Citation : 2021 Latest Caselaw 309 Bom
Judgement Date : 6 January, 2021
-1-
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
924 CIVIL APPLICATION NO.172 OF 2021
THE EXECUTIVE ENGINEER, MKVDC IRRIGATION DEPARTMENT,
OSMANABAD IRRIGATION DIV. OSMANABAD
VERSUS
PANDURANG KRUSHAN BHANDARE AND OTHERS
...
Advocate for Applicant : Shri Kulkarni Mukul S.
Advocate for Respondent No. 1 : Shri L.C.Patil ( Original Claimant)
AGP for Respondent Nos 2 & 3 : Shri S.J. Salgare
...
CORAM : M. G. SEWLIKAR, J.
DATE : 06th JANUARY, 2021. PER COURT :
1. Heard Shri Kulkarni, learned counsel for the applicant.
2. Issue notice to the respondents, returnable after twelve weeks.
3. Advocate Shri L.C. Patil, appeared suo-moto for Original Claimant/ respondent No. 1.
4. Learned AGP waives service of notice for respondent Nos. 2 and 3 & Shri L.C. Patil, learned counsel waives service of notice for respondent No. 1.
5. Shri Kulkarni, learned counsel for applicant submits that the learned Reference Court has not accepted the report of valuation and still has granted 90% of the amount of
compensation. He submits that he is ready to deposit 70% of the amount of compensation.
5. In view of the aforesaid submission, the judgment and award dated 06/06/2018 passed by the learned Reference Court, Osmanabad, District Osmanabad in Land Acquisition References No. 99 of 2014, is stayed till the disposal of the appeal, subject to depositing of entire amount of compensation by the applicant in this Court along with accrued interest thereon within a period of twelve weeks from today.
6. Failure to do so, shall entail the vacation of stay granted without back reference to this Court.
( M. G. SEWLIKAR ) JUDGE mahajansb/
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!