Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zilla Parishad, Nagpur Thr. Its ... vs Gulab S/O Lahanu Kailakhe And ...
2021 Latest Caselaw 6294 Bom

Citation : 2021 Latest Caselaw 6294 Bom
Judgement Date : 8 April, 2021

Bombay High Court
Zilla Parishad, Nagpur Thr. Its ... vs Gulab S/O Lahanu Kailakhe And ... on 8 April, 2021
Bench: S. M. Modak
caf.802.21                                                                                        1/2


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

                     Civil Application [CAF] No.802 of 2021
                                        in
                        First Appeal St. No.4164 of 2021

               Zilla Parishad, Nagpur through its Chief Executive Officer
                                          vs.
                            Gulab Lahanu Kailakhe & others
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Office notes, Office Memoranda of
Coram, appearances, Court's orders                             Court's or Judge's Orders
or directions and Registrar's orders.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=


                           Shri I.S. Charlewar, Advocate for the Applicant/Appellant.


                                            CORAM : S.M. MODAK, J.

DATE : 8th APRIL, 2021

Hearing was conducted through Video Conferencing and the learned Counsel agreed that the audio and visual quality was proper.

Heard the learned Counsel for the applicant- appellant.

Even though they have protested about the relationship in between them and the deceased as employer and employee, the trial Court has neither framed any issue nor there is a finding on it. Apart from that, the appellant wants to challenge the judgment on the ground of quantum. The appeal can be admitted only after grant of leave.

Issue notice to the respondents, returnable after six weeks.

Civil Application St.No.5376/2021:

There is a delay of 1168 in preferring the appeal.

caf.802.21 2/2

Issue notice to the respondents, returnable after six weeks.

Civil Application St.No.4166/2021:

The appellant has deposited Rs.2,68,267/- before the trial Court. In view of that, stay is granted to the execution of the decree only in respect of direction to the present appellant is concerned.

The claimants are entitled to ask for withdrawal. The application is disposed of.

JUDGE *sandesh

 
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