Citation : 2023 Latest Caselaw 7440 Bom
Judgement Date : 26 July, 2023
915-CriAppeal-667-2016
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
915 CRIMINAL APPEAL NO. 667 OF 2016
WITH APEAL/113/2017 IN APPLN/6455/2016
ABDUL SAYED S/O ABDUL KARIM
VERSUS
THE STATE OF MAHARASHTRA
.....
Advocate for Appellant : Mr. Rajendra S. Deshmukh, Senior Advocate
a/w Mr. Vishal Chavan and Mr. Govind Kulkarni
i/by Mr. Devang R. Deshmukh
APP for Respondent-State : Mr. A. M. Phule
.....
CORAM : SMT. VIBHA KANKANWADI AND
ABHAY S. WAGHWASE, JJ.
DATED : 26 JULY 2023
PER COURT :-
1. It appears that both the appeals have been filed under the
provisions of the Code of Criminal Procedure when in fact the
challenge is to the judgment in Special Atrocity Case No. 2 of 2013
wherein the accused persons stood prosecuted for the offence
punishable under Sections 302, 143, 147, 148, 149, 201 and 120-B of
the Indian Penal Code, Section 135 of the Maharashtra Police Act and
Sections 3(1)(x) and 3(2)(v) of the Scheduled Castes and the
Scheduled Tribes (Prevention of Atrocities) Act, 1989 [for short,
"Atrocities Act"].
915-CriAppeal-667-2016
2. Section 14-A(1) of the Atrocities Act is very much clear on this
point, which says; "Notwithstanding anything contained in the Code
of Criminal Procedure, 1973 (2 of 1974), an appeal shall lie, from any
judgment, sentence or order, not being an interlocutory order, of a
Special Court or an Exclusive Special Court, to the High Court both on
facts and on law."
3. Under such circumstance, we direct that the necessary
amendment be carried out in both the appeals by the appellants and
in view of Section 15-A of the Atrocities Act giving rights to the
victims, the victim be added as respondent in both the appeals.
4. The amendment to be carried out within two days.
5. Thereafter, issue notice to the added respondent, to be made
returnable on 11.08.2023.
[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!