Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V. I. D. C. Through Its Executive ... vs Sau. Gunmalabai Subhashchandra ...
2021 Latest Caselaw 8146 Bom

Citation : 2021 Latest Caselaw 8146 Bom
Judgement Date : 19 June, 2021

Bombay High Court
V. I. D. C. Through Its Executive ... vs Sau. Gunmalabai Subhashchandra ... on 19 June, 2021
Bench: S. M. Modak
12.FAST.12283.2019.                                                                                            1/2


                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                NAGPUR BENCH, NAGPUR

                                Civil Application (CAF) No.258/2020
                                                  IN
                                 First Appeal Stamp No.12283/2019
      V.I.D.C. through its Executive Engineer, Lower Wardha Project, Wardha & Anr. Vs. Sau.
                              Gunmalabai Subhashchandra Jain & Ors.
*******************************************************************************************************************
Office notes, Office Memoranda of
Coram, appearances, Court's orders                               Court's or Judge's Orders
or directions and Registrar's orders.
*******************************************************************************************************************
                 Shri J.B. Kasat, Advocate for the Applicants/Appellants.
                 Shri M.A. Kadu, AGP for Respondent Nos.2 and 3.

                 CORAM : S.M. MODAK, J.

DATE : 19th JUNE, 2021.

Hearing was conducted through Video Conferencing and the learned Counsel agreed that the audio and visual quality was proper.

Heard both the sides.

Though it was necessary to join V.I.D.C. as a party before the Reference Court, they have not joined. There is no need to issue notice to the claimant.

Learned AGP Shri M.A. Kadu waives service for respondent Nos.2 and 3.

Leave to prefer an appeal is granted to V.I.D.C.

The civil application is disposed of.

Civil Application (CAF) Stamp No.12286/2019

Issue notice to the respondents, returnable after six weeks.

Learned AGP Shri M.A. Kadu waives service for

12.FAST.12283.2019. 2/2

respondent Nos.2 and 3.

Civil Application (CAF) Stamp No.12287/2019

Stay is granted to the execution of the impugned judgment and award, subject to deposit the entire decretal amount in this Court within a period of three months.

The civil application is disposed of.

The claimant is at liberty to apply for withdrawal.

JUDGE

vijay

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter