Citation : 2021 Latest Caselaw 7285 Bom
Judgement Date : 5 May, 2021
1 918-ca-4792-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
918 CIVIL APPLICATION NO. 4792 OF 2021
IN FIRST APPEAL NO.768 OF 2021
THE EX. ENGINEER, UPPER PENGANGA PROJECT DIV. NO. 6 NANDED AND
OTHERS
VERSUS
SAYYAD BASHIR ALI SAYYAD ALI
...
Advocate for Applicant No.1 : Shri Shyam C. Arora
AGP for Applicant Nos. 2 and 3 : Shri S. S. Dande
Advocate for Respondent-claimant :- Shri S. S. Thombre
...
CORAM : ANIL S. KILOR, J.
DATE : 5th MAY, 2021
...
PER COURT :
1. Issue notice to the respondent. Shri Thombre, learned counsel
waives notice for the respondent-claimant.
2. Shri Arora, learned counsel for the Applicant makes a statement that the Acquiring Body is ready to deposit the decreetal amount in this Court and in view of the same, he presses for grant of stay.
3. The learned counsel for the claimant has no objection if the decreetal amount is deposited.
4. In view of the statement of the learned counsel for the applicant- appellant that the decreetal amount shall be deposited within a period of twelve weeks from today, the stay is granted to the impugned Judgment and Decree in terms of prayer clause 'B'.
5. In case, applicant-appellant fails to deposit the decreetal amount within twelve weeks, the stay would stand vacated.
6. The application is disposed of.
(ANIL S. KILOR, J.) shp/-
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!