Citation : 2023 Latest Caselaw 1412 Bom
Judgement Date : 9 February, 2023
921-CriAppeal-770-2015
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
921 CRIMINAL APPEAL NO. 770 OF 2015
WITH APEAL/769/2015 WITH APEAL/771/2015 WITH
APEAL/857/2015
DASTGIR GAFUR SHAHA
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
......
Advocate for Appellant : Mr. Joydeep Chatterji
APP for Respondent-State : Mr. R. V. Dasalkar
.....
CORAM : SMT. VIBHA KANKANWADI AND
ABHAY S. WAGHWASE, JJ.
DATED : 09 FEBRUARY, 2023
PER COURT :-
1. After hearing learned Advocate for the original accused for a
while, it has been noticed that the trial court has in all imposed fine of
Rs.1,36,000/- on the accused persons i.e. the appellants and out of
that, amount of Rs.1,25,000/- has been directed to be paid to the wife
of the deceased. In fact, there are four appeals and in all the four
appeals the appellants have not added wife of the deceased as party
respondent. She is a necessary party when the entire judgment and
order is under challenge. We may take benefit of Emperor v. Chunilal
Bhagwanji [AIR (29) 1942 Bombay 205 (1)] wherein it has been held
that the person to whom compensation has been awarded should be a
necessary party when that part of the order is also challenged.
921-CriAppeal-770-2015
2. In view of this position of law, we direct all the appellants to
add wife of the deceased as party respondent. The amendment to that
effect be carried out immediately. After the amendment is carried out,
issue notice to the added respondent to be made returnable on
27.02.2023.
[ABHAY S. WAGHWASE, J.] [SMT. VIBHA KANKANWADI, J.]
vre
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!