Citation : 2021 Latest Caselaw 320 Bom
Judgement Date : 6 January, 2021
1 CA F 1592.2020
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
Civil Application (F) No.1592/2020 in F.A. St. No.12482/2020
(Madhukar Samarth and others V The State of Maharashtra and others)
----------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - ----------------
Shri S.N. Nandeshwar, Adv for applicants.
Shri M.A. Kadu, Adv for resp. nos. 1 and 2.
Shri Jagtap, Adv for resp. no.3.
CORAM : S.M. MODAK, J.
DATE : 06-01-2021.
There is a delay of 2015 days in preferring an appeal against the Reference Court judgment.
Issue notice to the respondents. Learned AGP Shri Kadu, waives notice for respondent nos.1 and 2.
Shri Jagtap, learned Advocate, waives notice for respondent no.3.
Copies be supplied to the Standing Counsel of respondent no. 3.
List the matter after four weeks.
(S.M. Modak, J.) Deshmukh
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!