Citation : 2021 Latest Caselaw 8476 Bom
Judgement Date : 25 June, 2021
18caf636.2020. 1/2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Civil Application (F) No.636/2020 in First Appeal st No.22415/2019
V.I.D.C. thr. Executive Engineer, Yavatmal Project Lower Division, Yavatmal.
Vs
Hanuman Dadaji Chaudhari and others.
*******************************************************************************************************************
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders
or directions and Registrar's orders.
*******************************************************************************************************************
Shri H.D. Marathe, Advocate for appellant.
Ms H.N. Jaipurkar, AGP for Respondent Nos. 2 and 3.
CORAM : S.M. MODAK, J.
DATE : 25th JUNE, 2021.
Hearing was conducted through Video Conferencing and the learned Counsel agreed that the audio and visual quality was proper.
There is a delay of 679 days in preferring an appeal.
2. Issue notice to the respondents, returnable after ten weeks.
3. Learned AGP Ms H.N. Jaipurkar, waives notice for the respondent Nos.2 and 3.
Civil Application (CAF) No.637/2020
Heard both the sides.
Stay is granted to the execution of the impugned judgment and decree subject to deposit of entire decretal amount within the period of 12 weeks.
18caf636.2020. 2/2
Application is disposed of.
The claimant is at liberty to ask for its withdrawal and it will be considered on merits.
JUDGE
rkn
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!