Citation : 2024 Latest Caselaw 2641 Bom
Judgement Date : 29 January, 2024
2024:BHC-AUG:1948
cran4422.23
-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO. 4422 OF 2023
IN
81 CRIMINAL REVISION APPLICATION NO. 365 OF 2023
Kalyan Bhaurao Bongane
VERSUS
Pramod Sadhuram Masand
...
Advocate for Applicant : Mrs. Pooja Vijay Langhe
.....
CORAM : SANJAY A. DESHMUKH, J.
DATED : 29th JANUARY, 2024.
PER COURT :-
1. Heard learned advocate for the applicant.
2. Considering the facts and circumstances of the case,
pending, hearing and final disposal of criminal revision application
No. 365 of 2023, the criminal application No. 4422 of 2023 is allowed.
The execution, operation and implementation of the impugned
judgment and order dated 25.10.2023 passed by the learned
Additional Sessions Judge, Court No.7, Aurangabad in criminal
appeal No. 54 of 2016, is hereby suspended.
3. The application is disposed of.
(SANJAY A. DESHMUKH, J.)
rlj/
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!