Citation : 2021 Latest Caselaw 3152 Bom
Judgement Date : 17 February, 2021
{1} FA 1294 OF 2006 & ORS.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
932 FIRST APPEAL NO.1294 OF 2006
SHESHRAO GANPATI THOSAR THR. LRS.
VERSUS
THE STATE OF MAHARASHTRA
...
WITH CA/14942/2019 IN FA/1295/2006 WITH
CA/14943/2019 IN FA/1294/2006 WITH FA/1295/2006
...
Advocate for Appellants : Shri Babasaheb A. Dhengle
AGP for Respondent : Shri P.M.Kulkarni
...
CORAM : M.G.SEWLIKAR, J.
DATE: 17th February, 2021 PER COURT:- 1. Heard.
2. Shri B.A.Dhengle, learned counsel for the appellants
submits that similar matters have been remanded to the
Reference Court on the ground that the Acquiring Body was not a
party to the Reference. He has tendered across the Bar the order
dated 11-12-2019 passed in First Appeal No.289 of 2014 and
other First Appeals. He submitted that in all the matters arising
out of the same project, the appeals are remanded to the
Reference Court on the ground that Acquiring Body was not a
party to the Reference.
{2} FA 1294 OF 2006 & ORS.
3. Learned AGP for the respondent-State also concedes this
position.
4. In view of this, the impugned Judgment passed by the
Reference Court is set aside. Matters are remanded to the
Reference Court.
5. The Reference Court is directed to add the Acquiring Body
as a party respondent. The Reference Court shall give
opportunity to lead evidence to both the sides.
6. With these directions, appeals are disposed of. Pending
Civil Applications stand disposed of.
7. Record and Proceedings be sent back to the Reference
Court forthwith.
( M.G.SEWLIKAR ) JUDGE SPT
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!