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

Western Coalfields Ltd. Through ... vs Spl. Land Acquisition Officer, ...
2016 Latest Caselaw 844 Bom

Citation : 2016 Latest Caselaw 844 Bom
Judgement Date : 22 March, 2016

Bombay High Court
Western Coalfields Ltd. Through ... vs Spl. Land Acquisition Officer, ... on 22 March, 2016
Bench: S.B. Shukre
    wp5640.14.odt                                                                                                                  1/1 



                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                         
                                  NAGPUR BENCH, NAGPUR.




                                                                                            
                                       WRIT PETITION No.5640 OF 2014
                                                                       
     (Western Coalfields Ltd., Tadali, Distt. Chandrapur, through its Area General Manager  Vs.
           Special Land Acquisition Offaicer & Sub Divisional Officer, Wani and others)
    __________________________________________________________________________




                                                                                           
    Office Notes, Office Memoramda of Coram,
    appearances, Court's orders of directions                                Court's or Judge's orders.
    and Registrar's Orders.
                                                     
                                                 Mr. P.N. Rajurkar, Advocate for the Petitioner.




                                                                         
                                                 Mr. A.M. Balpande, AGP for the Respondent No.1.

Mr. A.R. Chavhan, Advocate for the Respondent Nos 2 to 4.

CORAM : S.B. SHUKRE

nd , J .

                                        DATE    :   22
                                                           MARCH, 2016.
                                               

Learned counsel for the petitioner seeks time for getting appropriate instructions in the matter.

Learned A.G.P. for the respondent No.1 states that copy of the petition has not been furnished

to the respondent no.1.

Petitioner to supply copy of the petition

along with all annexures to the respondent No.1- State.

Stand over to 5.4.2016.

JUDGE

DWW

 
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