Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Angraj S/O Dadaji Borkar vs University Grants Commission, ...
2021 Latest Caselaw 16802 Bom

Citation : 2021 Latest Caselaw 16802 Bom
Judgement Date : 3 December, 2021

Bombay High Court
Angraj S/O Dadaji Borkar vs University Grants Commission, ... on 3 December, 2021
Bench: S.B. Shukre, V.M. Deshpande
mca1040.19+                                                                                       1
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      NAGPUR BENCH : NAGPUR


              MISC. CIVIL APPLICATION (MCA) NO. 1040/2019
                                   IN
                      WRIT PETITION NO. 4873/2011
                                (Kishor S. Borkar vs. UGC & ors.)
                                 WITH
              MISC. CIVIL APPLICATION (MCA) NO. 1039/2019
                                   IN
                      WRIT PETITION NO. 4875/2011
                                (Angraj D. Borkar vs. UGC & ors.)
                                 WITH
              MISC. CIVIL APPLICATION (MCA) NO. 1041/2019
                                   IN
                      WRIT PETITION NO. 216/2012
                                (Ishwar B. Borkar, vs. UGC & ors.)
**********************************************************************************************
Office Notes, Office Memoranda of Coram,                       Court's or Judge's orders
appearances, Court's orders or directions
and Registrar's orders
**********************************************************************************************
                            Shri P.D. Meghe, Advocate for the petitioner
                            Shri A. Agrawal, Advocate for the respondent no. 1
                            Shri S.M. Puranik, Advocate for the respondent no. 2
                            Shri B.G. Kulkarni, Advocate for the respondent nos. 3 & 4
                            Shri N.R. Patil, AGP for the respondent/State
                            Shri S. Marathe, Advocate for the respondent no. 6

                          CORAM : SUNIL B. SHUKRE & V.M. DESHPANDE, JJ.

DECEMBER 03, 2021

Heard.

Considering the submissions made on behalf of the petitioners in all these petitions and also the effect of the judgment given by another Co-ordinate Bench of this Court in Writ Petition No. 1525/2014 (Vivek Tulshiram Maske vs. Gondwana University & anr.) decided on ANSARI

13/06/2014, we are of the prima-facie view that the judgment sought to be reviewed requires consideration. Hence, ADMIT.

Shri A. Agrawal, Advocate waives service of notice on behalf of the respondent no. 1, Shri S.M. Puranik, Advocate waives service of notice on behalf of the respondent no. 2, Shri B.G. Kulkarni, Advocate waives service of notice on behalf of the respondent nos. 3 & 4, Shri N.R. Patil, AGP waives service of notice on behalf of the respondent no. 5 & Shri S. Marathe, Advocate waives service of notice on behalf of the respondent no. 6.

                                        (JUDGE)                      (JUDGE)




ANSARI



 

 
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