Citation : 2021 Latest Caselaw 7895 Bom
Judgement Date : 15 June, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
942 CIVIL APPLICATION NO.5390 OF 2021
IN FA/145/2020
WITH
CA/5389/2021 IN FA/145/2020
MADHUKAR GOVIND KHANDADE (DIED) THR LRS DAIVSHALA AND ORS
VERSUS
THE STATE OF MAHARASHTRA AND ORS
...
Mrs. P.G. Sontakke, Advocate for applicants
Mr. A.B. Chate, AGP for respondent Nos.1 and 2
Mr. S.B. Patil, Advocate for respondent Nos.3 and 4
...
CORAM : SMT. VIBHA KANKANWADI, J.
DATE : 15th JUNE, 2021. PER COURT : 1 Present application has been filed by the respondent in First
Appeal to bring the legal representatives of the original respondent. In fact,
it appears that the original respondent Madhukar Govindrao Khandade
expired on 25.08.2016, whereas the Judgment has been delivered in his
matter along with other group by the learned reference Court on 28.02.2018.
That means, prior to pronouncement of the said Judgment claimant before
the reference Court had expired and there was no attempt by the present
2 CA_5390_2021
applicants to get themselves brought on record.
2 Now, the acquiring body has no objection to bring the legal
representatives on record. Further, the legal position can be seen that though
the original claimant has expired, that decree was passed in favour of
deceased and, therefore, there is no hurdle in bringing the present applicants
on record.
3 Application stands allowed. 4 The learned Advocate for the original appellant before this Court
to carry out the necessary amendment within two weeks.
5 Application stands disposed of accordingly.
6 Place the matter for further consideration as regards Civil
Application No.5389 of 2021 on 01.07.2021 after the amendment is carried
out.
( Smt. Vibha Kankanwadi, J. )
agd
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!