Citation : 2024 Latest Caselaw 1445 Bom
Judgement Date : 19 January, 2024
2024:BHC-AUG:1230-DB
Cri.Appeal No.850/2023
:: 1 ::
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPEAL NO.850 OF 2023 WITH
CRIMINAL APPLICATION NO.2821 OF 2023 WITH
CRIMINAL APPLICATION NO.2822 OF 2023
Sahebrao Sudam Divikar ... APPELLANT
VERSUS
The State of Maharashtra & anr. ... RESPONDENTS
.......
Mrs. Sabahat T. Kazi, Advocate for appellant
Mrs. U.S. Bhosle, A.P.P. for respondent No.1.
.......
CORAM : R.G. AVACHAT AND
R.M. JOSHI, JJ.
DATE : 19th JANUARY, 2024
ORDER:
Not on board. Taken on board upon being mentioned.
2. Learned counsel for the appellant submits that, under
the instructions of the convict, the present appeal came to be filed
without knowing the fact that Criminal Appeal No.227/2011
preferred by the same appellant against the same impugned
judgment and order dated 25/3/2011 has been dismissed on merits
by judgment dated 12/6/2012 by this Court. In view of this, learned
counsel for the appellant seeks leave to withdraw the appeal along
:: 2 ::
with the application for condonation of delay and application for
suspension of sentence. In view of this, the appeal and the
applications stand disposed of as withdrawn.
3. Since the matter was referred by the Legal Services
Sub-Committee to the learned counsel Mrs. Sabahat T. Kazi, the
Secretary, Legal Services Sub-Committee shall pay her fees for
filing the appeal etc. as per rules.
(R.M. JOSHI, J.) (R.G. AVACHAT, J.) fmp/-
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!