Citation : 2023 Latest Caselaw 1783 Bom
Judgement Date : 21 February, 2023
906-CriAppln-228-2023
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
906 CRIMINAL APPLICATION NO. 228 OF 2023
IN APEAL/680/2021 WITH APEAL/680/2021
VISHNU CHANDRAYYA YEDULLA
VERSUS
THE STATE OF MAHARASHTRA
.....
Advocate for Applicants : Mr. Dharurkar Chaitanya V
APP for Respondent-State : Mrs. V. S. Choudhari
.....
CORAM : SMT. VIBHA KANKANWADI AND
ABHAY S. WAGHWASE, JJ.
DATED : 21 FEBRUARY 2023
PER COURT :-
1. It is noticed that amount of Rs.45,000/- out of the fine amount
has been directed to be paid to the prosecutrix by way of
compensation under Section 357 (1) of the Code of Criminal
Procedure. 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.
3. Hence the appellant is directed to add the prosecutrix as party
respondent no.2. While adding her as a party respondent, the
906-CriAppln-228-2023
appellant should take due precaution not to reveal her identity in any
manner.
4. After amendment is carried out, issue notice to the added
respondent, to be made returnable on 17.03.2023.
[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!