Citation : 2021 Latest Caselaw 9571 Bom
Judgement Date : 20 July, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
947 SECOND APPEAL NO.490 OF 2011
WITH
CA/10851/2019 IN SA/490/2011
DURGADAS DAGDU GIRI AND ORS
VERSUS
GANESH GIRI DAGDU GIRI AND ORS
...
Advocate for Appellants : Mr. Dhorde Vikram R.
Advocate for Respondent No.1 and 3 : Mr. D. P. Palodkar
Advocate for Respondent No.5 : Mr. P. S. Adgighe
R/3-a Served
R/2 Died
...
CORAM : SMT.VIBHA KANKANWADI, J.
DATE : 20-07-2021.
ORDER :
1. Submissions on behalf of both the parties have been heard and the matter is reserved for pronouncement of order/Judgment.
2. Interim relief, if any granted earlier, to continue till the pronouncement of order/Judgment.
RESERVED FOR ORDER/JUDGMENT
(SMT. VIBHA KANKANWADI) JUDGE
vjg/-
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!