Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammad Irfan Ansari S/O Mohammad Ali ... vs The State Of Maharashtra And Anr
2024 Latest Caselaw 6953 Bom

Citation : 2024 Latest Caselaw 6953 Bom
Judgement Date : 4 March, 2024

Bombay High Court

Mohammad Irfan Ansari S/O Mohammad Ali ... vs The State Of Maharashtra And Anr on 4 March, 2024

Author: Prithviraj K. Chavan

Bench: Prithviraj K. Chavan

2024:BHC-AS:10864                                                        9-BA-3016-2021.doc


                    Shailaja


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                CRIMINAL APPELLATE JURISDICTION

                                CRIMINAL BAIL APPLICATION NO.3016 OF 2021
                                                   A/W
                                   INTERIM APPLICATION NO.3144 OF 2023
                                                    IN
                                CRIMINAL BAIL APPLICATION NO.3016 OF 2021


                    Mohammad Irfan Ansari s/o                    ]
                    Mohammad Ali Ansari                          ]      Applicant
                         Vs.
                    The State of Maharashtra and another         ]      Respondents

                                                        .....
                    None for the Applicant.

                    Ms. Rashmi S. Tendulkar, A.P.P, for Respondent No.1 - State.

                    Ms. Vrushali L. Maindad, Appointed Advocate for Respondent
                    No.2.

                    Mr. Sushil Damare, P.S.I, Hadapsar Police Station, Pune City.

                                                        .....

                                                CORAM : PRITHVIRAJ K. CHAVAN, J.
                                                DATE      : 4th March, 2024.

                    P.C.

1. Learned A.P.P informs that the accused has been acquitted by

the Special Judge, Pune vide judgment and order dated 2 nd

November, 2023 in Special Case No.249 of 2021. She has tendered

copy of the said judgment. The same is taken on record.

1 of 2

9-BA-3016-2021.doc

2. In that view of the matter, application is disposed of as

infructuous.

3. In view of disposal of Bail Application, Interim Application

stands disposed of.

[PRITHVIRAJ K. CHAVAN, J.]

2 of 2

 
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