Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Yasin Mohd Dossa And Anr vs The Conpetent Authority And Anr
2024 Latest Caselaw 23350 Bom

Citation : 2024 Latest Caselaw 23350 Bom
Judgement Date : 8 August, 2024

Bombay High Court

Mohd. Yasin Mohd Dossa And Anr vs The Conpetent Authority And Anr on 8 August, 2024

Author: Bharati Dangre

Bench: Bharati Dangre

          Digitally
          signed by


ASHOK
JADHAV
          CHAITANYA
CHAITANYA ASHOK
          JADHAV
          Date:
                                                        1/3                 905-Wp-3367-2024.doc
          2024.08.09
          15:24:08
          +0530




                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                        CRIMINAL APPELLATE JURISDICTION

                                    CRIMINAL WRIT PETITION NO. 3367 OF 2024

                       Tabrez Mohammed Dossa And Ors.            ..     Petitioners
                                     Versus
                       The Competent Authority And Anr.          ..     Respondents

                                                          WITH
                                    CRIMINAL WRIT PETITION NO. 3368 OF 2024

                       Tabrez Mohammed Dossa                     ..     Petitioner
                                     Versus
                       The Competent Authority And Anr.          ..     Respondents


                                                          WITH
                                    CRIMINAL WRIT PETITION NO. 3370 OF 2024

                       Arafat Haroon Merchant                    ..     Petitioner
                                     Versus
                       The Competent Authority And Anr.          ..     Respondents


                                                          WITH
                                    CRIMINAL WRIT PETITION NO. 3372 OF 2024

                       Mohd. Yasin Mohd Dossa And Anr.           ..     Petitioners
                                     Versus
                       The Competent Authority And Anr.          ..     Respondents


                                                          WITH


                       Chaitanya




                         ::: Uploaded on - 09/08/2024                 ::: Downloaded on - 17/08/2024 08:29:32 :::
                                  2/3                    905-Wp-3367-2024.doc

            CRIMINAL WRIT PETITION NO. 3373 OF 2024

Shahnawaz Mustafa Dossa And Ors.             ..     Petitioners
             Versus
The Competent Authority And Anr.             ..     Respondents


                                   WITH
            CRIMINAL WRIT PETITION NO. 3379 OF 2024

Shahnawaz Mustafa Dossa And Ors.             ..     Petitioners
             Versus
The Competent Authority And Anr.             ..     Respondents


                                       ...

Mr. P. K. Dhakephalkar, Senior Counsel a/w Mr. S. K.
Shrivastav, Ms. Priyanka Gharge, Ms. Anamika Shingh i/b S.
K. Shrivastav & Co., for the Petitioner/s.
Ms. M. M. Deshmukh, A.P.P. for the State in WP/3367/2024
and WP/3368/2024.
Mr. R. J. Haldankar, A.P.P., for the State in WP/3370/2024 and
WP/3372/2024
Ms. S. S. Kaushik, A.P.P., for the State in WP/3373/2024.
Dr. Ashvini A. Takalkar, A.P.P., for the State in WP/3379/2024.
Mr. Shreeram Shirsat a/w Ms. Karishma Rajesh, Mr. Nikhil
Daga, Mr. Shekhar Mane, for the Respondent Nos.1 and 2.
                                       ...

                         CORAM : BHARATI DANGRE &
                                 MANJUSHA DESHPANDE, JJ.

DATED : 8th AUGUST, 2024

P.C:-

Chaitanya

3/3 905-Wp-3367-2024.doc

1. Mr. Shirsat, the learned counsel representing the Respondent Nos.1 and 2 seek time to file his affidavit-in-reply to the Petitions which have assailed the Judgment and Order dated 24.07.2024, passed by the Appellate Tribunal for Forfeited Property, New Delhi (ATFP), in an Appeal filed by the Petitioner.

The learned senior counsel Mr. Dhakephalkar has invited our attention to the order dated 27.09.2005 passed in Criminal Writ Petition No. 1369 to 1375 of 2005, when this Court specifically directed that the interim orders of stay granted by this Court on 06.05.2005 of maintaining status quo in relation to the properties concerned shall continue until the Appellate Tribunal disposes of the Applications.

2. Since the interim relief order continued till the date of the impugned Judgment, we deem it appropriate to continue the order of status-quo, till the reply is filed and the Petitions are taken up for hearing.

The reply affidavit shall be filed on or before 02.09.2024, with a liberty to file rejoinder if any, within a period of two weeks thereafter.

Re-notify the Petitions on 19.09.2024.

(MANJUSHA DESHPANDE,J.) (BHARATI DANGRE, J.)

Chaitanya

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter