Citation : 2021 Latest Caselaw 7918 Bom
Judgement Date : 15 June, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
919 CIVIL APPLICATION NO.4755 OF 2021
IN FA/2298/2020 WITH CA/13477/2019 IN FA/2298/2020 WITH
CA/2599/2020 IN FA/2298/2020
DEVIDAS CHINDHU PATIL AND ORS
VERSUS
THE EXECUTIVE ENGINEER, MINOR IRRIGATION DIV. JALGAON AND
OTHERS
...
Mr. V.P. Patil, Advocate for applicants
Mr. B.V. Virdhe, AGP for respondent Nos.3 and 4
...
CORAM : SMT. VIBHA KANKANWADI, J.
DATE : 15th JUNE, 2021. PER COURT : 1 Learned Advocate Mr. Sandesh R. Patil submits that now he has
been instructed to appear for respondent Nos.1 and 2 as he has been taken
on panel. He may file his Vakalatnama within a period of one week.
2 As regards this application is concerned, applicant No.4/c wants
to change her name, surname especially, however, it can be seen that in the
Judgment and Award passed by the learned reference Court she has been
2 CA_4755_2021
addressed as 'Manisha Vilas Patil' and, therefore, it is required to be seen as
to under which name she had made signatures in the record. It is said that
the record is with this Court and therefore, learned Registrar (Judicial) to
place report before this Court, as to what are the documents in respect of
applicant No.4/c, showing that she represented her name as 'Manisha Vilas
Patil' and where she had made signatures under that name or at any point of
time it has tried to be brought on record that her real name is 'Manisha Vilas
Choudhari'. Report to be submitted on or before 23.06.2021. Place the
matter on 23.06.2021.
( 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!