Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravindra Ganpatrao Taderao vs State Of Maharashtra & Others
2016 Latest Caselaw 5091 Bom

Citation : 2016 Latest Caselaw 5091 Bom
Judgement Date : 30 August, 2016

Bombay High Court
Ravindra Ganpatrao Taderao vs State Of Maharashtra & Others on 30 August, 2016
Bench: V.A. Naik
                                                        1                                          wp 2940.99.odt 

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY :
                               NAGPUR BENCH : NAGPUR.




                                                                                                                                                         
                                                     Writ  Petition No.2940 of 1999
         (Ravindra S/o Ganpatrao Taderao  v  State of Maharashtra, through its Secretary, 




                                                                                                                  
              Tribal Development Department, Mantralaya, Bombay-32 and others)
    ------------------------------------------------------------------------------------------------------------------------------------------------------------------
    Office Notes, Office Memoranda of                                                                 Court's or Judges Order.
    Coram, appearances, Court's Orders
    or directions and Registrar's orders.
                                             Shri  S.G. Joshi, Advocate for the petitioner. 




                                                                                                                 
                                             Shri  A.V. Palshikar, Assistant Government Pleader for the 
                                             respondent nos. 1, 2 and 5.
                                             Shri  S.C. Mehadia, Advocate for the respondent no.3.

                                              Coram : Smt. Vasanti  A  Naik  & 




                                                                                         
                                                       Kum. Indira Jain, JJ.

Dated : 30 August, 2016.

th ig

Leave is granted to the petitioner to delete the

prayer, challenging the order of the Scrutiny Committee.

The amendment should be carried out forthwith.

                                                         JUDGE                                           JUD
                                                                                                            GE
                                                                                                               
        





     Deshmukh

                                                                            





      





                                                         2                                          wp 2940.99.odt 




                                                                                                                                      
                                                                                                 C E R T I F I C A T E




                                                                                                             

"I certify that this Order uploaded is a true and

correct copy of original signed Order."

Uploaded by : Uploaded on :

(Deshmukh) 031/09/2016 P.A. to the Hon'ble Judge.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter