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

B.V. Satya Sai Prasad, Promoter ... vs The State Of Maharashtra And Anr on 9 September, 2019

Author: S.S. Shinde

Bench: S.S. Shinde

                                           1/2                     17-17.3-wp-377-2019.doc




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL WRIT PETITION NO. 377 OF 2019

Mr.B.V.Satya Sai Prasad
of M/s. Sai Rayalseema Paper Mills Ltd.                      ...Petitioner

         Versus

State of Maharashtra and Anr.                                ...Respondents


                                  WITH
                  CRIMINAL WRIT PETITION NO. 378 OF 2019
                                  WITH
                  CRIMINAL WRIT PETITION NO. 379 OF 2019
                                  WITH
                  CRIMINAL WRIT PETITION NO. 380 OF 2019
                                  -----

Mr.B.V.Salunkhe i/b. Mr.S.S.Prabhune for the Petitioner.
Mr. A.R.Patil, APP for Respondent - State.
Mr.Rajesh Kanoja i/b. RES Juris for Respondent No.2.
                                 -----


                                        CORAM : S.S. SHINDE, J.

DATE : 9th SEPTEMBER 2019 P.C.:

1. Advocate Mr.B.V.Salunkhe mentions the matter for advocate on record for the petitioners and brings to the notice of this Court that the advocate on record has filed a leave note and hence, prays for an adjournment.

Trupti ::: Uploaded on - 11/09/2019 ::: Downloaded on - 11/09/2019 20:56:31 ::: 2/2 17-17.3-wp-377-2019.doc

2. At his request, stand over to 20.09.2019 with an understanding that no prayer for further adjournment will be entertained. Ad-interim relief, if any granted earlier, to continue till then.

(S.S. SHINDE, J.) Trupti ::: Uploaded on - 11/09/2019 ::: Downloaded on - 11/09/2019 20:56:31 :::