Citation : 2021 Latest Caselaw 8906 Bom
Judgement Date : 8 July, 2021
*1* 933ca3903a3906o08
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.3903 OF 2008
IN WP/1652/2008
BHASKAR HARI SURYAWANSHI
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
WITH
CIVIL APPLICATION NO.3906 OF 2008
IN WP/1653/2008
VIJAY HARI SURYAWANSHI
VERSUS
THE STATE OF MAHARASHTRA AND ORS
...
Advocate for the Applicants : Shri M.A.Golegaonkar h/f Shri A.S.
Golegaonkar
AGP for the Respondents/ State : Shri S.K. Tambe
...
CORAM : RAVINDRA V. GHUGE
&
S.G. MEHARE, JJ.
DATE :- 08th July, 2021
Per Court :-
1. After perusing the prayer clauses put forth in the petitions,
the learned advocate for the applicants submits that the petitioners are no
longer in employment for more than a decade and as the petitions are ripe
for final hearing, the prayers in these Civil Applications would not survive
for the present. He further adds that in the event, their claims are
validated under the judgment of this Court, the employment that they
*2* 933ca3903a3906o08
have lost will have to be restored to them and then they would stand to
gain all benefits with retrospective effect.
2. In view of the above, both these Civil Applications are
disposed off. It be noted that if the petitioners succeed and their claims are
validated, they would be at liberty to seek consequential benefits in
relation to their employment. This issue would then be considered along
with the petitions.
3. List both Writ Petitions for final hearing on 26.08.2021.
kps (S.G. MEHARE, J.) (RAVINDRA V. GHUGE, 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!