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

Rubabuddin Shaikh vs The Central Bureau Of Investigation And ... on 14 October, 2019

Author: N. B. Suryawanshi

Bench: S. S. Shinde, N. B. Suryawanshi

                                         1/1                          20.APEAL.641.2019.doc




               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    CRIMINAL APPELLATE JURISDICTION

                        CRIMINAL APPEAL NO. 641 OF 2019

Rubabuddin Shaikh                                     ...Appellant
         Versus
The Central Bureau of Investigation
and Ors.                                 ...Respondents
                                   WITH
                 CRIMINAL APPEAL NO. 656 OF 2019
Nayabuddin Shaikh                                     ...Appellant
         Versus
The Central Bureau of Investigation
and Ors.                                              ...Respondents
                                   ***
Mr. Gautam Tiwari a/w Mr. Hamdan Weldon i/by Probus Legal for the
Appellant.
Mrs. S.V. Sonawane, APP for Respondent - State.
                                   ***
                                    CORAM : S. S. SHINDE &
                                                N. B. SURYAWANSHI, JJ.
                                          DATE      : 14th OCTOBER 2019

PER COURT :

1. Learned counsel appearing for the appellant prays for eight weeks time to submit spare copies of the Appeal memo in the Registry so as to issue notices to the Respondent Nos. 2 to 23. Time granted as prayed for. Stand over to 16th December 2019.

(N. B. SURYAWANSHI, J.) (S. S. SHINDE, J.) Umesh Malani ::: Uploaded on - 15/10/2019 ::: Downloaded on - 16/10/2019 00:34:45 :::