Citation : 2021 Latest Caselaw 3441 Bom
Judgement Date : 23 February, 2021
1 921-3292-2021.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
921 WRIT PETITION NO.3292 OF 2021
DWARKADAS SANDU KOLHE AND OTHERS
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
Advocate for Petitioners : Mr. D.A. Bide h/f Mr. Wayal Vitthal
AGP for Respondents/State: Mr. K. N. Lokhande
...
CORAM : S. V. GANGAPURWALA &
SHRIKANT D. KULKARNI, JJ.
DATE : 23.02.2021
P.C. :
. The proceeding filed by the petitioners under Section 28-
A of the Land Acquisition Act are closed on two counts;
(1) The petitioners did not submit the certified copy of the judgment relied upon to claim benefit under Section 28-A of the Land Acquisition Act.
(2) The affidavit that the petitioners have not availed the benefit of rehabilitation grant, is not filed.
2. The learned counsel for the petitioners submits that
certified copy of the judgment was filed along with the application
again as per the Say of the Land Acquisition Officer, fresh certified
copy was also filed in the year 2017. The learned counsel submits
2 921-3292-2021.odt
that the petitioners have also filed the affidavit clarifying that the
petitioners have not claimed the benefit of the rehabilitation grant.
The learned counsel submits that review application was filed and the
same is also disposed of.
3. Issue notice to the respondents, returnable on 20.04.2021. The
learned A.G.P. waives notice for respondent Nos.1, 2, and 3.
(SHRIKANT D. KULKARNI, J.) (S. V. GANGAPURWALA, J.)
Sameer
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!