Citation : 2024 Latest Caselaw 23099 Bom
Judgement Date : 7 August, 2024
(1) 906cripaln3210.24
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
906 CRIMINAL APPLICATION NO. 3210 OF 2024
IN APEALST/8920/2024
AND
CRIMINAL APPEAL NO. 331 OF 2024
AND
CRIMINAL APPEAL NO. 382 OF 2024
AND
CRIMINAL APPLICATION NO. 1683 OF 2024
IN APEAL/382/2024
AND
CRIMINAL APPEAL NO. 500 OF 2024
AND
CRIMINAL APPLICATION NO. 2090 OF 2024
IN APEAL/500/2024
AND
CRIMINAL APPLICATION NO. 3069 OF 2024
IN APEALST/8487/2024
AND
CRIMINAL APPLICATION NO. 3070 OF 2024
IN APEALST/8487/2024
AND
CRIMINAL APPLICATION NO. 3071 OF 2024
IN APEALST/8490/2024
AND
CRIMINAL APPLICATION NO. 3072 OF 2024
IN APEALST/8490/2024
AND
CRIMINAL APPLICATION NO. 3211 OF 2024
IN APEALST/8920/2024
1 of 2
(2) 906cripaln3210.24
SHEKHAR CHAVAN
....Applicant
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
.....Respondent
Mr. R. H. Mewara, Advocate for the applicants
Mrs. Chaitali Chodhari-Kutti, APP for the respondents/State
CORAM : KISHORE C. SANT, J.
DATE : 07th AUGUST, 2024
P. C.
1. Issue notice to the respondents, returnable on 16-08-
2024.
2. These matters to be taken alongwith other group of
matters arising out of same judgment.
[KISHORE C. SANT, J.]
VishalK/906cripaln3210.24
2 of 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!