Citation : 2021 Latest Caselaw 11191 Bom
Judgement Date : 17 August, 2021
1 15-IA 1221-21 in FAST
6342-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO.1221 OF 2021
IN
FIRST APPEAL (ST) NO.6342 OF 2021
The Executive Engineer,
Minor Project Department, Kolhapur ... Applicant/Appellant
Vs.
Tukaram Pundalik Gavade & Ors. ...Respondents
-----
Ms. Chaitrali Deshmukh for applicant/appellant. Mr. Yogesh Dabke, AGP for the State.
-----
CORAM: ABHAY AHUJA J.
DATE : 17TH AUGUST, 2021
P.C.:
1. Heard learned counsel for applicant/appellant.
2. This is an application for stay of the judgment and award
dated 4th December, 2018 passed by the learned Civil Judge, Senior
Division, Gadhinglaj challenging the compensation granted
thereunder.
3. Issue notice to the respondents, returnable on
16/09/2021.
Mugdha 1 of 2
2 15-IA 1221-21 in FAST
6342-21.odt
4. Mr. Dabke, learned AGP, waives service of notice on
behalf of Respondent Nos. 5 and 6.
5. List the matter on 16/09/2021.
6. Applicant/appellant is permitted to serve by private
notice and file an affidavit with tangible proof by the next date.
(ABHAY AHUJA, J.)
MUGDHA M PARANJAPE Digitally signed by MUGDHA M PARANJAPE Date: 2021.08.18 12:20:39 +0530
Mugdha 2 of 2
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!