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

Smt. Kantabai Wd/O Pralhad Ingole ... vs Shrikrushna S/O Jairam Ahir And ...
2021 Latest Caselaw 10308 Bom

Citation : 2021 Latest Caselaw 10308 Bom
Judgement Date : 4 August, 2021

Bombay High Court
Smt. Kantabai Wd/O Pralhad Ingole ... vs Shrikrushna S/O Jairam Ahir And ... on 4 August, 2021
Bench: S. M. Modak
Order                                                             16 cas 44-2021 in sa st 25875-2019
                                                   1

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

                           CIVIL APPLICATION (CAS) NO.44/2021
                                           IN
                            SECOND APPEAL ST. NO.25875/2019

                           Smt. Kantabai wd/o. Pralhad Ingole and others,
                                            -VERSUS-
                              Shrikrushna s/o Jairam Ahir and others.


Office notes, Office Memoranda of
Coram, appearances, Court's orders                         Court's or Judge's Orders
or directions and Registrar's orders.

                                         Shri R.D. Bhuibhar, Advocate for appellants.
                                         Shri R.M Tiwari, Advocate for respondent no.1.
                                         Shri S.S. Sohani, Advocate for Respondent no.3.

                                         CORAM : S.M. MODAK, J.

DATE : AUGUST 04, 2021.

Heard learned Advocates for the parties.

There is delay of eight days in preferring second appeal. The present appellants are defendant Nos. 1 to 5. The First Appellate Court directed the present appellants to execute a sale-deed. The judgment was delivered on 21/08/2019. The reasons are mentioned in paragraph nos. 3 and 4 of the application. It is opposed on behalf of both the sets of respondents.

I find convincing reason for condonation of delay which is financial crunch as well as delivery of the wife of the appellant no.3. Hence the delay of eight days is condoned. The application for condonation of delay is disposed of.

Order 16 cas 44-2021 in sa st 25875-2019

SECOND APPEAL ST. NO. 25875/2019

Notice is waived by learned Advocate Shri Joshi, for respondent no.1 and learned Advocate Shri Sohani, for respondent no.3.

Appellant to supply copy of memo of appeal and annexures to the respondents.

Respondent no.2 Electricity Board though served on application for condonation of delay has not appeared.

Hence, matter be fixed for admission on 30/08/2021.

JUDGE

R.S. Sahare

 
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