Citation : 2024 Latest Caselaw 24358 Bom
Judgement Date : 19 August, 2024
45-IA-2031-2024.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 2031 OF 2024
IN
CRIMINAL APPEAL NO. 517 OF 2024
WITH
CRIMINAL APPEAL NO. 517 OF 2024
Babita Jaggusingh Labhana ... Applicant/
Appellant
Versus
The State of Maharashtra ... Respondent
WITH
CRIMINAL APPEAL NO. 518 OF 2024
WITH
INTERIM APPLICATION NO. 2032 OF 2024
IN
CRIMINAL APPEAL NO. 518 OF 2024
Priya Vijaykumar Ailani ... Appellant/
Applicant
Versus
The State of Maharashtra ... Respondent
WITH
CRIMINAL APPEAL NO. 519 OF 2024
WITH
INTERIM APPLICATION NO. 2033 OF 2024
IN
CRIMINAL APPEAL NO. 519 OF 2024
SQ Pathan 1/2
::: Uploaded on - 20/08/2024 ::: Downloaded on - 21/08/2024 04:39:08 :::
45-IA-2031-2024.doc
Rajesh Rajendra Tharoor ... Appellant/
Applicant
Versus
The State of Maharashtra ... Respondent
Mr. S. S. Sawalkar for the Applicants/Appellants
Ms. Gauri S. Rao, A.P.P for the Respondent-State
CORAM : REVATI MOHITE DERE &
PRITHVIRAJ K. CHAVAN, JJ.
MONDAY, 19th AUGUST 2024
P.C :
1 Learned A.P.P seeks time to go through the judgment
and order of conviction. On her request, stand over to 26th
August 2024.
PRITHVIRAJ K. CHAVAN, J. REVATI MOHITE DERE, J.
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!