Citation : 2021 Latest Caselaw 3159 Bom
Judgement Date : 17 February, 2021
Chitra Sonawane 8-(3)IAST-3549-21.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION [STAMP] NO.3549 OF 2021
IN
FIRST APPEAL [STAMP] NO.3546 OF 2021
M.S.R.T.C.,Bombay Central, Mumbai. ]...Applicant.
Vs.
Vandana Gendev Gaikwad ]...Respondent
...
Mr.Nitesh V. Bhutekar, for applicant/appellant.
None for respondent.
CORAM : PRITHVIRAJ K. CHAVAN, J.
DATE : 17TH FEBRUARY, 2021.
P.C. :
1. The appellant/MSRTC impugns the judgment and award passed by the MACT, Mumbai, in MACP no.297 of 2014, seeking stay to the effect and implementation of impugned judgment and award dated 17 th October 2019.
2. The learned Counsel for the appellant undertakes to deposit the amount with accrued interest within 4 weeks before M.A.C.T., Mumbai. Statement is accepted. There shall be ad-interim relief in terms of prayer clause (a). If the appellant fails to deposit the amount within 4 weeks, ad-interim relief shall stand vacated without further reference to the Court.
[PRITHVIRAJ K.CHAVAN,J.]
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!