Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Prakash Nanasaheb ... vs Shri. Rajkumar Motilal Shah
2021 Latest Caselaw 7482 Bom

Citation : 2021 Latest Caselaw 7482 Bom
Judgement Date : 19 May, 2021

Bombay High Court
Shri. Prakash Nanasaheb ... vs Shri. Rajkumar Motilal Shah on 19 May, 2021
Bench: C.V. Bhadang
                                                                       3-cra-125-17


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      CIVIL APPELLATE JURISDICTION

                   CIVIL REVISION APPLICATION NO. 125 OF 2017

 Shri.Rajkumar Motilal Shah                             ..Applicant
  Vs.
 Shri.Prakash Nanasaheb Deshpande & Anr.                ..Respondents

                                      WITH
                   CIVIL REVISION APPLICATION NO. 631 OF 2019
                                      WITH
                        CIVIL APPLICATION NO.164 OF 2019
                                      WITH
                        CIVIL APPLICATION NO.163 OF 2019
                                      WITH
                      INTERIM APPLICATION NO.328 OF 2021
                                       IN
                   CIVIL REVISION APPLICATION NO. 125 OF 2017

 Shri.Prakash Nanasaheb Deshpande & Anr.                ..Applicants
        Vs.
 Shri.Rajkumar Motilal Shah                             ..Respondent

                                      ----

 Mr. S.P. Rajepandhare for the Applicants in CRA 125/2017.
 Mr. Sudhir N. Deshpande for the Respondents in CRA 125/2017 and
 Applicants in CRA 631/2019.
                                  ----

                                     CORAM : C.V. BHADANG, J.

DATE : 19th MAY 2021 (Through Video Conferencing)

P.C.

. The revision application was heard and reserved for

judgment. Today it was listed for directions in order to intimate the

parties that the judgment will be pronounced during vacation for

Mamta Kale page 1 of 2

3-cra-125-17

which the parties give their consent. The office points out that on

the board it has been wrongly shown as part heard at 2.30 p.m. Be

that as it may, stand over to 20 May 2021 at 11.00 a.m. for

pronouncement of judgment.

C.V. BHADANG, J.

      Mamta Kale                                                page 2 of 2




 

 
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