Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dayanand Maruti Birajdar vs The State Of Maharashtra
2024 Latest Caselaw 25531 Bom

Citation : 2024 Latest Caselaw 25531 Bom
Judgement Date : 5 September, 2024

Bombay High Court

Dayanand Maruti Birajdar vs The State Of Maharashtra on 5 September, 2024

Author: Shivkumar Dige

Bench: Shivkumar Dige

                                         1                          985 aba.1339.24.odt


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                     BENCH AT AURANGABAD.
        985 ANTICIPATORY BAIL APPLICATION NO. 1339 OF 2024

                    NILAM CHAMPATYARAI AJMERA
                             VERSUS
              THE STATE OF MAHARASHTRA AND ANOTHER
                                       ...
Adv. for Applicant : Mr. R. N. Dhorde, Senior Counsel, i/b Mr. V. R. Dhorde.
APP for Respondent/State : Ms. D. S. Jape.
                                       ...

                              AND
          ANTICIPATORY BAIL APPLICATION NO. 1390 OF 2024

                   VISHNUDAS RAMCHANDRA SARDA
                              VERSUS
                     THE STATE OF MAHARASHTRA
                                    ...
Advocate for Applicant : Mr. Abhaykumar Dilip Ostwal.
APP for Respondent/State : Ms. D. S. Jape.
                                    ...

                              AND
          ANTICIPATORY BAIL APPLICATION NO. 1487 OF 2024

                     DAYANAND MARUTI BIRAJDAR
                              VERSUS
                     THE STATE OF MAHARASHTRA
                                       ...
Advocate for Applicant : Mr. Satej S. Jadhav.
APP for Respondent/State : Ms. D. S. Jape.
                                       ...


                                  CORAM : SHIVKUMAR DIGE, J.

DATE : 05th September, 2024.

P.C.:

. Heard the learned counsel for applicants.

2 The learned counsel for applicants submits that the Honourable 2 985 aba.1339.24.odt

Supreme Court has released some of the co-accused on bail. The

learned counsel for the applicant tendered a copy of judgment. It is

taken on record.

3 The learned APP seeks time to go through the same.

4 Stand over to 12th September, 2024.

[ SHIVKUMAR DIGE, J. ] nga

 
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