Citation : 2021 Latest Caselaw 951 Bom
Judgement Date : 14 January, 2021
1 924-WP-519-2021.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
924 WRIT PETITION NO. 519 OF 2021
BABURAO RAMCHANDRA KHATAKE
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
......
Advocate for Petitioner : Mr. More Abhijit S.
AGP for Respondent No.1-State : Mr. R. D. Sanap
.....
CORAM : V. K. JADHAV, J.
DATED : 14TH JANUARY, 2021
PER COURT :-
1. Though the office has raised objection as the matter
pertains to the First Appeal for consideration, however,
learned counsel for the petitioner has pointed out that in
para 6 of the judgment and order passed by the Civil Judge
Senior Division, Paranda in L.A.R. No. 647 of 2011, it is
observed that in spite of taking sufficient time, the claimant
(petitioner herein) has failed to adduce evidence in support
of the claim and therefore, the matter proceeded without the
evidence of the claimant on merit. Learned counsel for the
petitioner submits that the ratio laid down by the Hon'ble
Division Bench of this Court in a reference in Civil Revision
vre/-
2 924-WP-519-2021.odt
Application No. 63 of 2017 [Diwakar Prabhakar Chopade v.
The Sub-Divisional Officer (Land Acquisition Officer), Sillod,
District Aurangabad] and other connected matters decided
on 17.10.2019, is squarely applicable to the present case
and in view of the same, the Writ Petition is maintainable.
2. In view of the above submissions and considering the
ratio laid down by the Division Bench of this Court in the
above case, issue notice to the respondents, returnable on
25.02.2021. Learned AGP waives notice for respondent no.1.
( V. K. JADHAV, J. )
vre/-
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!