Bombay High Court
Radheshyam Shyamlal Gupta vs The State Of Maharashtra And Anr on 11 April, 2019
Author: A. M. Badar
Bench: Indrajit Mahanty, A. M. Badar
3 - APEAL. 1358-12, connected matters
VPH
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL No. 1358 OF 2012
WITH
CRIMINAL APPLICATION No. 1928 OF 2012
ICICI Bank Ltd. ... Appellant
Vs.
The State of Maharashtra & Anr. ... Respondents
WITH
WRIT PETITION No. 3232 OF 2011
WITH
CRIMINAL APPLICATION No. 204 OF 2015
WITH
CRIMINAL APPEAL No. 355 OF 2016
WITH
CRIMINAL APPEAL No. 384 OF 2015
WITH
CRIMINAL APPLICATION No. 538 OF 2015
WITH
CRIMINAL APPLICATION No. 352 OF 2017
WITH
CRIMINAL APPEAL No. 386 OF 2016
Radheshyam S. Gupta ... Petitioner
Vs.
The State of Maharashtra ... Respondent
WITH
CRIMINAL APPEAL No. 12 OF 2016
Radheshyam S. Gupta ... Petitioner
Vs.
The Competent Authority & Ors. ... Respondents
WITH
CRIMINAL APPEAL No. 763 OF 2013
1 / 3
::: Uploaded on - 12/04/2019 ::: Downloaded on - 13/04/2019 01:47:21 :::
3 - APEAL. 1358-12, connected matters
WITH
CRIMINAL APPLICATION No. 320 OF 2013
WITH
CRIMINAL APPLICATION No. 1547 OF 2016
Standard Chartered Bank ... Appellant
Vs.
The State of Maharashtra & Anr. ... Respondents
WITH
CRIMINAL APPEAL No. 47 OF 2016
Madanlal Harilal Gupta ... Appellant
Vs.
The Competent Authority & Ors. ... Respondents
***
Mr. Arun Siwach, Ms. Prachi Vasudeo i/b Cyril Amarchand
Mangaldas, for the Appellant in APEAL 1358/2012.
Mr. H. J. Dedhia, APP for the Respondent - State.
Mr. R. L. Motwani, for the Respondent - Standard Chartered Bank.
***
CORAM : INDRAJIT MAHANTY, &
A. M. BADAR, JJ.
DATE : APRIL 11, 2019 PC :
1. Learned counsel for the Appellant submits that there is factual inaccuracy contained in para 15 of the impugned order dated 20.11.2012. He asserts that finding recorded by the MPID Court to the effect that "the disputed property is standing in the individual name" is incorrect. The said property is purchased in the name of company Laxmi Cars Pvt. Ltd. In support of this 2 / 3 ::: Uploaded on - 12/04/2019 ::: Downloaded on - 13/04/2019 01:47:21 ::: 3 - APEAL. 1358-12, connected matters submission, the learned counsel placed reliance on "Form 8", available at page 74 of the appeal memo.
2. The learned APP for the State prays for some time to obtain instructions in the matter and file affidavit, if necessary. S. O. to 17th June, 2019.
Sd/- Sd
[A. M. BADAR, J.] [INDRAJIT MAHANTY, J.]
Vinayak Halemath
3 / 3
::: Uploaded on - 12/04/2019 ::: Downloaded on - 13/04/2019 01:47:21 :::