Citation : 2021 Latest Caselaw 11252 Bom
Judgement Date : 18 August, 2021
31. IAST 92395-20 in FAST 92392-20.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION (ST.) NO. 92395 OF 2020
IN
FIRST APPEAL (ST) NO. 92392 OF 2020
Executive Engineer, Nandur
Madhyameshwar Project ... Applicant/Appellant
Vs.
Bhausaheb Shankar Sirsat & Ors. ... Respondents
-----
Ms. Chaitrali Deshmukh, Advocate for Applicant/Appellant. Mr. Yogesh Dabke, AGP for State-Respon dent No.2.
-----
CORAM: ABHAY AHUJA J.
DATE : 18TH AUGUST, 2021 P.C.:
1. Heard learned counsel for the Applicant and learned AGP for
Respondent No.2.
2. Learned Counsel submits that by this application, Applicant is
seeking condonation of delay of 3 years 86 days in filing Appeal against
the judgment and award dated 7th August 2017 passed by the Civil
Judge, Senior Division, Nashik in LR No. 52 of 2010, with respect to
Nikita Gadgil 1 of 2
31. IAST 92395-20 in FAST 92392-20.odt
the Mukne Dam project in respect of which several other Appeals have
also been filed in this Court.
3. From a perusal of the prayer clause, it is observed that there is a
blank with respect to the number of days of delay. Counsel for
Applicant seeks leave to amend. Leave granted. Amendment to be
carried out forthwith.
4. Issue notice to Respondents, returnable on 17th September 2021.
5. Learned AGP waives service of notice on behalf of Respondent
No.2.
6. Applicant is permitted to serve by any legitimate mode of private
service and file affidavit of service with tangible proof thereof by the
next date.
7. List the matter on 17th September 2021.
(ABHAY AHUJA, J.)
Nikita Gadgil 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!