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 2, Cited by 0]

Bombay High Court

Nayabuddin Shaikh vs The Central Bureau Of Investigation And ... on 24 June, 2019

Bench: Indrajit Mahanty, A.M.Badar

                                                          10 apeal 656-19, 641-19.doc


                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL APPEAL NO. 656 OF             2019

 Nayabuddin Shaikh                                ... Appellant

          V/s.

 The Central Bureau of Investigation
 and Ors.                                         ... Respondents

                                   WITH
                      CRIMINAL APPEAL NO. 641 OF             2019

 Rubabuddin Shaikh                                ... Appellant

          V/s.

 The Central Bureau of Investigation
 and Ors.                                      ... Respondents
                              ----------------
 Mr.B.M.Thakur, for the Appellant in Cr. Appeal No.656/2019.
 Mr.Gautam Tiwari, for the appellant in Cr. Appeal No.641/2019.
 Mrs.S.V.Sonawane, APP for the State in Cr. Appeal No.656/2019.
 Mr.V.B.Konde-Deshmukh, APP for the State Cr. Appeal No.641/2019.
                              ----------------

                                   CORAM : INDRAJIT MAHANTY &
                                           A.M.BADAR, JJ.

                                    DATE   : 24TH JUNE, 2019

 P.C.

 1]        Heard learned Counsel appearing for the Appellants/victims of

 the alleged crime.            As these appeals are preferred by victims as

 defined under Section 2(wa) of the Cr.P.C., the following order :




 Sneha Chavan                                                                        1/2




::: Uploaded on - 25/06/2019                     ::: Downloaded on - 26/06/2019 00:51:35 :::
                                                         10 apeal 656-19, 641-19.doc

                               ORDER

1. Admit.

2. Issue notice to Respondents. Learned APP waives notice for Respondent/State.

3. Call for R & P.

4. In lieu of action under Section 390 of Cr.P.C., we direct that the Respondents/ accused shall be released on bail on executing PR Bond of Rs. 15,000/- and on furnishing surety in the like amount by each of them, before the learned Trial Court.

(A.M.BADAR, J) (INDRAJIT MAHANTY, J) Sneha Chavan 2/2 ::: Uploaded on - 25/06/2019 ::: Downloaded on - 26/06/2019 00:51:35 :::