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 36]

Bombay High Court

Valentino Saldin Alias Md. Vali Alia ... vs Union Of India And Anr on 18 March, 2019

Author: Revati Mohite Dere

Bench: Revati Mohite Dere

                                                                apeal.871.14.group.10.doc


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CRIMINAL APPELLATE JURISDICTION
                           CRIMINAL APPEAL NO. 871 OF 2014

            Shyamjibhai Govindbhai Patel @
            Satuba J. Zala                                  ...Appellant
                Versus
            The State of Maharashtra & Anr.                 ...Respondents
                                             WITH
                                  CRIMINAL APPEAL NO. 33 OF 2016

            Guruappa Narsing Ingle,
            Since deceased through legal heirs      ...Appellants
                 Versus
            The State of Maharashtra                ...Respondents
                                              WITH
                            CRIMINAL APPEAL NO. 537 OF 2014

            Jainarayan Omprakash Agarwal                    ...Appellant
                 Versus
            Union of India                                  ...Respondent
                                          WITH
                            CRIMINAL APPLICATION NO. 412 OF 2015
                                           IN
                              CRIMINAL APPEAL NO. 537 OF 2014

            Jainarayan Omprakash Agarwal                    ...Appellant
                 Versus
            Union of India                                  ...Respondent
                                             WITH
                                 CRIMINAL APPEAL NO. 547 OF 2014

            Kanhaiyalal Laxmandas Adnani                    ...Appellant
                Versus
            Union of India & Anr.                          ...Respondent




SQ Pathan                                                                                   1/4



             ::: Uploaded on - 20/03/2019              ::: Downloaded on - 20/03/2019 22:46:19 :::
                                                                 apeal.871.14.group.10.doc



                                              WITH
                                  CRIMINAL APPEAL NO. 584 OF 2014

             Valentino Saldin Alias Md. Vali Alias Vally  ...Appellant
                 Versus
            Union of India & Anr.                        ...Respondents
                                              WITH
                             CRIMINAL APPEAL NO. 588 OF 2014

             Jatin Jayantilal Shah                          ...Appellant
                  Versus
            Union of India & Anr.                          ...Respondents
                                             WITH
                                  CRIMINAL APPEAL NO. 606 OF 2014

            Bhupendra Ramniklal Parekh                      ...Appellant
                 Versus
            The State of Maharashtra                       ...Respondent
                                              WITH
                                  CRIMINAL APPEAL NO. 607 OF 2014

            Ghevarchand Laxmanday Chajer Vally      ...Appellant
                 Versus
            The State of Maharashtra                ...Respondent
                                         WITH
                            CRIMINAL APPEAL NO. 627 OF 2014

             Vinay Sabhajit Tripathi                        ...Appellant
                 Versus
            The State of Maharashtra & Anr.                ...Respondents
                                           WITH
                             CRIMINAL APPLICATION NO. 476 OF 2016
                                            IN
                               CRIMINAL APPEAL NO. 871 OF 2014




SQ Pathan                                                                                   2/4



              ::: Uploaded on - 20/03/2019             ::: Downloaded on - 20/03/2019 22:46:19 :::
                                                                       apeal.871.14.group.10.doc



             Shyamjibhai Govindbhai Patel @
             Satuba J. Zala                                       ...Applicant
                 Versus
            The State of Maharashtra & Anr.                      ...Respondents


            Mr. N. M. Nadar I/b Mr. S. V. Marwadi for the Appellant in
            Appeal/871/2014

            Mr. Satyajit Shirke I/b Mr. Uday Warunjikar for the Appellant in
            Appeal/33/2016

            Mr. P. H. Gaikwad, A.P.P for the Respondent-State

            Mr. H. S. Venegavkar for the Respondent-CBI

                                               CORAM : REVATI MOHITE DERE, J.

MONDAY. 18th MARCH 2019 P.C. :

1 It appears that whilst convicting the appellants, the learned Special Judge has awarded compensation to Dena Bank, Gujarat. Hence, it is necessary that Dena Bank, Gujarat be impleaded as party-respondent.
2 Accordingly, the appellants are granted leave to amend the title clause and implead Dena Bank, Gujarat as party-respondent.

Amendment be carried out within one week.

SQ Pathan 3/4 ::: Uploaded on - 20/03/2019 ::: Downloaded on - 20/03/2019 22:46:19 :::

apeal.871.14.group.10.doc 3 Issue notice to the added respondent i.e. Dena Bank, Gujarat, returnable on 29th April 2019. In addition to Court notice, appellants to serve the added respondent by Advocate's notice and file an affidavit of service before the returnable date.

REVATI MOHITE DERE, J.

SQ Pathan 4/4 ::: Uploaded on - 20/03/2019 ::: Downloaded on - 20/03/2019 22:46:19 :::