Citation : 2021 Latest Caselaw 10134 Bom
Judgement Date : 2 August, 2021
3-app-332-2016.doc
jsn
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
APPEAL NO.332 OF 2016
WITH
MISCELLANEOUS PETITION (L) NO.98 OF 2015
Abha Dastane - Rao and Anr. ...Petitioners
Versus
Prabhakar Deolankar and 2 Ors. ...Respondents
WITH
INTERIM APPLICATION (L) NO.7673 OF 2021
IN
APPEAL NO.332 OF 2016
WITH
INTERIM APPLICATION (L) NO.8520 OF 2021
IN
APPEAL NO.332 OF 2016
WITH
NOTICE OF MOTION NO.1590 OF 2017
IN
APPEAL NO.332 OF 2016
----------
Ms. Abha Dastane - Rao for the Appellant No.1 present in
person and C.A. for Appellant No.2.
Mr. S.N. Chandrachood, for Respondent No.1.
Mr. P.R. Arjunwadkar with Ms. Himani Ghadigaonkar i/b. Mr.
Hemant Ghadigaonkar for Respondent Nos.2 and 3.
----------
CORAM : R.D. DHANUKA &
R.I. CHAGLA, JJ.
DATE : 2 AUGUST, 2021
1/2
::: Uploaded on - 04/08/2021 ::: Downloaded on - 04/08/2021 21:37:48 :::
3-app-332-2016.doc
ORDER :
Matter to be placed for hearing and fnal
disposal at 2.30 p.m. on 25th August, 2021. It is made
clear that no further adjournment would be granted.
Parties are directed to fle their brief written arguments
along with photocopies of judgments which they
proposed to rely upon in support of their rival
contentions and to serve copies thereof on the other
side in advance.
[R.I. CHAGLA J.] [R.D. DHANUKA, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!