Citation : 2021 Latest Caselaw 8083 Bom
Judgement Date : 18 June, 2021
1/2 39-WP 85.2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
WRIT PETITION NO. 85 OF 2021
Gazala Bi Saddam Shah
vs.
The Collector, Buldhana and others
With
WRIT PETITION NO. 239 OF 2021
Supriya Gajanan Manwar
vs.
State of Maharashtra and others
----------- -----------------------------------------------------------------------------------
Office Notes, Office Memorandum of Coram, Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
----------------------------------------------------------------------------------------------
Mr. N. B. Kalwaghe, Advocate for petitioner. Mr. S. M. Ukey, Addl.G.P. for respondent Nos.1 and 2. Mr. J. B. Kasat, Advocate for respondent No.3. Mr. R. L. Khapre, Senior Advocate a/b. Mr.D.R.Khapre, Advocate for Respondent No.4.
CORAM : MANISH PITALE J.
DATED : 18th June, 2021
Hearing was conducted through Video Conferencing and the learned counsel agreed that the audio and visual quality was proper.
2. Heard learned counsel for the rival parties at length. Judgment reserved.
3. Learned counsel for the rival parties are granted time till 23rd June, 2021 to file brief written notes of arguments, if so advised.
2/2 39-WP 85.2021
4. Writ Petition No. 239 of 2021 is directed to be de-tagged from the Writ Petition No.85 of 2021 and accordingly, Writ Petition No. 239 of 2021 shall be heard after four weeks.
JUDGE KOLHE/P.A.
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!