Citation : 2021 Latest Caselaw 10753 Bom
Judgement Date : 10 August, 2021
28CAF 1505.2021 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION (CAF) NO.1505 OF 2021
IN FIRST APPEAL ST. NO. 12558 OF 2020
(The Executive Engineer Vs. Arunlal Bisanlal Agrawal & Ors.)
__________________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
Shri T.M. Zaheer, Advocate for the applicant/
appellant.
CORAM : PUSHPA V. GANEDIWALA, J.
AUGUST 10, 2021.
Heard.
2] Issue notice to the respondents, returnable after four weeks.
3] Ms. M.H. Deshmukh, learned A.G.P., waives service of notice for respondent Nos.2 and 3.
CIVIL APPLICATION (CAF) NO. 1506/2021 4] Issue notice to the respondents, returnable after four weeks.
5] Ms. M.H. Deshmukh, learned A.G.P., waives service of notice for respondent Nos.2 and 3. 6] In the meantime, there shall be ad interim stay to the effect and operation of the impugned judgment and order dated 11/12/2019 passed by the Civil Judge, Senior Division, Achalpur in Land Acquisition Reference No. 18/2011 subject to depositing the entire decreetal amount within a
period of eight weeks.
JUDGE Sumit
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!