Citation : 2021 Latest Caselaw 2843 Bom
Judgement Date : 11 February, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
937 SECOND APPEAL NO.202 OF 2018
WITH CA/3595/2018 IN SA/202/2018
LILABAI RAGHUNATH SASE AND OTHERS
VERSUS
RAGHUNATH ASARAJI SASE AND OTHERS
...
Mr. M.M. Patil, Advocate for appellants
Mr. N.C. Garud, Advocate for respondent Nos.1 to 4
...
CORAM : SMT. VIBHA KANKANWADI, J.
DATE : 11th FEBRUARY, 2021. PER COURT : 1 Learned Advocate Mr. N.C. Garud representing the respondent
Nos.1 to 4 submits that he wants to check the legal position, as earlier it was
submitted that the decision in Revanasiddappa and another vs. Mallikarjun
and others reported in (2011) 11 Supreme Court Cases, 1 is pending for
consideration before the Apex Court and by the said Judgment the point has
been referred to the Larger Bench and he wants to ensure that whether the
said point has been decided by the Larger Bench or not.
2 Taking into consideration the fact that the point has been
2 SA_202_2018
referred to the Larger Bench and the learned Advocate appearing for the
respondent Nos.1 to 4 wants to ensure about whether the decision has been
given or not, a longer date is given.
3 Stand over till 04.06.2021.
4 Interim relief granted earlier to continue till then.
( Smt. Vibha Kankanwadi, J. )
agd
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!