Citation : 2023 Latest Caselaw 10282 Bom
Judgement Date : 5 October, 2023
-1- 904-Cri.Appln.3223.2023
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO.3223 OF 2023
IN APEALST/8921/2023
KHADIR YOUSUF SHAIKH
VERSUS
THE STATE OF MAHARASHTRA
...
Advocate for Applicant : Mr. Anil P. Basarkar (Absent)
APP for Respondent - State : Mr. A. M. Phule
...
CORAM : SMT. VIBHA KANKANWADI AND
ABHAY S. WAGHWASE, JJ.
DATED : 5th OCTOBER, 2023
PER COURT :
1. At the first call at 10.30 a.m. and second call at 12.10
p.m., learned Advocate for the applicant was absent and, therefore,
the matter was kept in the afternoon session.
2. Again at the third call at 2.30 p.m. in second session,
learned Advocate for the applicant is absent. It has been informed
to this Court that the Bar Association has called out a strike.
3. Present application has been filed for getting delay of
45 days condoned in filing the appeal.
4. Learned APP waives notice on behalf of respondent.
5. Present applicant/appellant is the original accused no.1
-2- 904-Cri.Appln.3223.2023
in Sessions Case No.7 of 2020, who has been convicted by learned
Additional Sessions Judge, Omerga on 12.05.2023 after holding
him guilty of committing offence punishable under section 302 of
Indian Penal Code (IPC). He has been sentenced to suffer
imprisonment for life and to pay fine of Rs.5000/-, in default to
suffer simple imprisonment for six months.
6. It can be seen that present accused came to be arrested
on 20.12.2019 and it appears that he was never released on bail.
7. The present Advocate was required to be appointed
through Legal Aid to represent the applicant, and therefore, for the
reasons stated in the application, the delay stands condoned.
Application stands allowed and disposed of.
8. Registry is directed to verify and register the appeal.
9. Since the appeal is the right of the appellant and we feel
that the arguable points have been raised in view of the grounds
taken in the appeal memo, appeal stands admitted.
10. Call Record and Proceedings with paper book.
11. It can be seen from the impugned judgment that, the
compensation has been directed under section 357(1) of the Code
of Criminal Procedure to the mother of deceased Dilip Shinde, and
-3- 904-Cri.Appln.3223.2023
therefore, we direct the applicant/appellant to add her as a party
respondent in view of the decision in Emperor Vs. Chunilal
Bhagwanji, reported in AIR (29) 1942 Bombay 205(1). So also the
other office objection, except that the Vakalatnama is not filed, be
complied with.
12. Amendment to be carried out within a period of two
weeks. Thereafter, issue notice to the added respondent. Notice of
the added respondent and receipt of the Record and Proceedings
with paper book to be made returnable on 11.12.2023.
(ABHAY S. WAGHWASE, J.) (SMT. VIBHA KANKANWADI, J.)
Tandale
Signed by: Manoj Tandale Designation: PA To Honourable Judge Date: 07/10/2023 17:04:56
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!