Citation : 2021 Latest Caselaw 3975 Bom
Judgement Date : 3 March, 2021
1 18.SA.181-2020.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
SECOND APPEAL NO. 181 OF 2020
( Tatyaji Rajeshwar Somalkar (dead), Thr. LRs.
Vs.
Shri Laxmi Vyanktesh Deosthan & Ors. )
Office Notes, Office Memoranda Court's or Judge's orders
of Coram, Appearances, Court's
orders or directions and
Registrar's orders
Shri S.D. Chopde, Advocate for the appellant/s.
CORAM: MRS. SWAPNA JOSHI, J.
DATED : 03rd MARCH, 2021.
Heard.
2. Issue notice to the respondents on the following substantial question of law:
" Whether the learned appellate Court was justified in deciding the appeal on the basis of the finding that the plaintiff has a better title than defendant ?"
3. Notice made returnable in four weeks.
CIVIL APPLICATION (CAS) 534 OF 2020
Shri Chopde, the learned counsel for the appellants submits that till today the appellants are in possession of the suit property.
2. There shall be Ad-interim stay to the effect
2 18.SA.181-2020.odt
and operation of the judgment and decree dated 20.03.2020 passed by the learned District Judge-1, Warora, District Chandrapur in Regular Civil Appeal No. 51/2017 and also judgment and decree dated 22.08.2017 passed by the learned Civil Judge, Senior Division, Warora in Special Civil Suit No. 25/2011, till returnable date.
(MRS. SWAPNA JOSHI, J.) SD. Bhimte
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!