Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V. I. D. C. Through Its Executive ... vs Sau. Shweta Prasanna Muley And ...
2021 Latest Caselaw 11725 Bom

Citation : 2021 Latest Caselaw 11725 Bom
Judgement Date : 24 August, 2021

Bombay High Court
V. I. D. C. Through Its Executive ... vs Sau. Shweta Prasanna Muley And ... on 24 August, 2021
Bench: Pushpa V. Ganediwala
14caf1552.21.odt                                                                                 1


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

                         CIVIL APPLICATION NO. 1552 OF 2021
                                         IN
                            FIRST APPEAL NO. 391 OF 2021
         (V.I.D.C., Amravati and anr. Vs. Sau. Shweta Prasanna Mule and ors.)
--------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of                             Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
---------------------------------------------------------------------------------------------------------
                          Shri M.A. Kadu, Advocate with Ms. Mallika Babhulkar,
                          Advocate for the appellant.
                          Ms. Falguni Badani, Advocate h/f Shri S.V. Sirpurkar,
                          Advocate for respondent No.1.
                          Mrs. M.H. Deshmukh, A.G.P. for respondent Nos.2 and 3.


                                  CORAM:-            PUSHPA V. GANEDIWALA, J.
                                  DATED :-           AUGUST 24, 2021

                                              Heard.

As the amount has already been deposited by the appellant with the Registry of this Court, the present application for permission to deposit the decretal amount stands disposed of being infructuous.

As the whole decretal amount has already been deposited by the appellant, there shall be stay to the operation and execution of the impugned judgment and award in Case No. 130/AMT/AMT/2018, pending decision of this appeal.

The application is disposed of.

JUDGE *DB

 
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