Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

Jaishri Digambar Agawane And Anr vs State Of Maharashtra And Ors on 15 March, 2023

Author: Sharmila U. Deshmukh

Bench: Revati Mohite Dere, Sharmila U. Deshmukh

NISHA            Digitally signed by NISHA
                 SANDEEP CHITNIS
SANDEEP          Date: 2023.03.20 14:32:35
CHITNIS          +0530
                                                           907&910.-wpst.3150.2023(gr).doc


                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CRIMINAL APPELLATE JURISDICTION

                               CRIMINAL WRIT PETITION (STAMP) NO.3150 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.2614 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.2626 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.2792 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.3147 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.3566 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.4914 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.4605 OF 2023

                     Digambar Rohidas Agawane                    ...Petitioner
                          Versus
                     The State of Maharashtra and Ors.           ...Respondents

                                                   WITH
                                   CRIMINAL WRIT PETITION NO.716 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.2965 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.2969 OF 2023
                                                   WITH
                               CRIMINAL WRIT PETITION (STAMP) NO.5010 OF 2023

                     Digambar Rohidas Agawane and Anr.           ...Petitioners
                           Versus
                     The State of Maharashtra and Ors.           ...Respondents


 N. S. Chitnis                                                                                   1/4



                        ::: Uploaded on - 20/03/2023        ::: Downloaded on - 10/06/2023 17:04:15 :::
                                                        907&910.-wpst.3150.2023(gr).doc


                                          WITH
                      CRIMINAL WRIT PETITION (STAMP) NO.1650 OF 2023
                                          WITH
                          CRIMINAL WRIT PETITION NO.717 OF 2023
                                          WITH
                      CRIMINAL WRIT PETITION (STAMP) NO.2711 OF 2023
                                          WITH
                      CRIMINAL WRIT PETITION (STAMP) NO.2981 OF 2023
                                          WITH
                      CRIMINAL WRIT PETITION (STAMP) NO.4063 OF 2023

                Digambar Rohidas Agawane and Ors.           ...Petitioners
                      Versus
                The State of Maharashtra and Ors.           ...Respondents

                                          WITH
                      CRIMINAL WRIT PETITION (STAMP) NO.5004 OF 2023

                Jaishri Digambar Agawane and Anr.           ...Petitioners
                     Versus
                The State of Maharashtra and Ors.           ...Respondents

                Ms. Pradnya Talekar a/w Ms. Madhavi Ayyappan i/b Talekar &
                Associates, for the Petitioners.

                Dr. Abhinav Chandrachud, Special Public Prosecutor a/w Mr. Pranit
                Kulkarni, for the Respondent - State in WPST/1650/2023;
                WPST/3150/2023;            WP/716/2023;         WPST/2626/2023;
                WPST/2981/2023;       WPST/3147/2023;           WPST/3566/2023;
                WPST/2614/2023;       WPST/2711/2023;           WPST/2792/2023;
                WPST/2969/2023; WPST/4063/2023 and WP/717/2023.

                Ms. P. P. Shinde,   A.P.P for the Respondent  - State in
                WPST/2965/2023;      WPST/4605/2023;      WPST/4914/2023;
                WPST/5004/2023 and WPST/5010/2023.


N. S. Chitnis                                                                               2/4



                 ::: Uploaded on - 20/03/2023          ::: Downloaded on - 10/06/2023 17:04:15 :::
                                                                       907&910.-wpst.3150.2023(gr).doc


                Mr. Pankaj Deokar, for the Respondent No.2 in WPST/2626/2023.

                Mr. Rahul K. Dhaigude,                    for   the       Respondent           No.2        in
                WPST/2614/2023.

                                                 CORAM : REVATI MOHITE DERE &
                                                         SHARMILA U. DESHMUKH, JJ.
                                                DATE     : 15th MARCH 2023


                P.C. :

                1.                  Criminal      Writ   Petition     (Stamp)         Nos.4063/2023;

                4914/2023; 5004/2023; 5010/2023;                are not on board and hence

                taken on board.




2. Heard learned counsel for the petitioners.

3. Issue notice in all the aforesaid petitions to the original complainant as well as to Mr. Ranjitsingh Hindurao Naik-Nimbalkar, who are party respondents in all the aforsaid petitions, returnable on 30th March 2023. Hamdast permitted N. S. Chitnis 3/4 ::: Uploaded on - 20/03/2023 ::: Downloaded on - 10/06/2023 17:04:15 ::: 907&910.-wpst.3150.2023(gr).doc

4. In addition to the Court notice, learned counsel for the petitioners to serve the aforesaid respondents, by private notice and file affidavit of service before the next date.

5. Leave to amend is granted to the learned counsel for the petitioners to annex the charge-sheet and to carry out other consequential amendments in Criminal WP/716/2023;

WPST/2792/2023; WPST/3150/2023 and WPST/3147/2023 Amendment to be carried out within one week from today and amended copy be served on the other side.

6. Stand over to 30th March 2023. To be listed on the Supplementary Board.

7. Interim relief, if any, to continue till the next date.

SHARMILA U. DESHMUKH, J. REVATI MOHITE DERE, J.

N. S. Chitnis 4/4 ::: Uploaded on - 20/03/2023 ::: Downloaded on - 10/06/2023 17:04:15 :::