Citation : 2024 Latest Caselaw 25303 Bom
Judgement Date : 3 September, 2024
2024:BHC-AS:35490-DB
Digitally signed
by HEMANT
CHANDERSEN
HEMANT SHIV
CHANDERSEN spm..app897.14.doc
SHIV Date:
2024.09.04
14:17:41
+0530
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 897 OF 2014
Yogesh Dagadu Mukane .... Appellant.
v/s.
State of Maharashtra .... Respondent
WITH
CRIMINAL APPEAL NO. 898 OF 2014
Bhuraji Pandurang Mukane .... Appellant.
v/s.
State of Maharashtra .... Respondent
WITH
CRIMINAL APPEAL NO. 699 OF 2014
Bandu Bhuraji Mukane .... Appellant
v/s.
State of Maharashtra .... Respondent
Mr. Abhijit Kulkarni a/w Mr. Manoj Badgujar and Mr. Gourav Shahane
for the Appellants.
Mrs. P.P. Shinde, A.P.P. a/w Mrs. K.T. Hiwrale, A.P.P. for Respondents.
CORAM : REVATI MOHITE DERE &
SHYAM C. CHANDAK, JJ.
DATE : 3rd SEPTEMBER, 2024 P.C. :
1. This matter has been produced in chambers for the speaking
to minutes of the judgment dated 22nd August, 2024.
spm..app897.14.doc
2. In para 36.2, line 1, inadvertently, Criminal Appeal is
wrongly mentioned as "697" instead of "699". The same to be
corrected and accordingly, the corrected judgment be uploaded on the
server. Rest of the judgment remains as it is.
SHYAM C. CHANDAK, 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!