Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Dilip S/O Deorao Pohekar vs The State Of Maharashtra Through Pso Ps ...
2024 Latest Caselaw 23707 Bom

Citation : 2024 Latest Caselaw 23707 Bom
Judgement Date : 12 August, 2024

Bombay High Court

Mr. Dilip S/O Deorao Pohekar vs The State Of Maharashtra Through Pso Ps ... on 12 August, 2024

Author: Vinay Joshi

Bench: Vinay Joshi

                                            1                                 928.apl.1081.24

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH : NAGPUR

                     CRIMINAL APPLICATION (APL) NO. 1081/2024
          Mr. Dilip s/o. Deorao Pohekar Vs. The State of Maharashtra and Anr.
----------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                          Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
--------------------------------------------------------------------------------------
                         Mr. R. R. Vyas, Advocate for Applicant.
                         Mr. A. R. Chutke, A.P.P. for Non-applicant/State.


                         CORAM : VINAY JOSHI AND MRS.VRUSHALI V. JOSHI, JJ.

DATED : 12/08/2024.

. Heard.

2. This is an application seeking to quash First Information Report in Crime No.77/2020 registered with Police Station Sadar, District Nagpur for the offence punishable under Sections 13(1)(c), 13(1)(d), 13(2) of the Prevention of Corruption Act.

3. The learned Counsel for the applicant has stated that the applicant is exonerated in departmental enquiry for the same allegations.

4. Learned Counsel for the applicant has relied on the judgment of Ashoo Surendranath Tewari Vs. CBI reported in (2020) 9 SCC 636 to contend that in said offences the applicant has been discharged on exonerating in departmental enquiry.

5. Issue notice to the non-applicants, returnable after six weeks.

6. Learned A.P.P. waives service of notice for non- applicant/State.

7. Stand over to 02.09.2024 for final disposal.

2 928.apl.1081.24

8. This Application be tagged with Criminal Application (APL) Nos.1073/2024, 1075/2024, 1076/2024, 1077/2024, 1082/2024 and 420/2024.

(MRS. VRUSHALI V. JOSHI, J.) (VINAY JOSHI, J.)

RGurnule

Signed by: Mrs. R.M. MANDADE Designation: PA To Honourable Judge Date: 20/08/2024 11:48:23

 
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