Citation : 2024 Latest Caselaw 25508 Bom
Judgement Date : 5 September, 2024
1/2 907 apeal 234 of 2020 common.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.234 OF 2020
Mohan Vitthal Patwardhan and Ors. .... Appellants
Versus
The State of Maharashtra and Anr. .... Respondents
WITH
CRIMINAL APPEAL NO.1072 OF 2021
Chandrashekhar Vaman Patwardhan .... Appellant
Versus
The State of Maharashtra and Anr. .... Respondents
.....
Mr.Abhijit Desai a/w. Mr.Kuldip T. Pawar, Sarita N. Patil,
Digvijay Kachare, Daksha Pungera, Karan Gajra, Mohini
Rehepade and Vijay Singh, Advocate for the Appellant in Appeal
1072 of 2021.
Mr.Ravi L. Gurnani, Advocate for the Appellants in Appeal 234
of 2020.
Mr.Shahaji Shinde, "A" Panel Counsel with Mr.J.P. Yagnik, APP
for Respondent - State.
Mr.Bhomesh Bellam a/w. Karma Vivan, Advocate for
Respondent-First Informant.
.....
CORAM : BHARATI DANGRE &
MANJUSHA DESHPANDE, JJ.
DATED : 5th SEPTEMBER 2024.
P.C. :
Criminal Appeal No.234 of 2020 is detagged.
Rajeshri Aher
2/2 907 apeal 234 of 2020 common.doc
2 Criminal Appeal No.1072 of 2021 is closed for Judgment.
(MANJUSHA DESHPANDE, J.) (BHARATI DANGRE, J.)
Rajeshri Aher
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!