Citation : 2021 Latest Caselaw 9760 Bom
Judgement Date : 26 July, 2021
1 25 caf1190.21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION (CAF) NO. 1190 OF 2021 IN
FIRST APPEAL NO. 1691 OF 2019
V.I.D.C. through Executive Engineer, Bembla Canal Project, Yavatmal and
another Vs. Wasudeo Sheshrao Turake and others
_______________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
Mrs. Anjali Joshi, Advocate for appellants.
Shri Nandesh Deshpande, Advocate h/f Shri P.M. Pande, Advocate for >?
respondent no.1/applicant.
Mrs. H.N. Jaipurkar, A.G.P. for respondent nos.2 and 3.
CORAM : PUSHPA V. GANEDIWALA, J.
DATE : 26th JULY, 2021.
Heard.
(2) By this application respondent no.1 is seeking permission to withdraw the amount deposited by the appellants.
(3) Perused the application as well as impugned judgment and order and considering the amount involved, the application is allowed. The applicant/respondent no.1 is permitted to withdraw 75% of Rs.1,24,674/- with accrued interest thereon, on furnishing usual undertaking.
(4) The application stands disposed of.
JUDGE Wagh
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!