Citation : 2026 Latest Caselaw 1157 Bom
Judgement Date : 2 February, 2026
Mamta Kale 1-revn-469-2012.docx
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
Criminal Revision Application No. 469 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 473 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 474 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra and Anr. ...Respondents
with
Criminal Revision Application No. 475 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 476 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Page 1 of 4
__________________________________________________
2 February 2026
::: Uploaded on - 02/02/2026 ::: Downloaded on - 03/02/2026 20:38:08 :::
Mamta Kale 1-revn-469-2012.docx
Criminal Revision Application No. 477 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 478 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 479 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra and Anr. ...Respondents
with
Criminal Revision Application No. 480 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 481 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra ...Respondent
with
Criminal Revision Application No. 482 of 2012
Nandkishor Jankilal Gattani ... Applicant
Page 2 of 4
__________________________________________________
2 February 2026
::: Uploaded on - 02/02/2026 ::: Downloaded on - 03/02/2026 20:38:08 :::
Mamta Kale 1-revn-469-2012.docx
versus
The State of Maharashtra and Anr. ...Respondents
with
Criminal Revision Application No. 483 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra and Anr. ...Respondents
with
Criminal Revision Application No. 484 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra and Anr. ...Respondents
with
Criminal Revision Application No. 485 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra and Anr. ...Respondents
with
Criminal Revision Application No. 486 of 2012
Nandkishor Jankilal Gattani ... Applicant
versus
The State of Maharashtra and Anr. ...Respondents
----
Mr Rajendra Bidkar, for the Applicant in all applications.
Mr Arfan Sait, APP, for the Respondent / State.
Mr Ashok Saraogi a/w Mr Sushil Upadhyay, Mr Ankit
Upadhyay and Mr Saurabh V., for Respondent No.2.
Page 3 of 4
__________________________________________________
2 February 2026
::: Uploaded on - 02/02/2026 ::: Downloaded on - 03/02/2026 20:38:08 :::
Mamta Kale 1-revn-469-2012.docx
Coram: R.N. Laddha, J.
Date: 2 February 2026 P.C.:
. The Registry to trace the papers in Criminal Revision Applications No.473/2012, 476/2012, 479/2012, 483/2012 and 485/2012 and place them before the Court on the next occasion.
2. Stand over to 18 February 2026.
(R.N. Laddha, J.)
__________________________________________________
2 February 2026
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!