Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh S/O Pannalal Kasat vs State Of Maharashtra, Thr. ...
2016 Latest Caselaw 3036 Bom

Citation : 2016 Latest Caselaw 3036 Bom
Judgement Date : 20 June, 2016

Bombay High Court
Rajesh S/O Pannalal Kasat vs State Of Maharashtra, Thr. ... on 20 June, 2016
Bench: Z.A. Haq
                                                                                         1                                                             wp3373.16

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




                                                                                                                                                                           
                                                          WRIT PETITION NO.3373 OF 2016
       (Rajesh s/o Pannalal Kasat ..vs.. State of Maharashtra, through its Secretary, Ministry of Power and




                                                                                                                                 
                                       Electric Supply, Mumbai and others)
     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 
    Office Notes, Office Memoranda of Coram,                                                                                          Court's or Judge's orders
    appearances, Court's orders of directions
    and Registrar's orders




                                                                                                                                
    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 



                                                                                  CORAM :  Z.A. HAQ, J.

DATED : 20-06-2016

ig Heard Shri S.S. Dhengale, Advocate for the petitioner.

The grievance of the petitioner is that without

fixing the amount of compensation and without calculating the area that will be affected because of laying down of transmission line, the towers are being

erected.

Issue notice, returnable on 04-07-2016. By an ad-interim order, the respondent No.4 is restrained from erecting the tower and laying down the

transmission line pursuant to the permission granted by the learned Collector by the order dated 02-02-2015.

Shri A.D. Sonak, Assistant Government Pleader

waives notice for the respondent Nos.1, 2,3 and 5.

JUDGE

adgokar

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter