Citation : 2023 Latest Caselaw 10434 Bom
Judgement Date : 9 October, 2023
23-WP-5224-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
WRIT PETITION NO. 5224 OF 2021
Bhausaheb Raosaheb Andhalkar ... Petitioner
Versus
The State of Maharashtra and anr. ... Respondents
WITH
INTERIM APPLICATION (ST) NO. 17260 OF 2023
INTERIM APPLICATION (ST) NO. 16463 OF 2023
.........
Mr. Abhijeet Kulkarni i/b Jeevandatt M. Argade for the Petitioner.
Mr. Shirish Gupte, Senior Advocate a/w Jagdish G. Aradwad (Reddy)
for the Applicant in IA(st) 16463/2023.
Ms. A. S. Pai, PP a/w S. V. Gavand, APP for the State.
Mr. for Respondent No. 2.
.........
CORAM : NITIN W. SAMBRE &
N.R. BORKAR, JJ.
DATED : 9 OCTOBER 2023
P.C. :-
We have heard Mr. Gupte, learned senior counsel appearing for
the applicant. Drawing support from the judgment of Apex Court in
the matter of Divine Retreat Centre V/s. State of Kerala and ors.
Reported in (2008) 3 SCC 542, we are informed that since the relief
MJ Jadhav 1 / 2
23-WP-5224-21.odt
sought in the petition is affecting the rights of the applicant, he is
necessary party to the petition.
2. In response of above, learned counsel for the original petitioner/
complainant submits that the reply is already placed on record
objecting such prayer.
3. Office to take steps to place on record reply to the Interim
Application.
4. Stand over to 16 November 2023.
( N.R. BORKAR, J. ) (NITIN W. SAMBRE, J.) MJ Jadhav 2 / 2
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!