Citation : 2021 Latest Caselaw 11324 Bom
Judgement Date : 18 August, 2021
26A. IA 3010-20 in FAST 4362-20.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 3010 OF 2020
IN
FIRST APPEAL (ST.) NO. 4362 OF 2020
The Executive Engineer,
Kanher Canal Division No. 2. ... Applicant/Appellant
Vs.
Aananda Rajaram Shinde & Ors. ... Respondents
Mr. Y. G. Thorat i/b Mr. D. D. Shinde, Advocate for the
Applicant/Appellant.
Mr. Yogesh Dabke, AGP for State-Respondent Nos. 5 and 6.
CORAM : ABHAY AHUJA, J.
DATE : 18th AUGUST 2021 PC: 1. Heard.
2. Learned Counsel for the Applicant is seeking stay of the
judgment and award dated 6 th July 2018 passed by the Learned Civil
Judge, Senior Division, Karad in LAR No. 07 of 2014.
3. Learned counsel for the Applicant submits that the land was
acquired for the road of Tarali Project.
4. Issue notice to Respondents, returnable on 17 th September 2021.
Learned AGP waives service of notice on behalf of Respondent Nos. 5
and 6.
Nikita Gadgil 1 of 2
26A. IA 3010-20 in FAST 4362-20.odt
5 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.
6. 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!