Citation : 2021 Latest Caselaw 4703 Bom
Judgement Date : 15 March, 2021
16-1-ia-238-2020 in fast-427-2020
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO.238 OF 2020
IN
FIRST APPEAL (ST) NO.427 OF 2020
Executive Enginner,
Nandur Madhyameshwar Project ..Applicant
Vs.
Shivaji Malu Shirsat & Ors. ..Respondents
----
Digitally signed Ms.Chitrali Deshmukh for the Applicant.
by Nilam
Nilam Kamble
Kamble Date:
2021.03.15 Mr.Sachin Gite for Respondent Nso.1 and 2a.
15:16:19 +0530
Mr.A.R. Patil, AGP for Respondent No.4-State.
----
CORAM : C.V. BHADANG, J.
DATE : 15th MARCH 2021
P.C.:
. Not on board. Taken on board.
2. Issue notice to the respondents, returnable on 26th April
2021.
3. Mr.A.R. Patil, the Additional Government Pleader
waives service on behalf of the respondent no.3.
4. Mr.Sachin Gite waives service on behalf of respondent
Nos.1 and 2a.
5. Private notice is allowed, in addition to the regular
mode.
N.S. Kamble page 1 of 2 16-1-ia-238-2020 in fast-427-2020
6. The applicant to file affidavit of service by next date.
7. The learned counsel for the applicant submits that the
applicant shall deposit the entire amount of the award along with
interest before the Reference Court within twelve weeks from today.
8. In such circumstances, there shall be interim stay of the
impugned judgment and award pending appeal subject to the
applicant depositing entire amount of the award along with interest
before the Reference Court within twelve weeks from today.
9. In the event of failure to depoist the amount, the stay
shall stand vacated without reference to the Court.
10. The Civil Application is disposed of.
C.V. BHADANG, J.
N.S. Kamble page 2 of 2
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!