Citation : 2021 Latest Caselaw 7951 Bom
Judgement Date : 16 June, 2021
13.FAST.12277.2019. 1/2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Civil Application (CAF) No.151/2020
IN
First Appeal Stamp No.12277/2019
V.I.D.C. through its Executive Engineer, Lower Wardha Project Division, Wardha & Anr. Vs. Nilesh
Shrikrushna Zade & Ors.
*******************************************************************************************************************
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
*******************************************************************************************************************
Shri Vinay Dahat, Advocate h/f Shri J.B. Kasat, Advocate for the Applicants/Appellants.
Shri M.A. Kadu, AGP for Respondent Nos.3 and 4.
CORAM : S.M. MODAK, J.
DATE : 16th JUNE, 2021.
Hearing was conducted through Video Conferencing and the learned Counsel agreed that the audio and visual quality was proper.
Though, V.I.D.C. was not a party before the Reference Court, only Executive Engineer was a party. Hence, leave to prefer an appeal is granted to V.I.D.C. along with the Executive Engineer.
The civil application is disposed of.
Civil Application (CAF) Stamp No.12280/2019
Issue notice to the respondents, returnable after six weeks.
Learned AGP Shri M.A. Kadu waives service for respondent Nos.3 and 4.
Civil Application (CAF) Stamp No.12281/2019
Stay is granted to the execution of the impugned judgment and decree, subject to deposit the entire decretal amount
13.FAST.12277.2019. 2/2
before this Court within a period of ten weeks.
The civil application is disposed of.
The claimants are at liberty to apply for withdrawal and it will be considered on merits.
JUDGE
vijay
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!