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

Nagesh Shivtambi Koundar vs The State Of Maharashtra
2024 Latest Caselaw 24756 Bom

Citation : 2024 Latest Caselaw 24756 Bom
Judgement Date : 26 August, 2024

Bombay High Court

Nagesh Shivtambi Koundar vs The State Of Maharashtra on 26 August, 2024

Author: Sarang V. Kotwal

Bench: Sarang V. Kotwal

2024:BHC-AS:34088


                                                                  :1:                         20-APEAL-662-24.odt

                                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               CRIMINAL APPELLATE JURISDICTION

                                                       CRIMINAL APPEAL NO.662 OF 2024

                                   Nagesh Shivtambi Koundar                               .....Appellant
                                              Versus
                                   The State of Maharashtra
                                   and another                                            .... Respondents
                                                                   ....
                                                                  WITH
                                                   INTERIM APPLICATION NO.2199 OF 2024
                                                                   IN
                                                     CRIMINAL APPEAL NO.662 OF 2024

                                                                   ....
                                                                  WITH
                                                   INTERIM APPLICATION NO.2200 OF 2024
                                                                   IN
                                                     CRIMINAL APPEAL NO.662 OF 2024

                                                                   ....
                                                                  WITH
                                                   INTERIM APPLICATION NO.3188 OF 2024
                                                                   IN
                                                     CRIMINAL APPEAL NO.662 OF 2024

                                                                 -----
                                   Mr. Dharmendra D. Jadhav, Advocate (appointed) for the
                                   Appellant/Applicant.
                                   Mr. S.H. Yadav, APP for the Respondent No.1-State.
                                   Mr.Tukaram Shendge,Advocate(appointed) for Respondent No.2.
                                                                 -----

                                                                        CORAM : SARANG V. KOTWAL, J.

                Digitally signed
                by
                PRADIPKUMAR
    PRADIPKUMAR PRAKASHRAO
                                                                        DATE   : 26th AUGUST, 2024
    PRAKASHRAO DESHMANE
    DESHMANE    Date:
                2024.08.27
                10:48:25
                +0530




                                                                                                              1 of 3



                                        Deshmane(PS)




                                   ::: Uploaded on - 27/08/2024                     ::: Downloaded on - 28/08/2024 04:48:31 :::
                                :2:                     20-APEAL-662-24.odt

P.C. :

1.              The Appellant/Applicant was the accused in

Special Case No.352/2020 before the Special Judge under the

POCSO Act, Dindoshi, Greater Mumbai. The learned Judge,

vide judgment and order dated 21.4.2023               convicted the

Appellant/Applicant for commission of the offence punishable

under Sections 10 and 12 of the Protection of Children from

Sexual Offences Act, 2012 (for short, 'POCSO Act') and under

Section 354 of IPC. The major sentence imposed on him was

RI for five years besides imposition of fine. He was acquitted

from the charges of commission of offences punishable under

Section 376(AB), 376, 377, 506 of IPC and under sections 4 &

6 of the POCSO Act.

2.              The Appellant/Applicant has preferred this Appeal

challenging that judgment and order.             However, during

penedncy of the Appeal, the Appellant/Applicant has sent an

application dated 16.7.2024, through jail, expressing his

desire to withdraw that Appeal and making the same prayer.

According to him, his sentence was getting over. On receipt of

this application, I had directed the learned appointed counsel
                                                                       2 of 3




::: Uploaded on - 27/08/2024                 ::: Downloaded on - 28/08/2024 04:48:31 :::
                                :3:                             20-APEAL-662-24.odt

for the Appellant to have a video-conference with the

Appellant/Applicant and verify the genuineness of his request.

Accordingly, the learned appointed Advocate had a video-

conferencing with the Appellant/Applicant and he confirms

that the Appellant/Applicant wants to withdraw the Appeal

preferred by him. Learned appointed counsel has furnished a

written purshis noting all these facts. It is taken on record

and marked 'X' for identification.

3.              Considering          the   request       made         by       the

Appellant/Applicant, which is confirmed by the learned

appointed counsel, the Appeal can be permitted to be

withdrawn. Hence, the following order:

                                 ORDER

(i) The Appeal is allowed to be withdrawn and is disposed

of.

(ii) The accompanying applications are also disposed of.

(SARANG V. KOTWAL, J.)

3 of 3

 
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