal.288 of 2015.odt
passed. Notices should be issued to added respondents. Since the appellants
are in jail since 2015, we expect that the concerned persons from the
appellants would act swiftly and bring the necessary information on or before
10.02.2023.
6. Place the matter for further consideration on 13.02.2023.
(ABHAY S. WAGHWASE, J.) (SMT. VIBHA KANKANWADI, J.)
Tandale/-
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!