Citation : 2024 Latest Caselaw 130 Bom
Judgement Date : 3 January, 2024
NISHA Digitally signed by
NISHA SANDEEP
SANDEEP CHITNIS
Date: 2024.01.05
CHITNIS 10:50:23 +0530
203-apeal.538.2014.w.apeal.484.2014.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.538 OF 2014
Ashish Bharat Jadhav ...Appellant
Versus
The State of Maharashtra and Anr. ...Respondents
WITH
CRIMINAL APPEAL NO.484 OF 2014
1. Sameer Ashok Bhagwat
2. Kapil Vinod Ramteke ...Appellants
Versus
The State of Maharashtra ...Respondent
Mr. Priyal G. Sarda a/w Ms. Seema Dighe, for the Appellant in
Appeal/538/2014.
Mr. Ashish Vernekar i/b Mr. Satyavrat Joshi, for the Appellants in
Appeal/484/2014.
Mr. R. M. Pethe, A.P.P for the Respondent - State.
Ms. Farhana Shah, Appointed Advocate for the Respondent No.2 in
Appeal/538/2014.
CORAM : REVATI MOHITE DERE &
MANJUSHA DESHPANDE, JJ.
DATE : 3rd JANUARY 2024
203-apeal.538.2014.w.apeal.484.2014.doc
P.C. :
1. For the reasons separately recorded, following operative
order is passed :
OPERATIVE ORDER
i) The Appeals are allowed;
ii) The Judgment and Order dated 26th May 2014, passed by
the learned Additional Sessions Judge, Pune in Sessions Case No.438
of 2008, convicting and sentencing the appellants, is quashed and set
aside;
iii) The appellants are acquitted of the offence, with which
they are charged. The appellants are set at liberty forthwith, if not
required in any other case.
All concerned to act on the authenticated copy of this order.
MANJUSHA DESHPANDE, 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!