Citation : 2021 Latest Caselaw 7502 Bom
Judgement Date : 27 May, 2021
4-CA.4851-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.4851 OF 2021
IN
FIRST APPEAL NO.774 OF 2016
Fulchand s/o. Bandu Dhanawat ..Applicant
Vs.
The Executive Engineer,
Minor Irrigation Division No.1,
r/o.Leha, Tq. Phulambri,
Dist. Aurangabad
and ors. ..Respondents
----
Mr.Y.R.Barhate, Advocate for applicant
Mr.Dhananjay Thote, Advocate h/f. Mr.Sudhir Bhalerao,
Advocate for respondent no.1
Mr.Y.G.Gujrathi, AGP for respondent nos.2 and 3
----
CORAM : R.G. AVACHAT, J.
DATE : MAY 27, 2021 (Vacation Court)
ORDER :-
Heard.
2. This is an application for withdrawal of
amount. The applicant was original claimant. The
respondent - Executive Engineer, Division No.1,
Phulambri, had preferred First Appeal No.774 of 2016,
4-CA.4851-21
challenging the judgment and award dated 06.01.2014
passed in L.A.R. Nos.182 of 2006 and 262 of 2006.
Said appeal had been dismissed vide judgment and
order dated 09.04.2021. The amount of compensation
payable to the applicant/s (claimant/s) had been
deposited in the Court. The applicant/s are/were
allowed to withdraw 75% of the amount deposited.
Remaining 25% amount is still in deposit with the
Court. In view of dismissal of the First Appeal,
the applicant/s are entitled to receive said amount.
3. While directing withdrawal of 75% of the
amount, the applicant/s were directed to furnish bank
guarantee. The bank guarantee also needs to be
revoked.
4. The application is, therefore, allowed in
terms of prayer clauses (B) and (C).
[R.G. AVACHAT, J.]
KBP
4-CA.4851-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY BENCH AT AURANGABAD
CIVIL APPLICATION NO.4852 OF 2021 IN CIVIL APPLICATION NO.4851 OF 2021 IN FIRST APPEAL NO.774 OF 2016
AND CIVIL APPLICATION NO.4853 OF 2021 IN FIRST APPEAL NO.774 OF 2016
Fulchand s/o. Bandu Dhanawat ..Applicant Vs.
The Executive Engineer, Minor Irrigation Division No.1, r/o.Leha, Tq. Phulambri, Dist. Aurangabad and ors. ..Respondents
----
Mr.Y.R.Barhate, Advocate for applicant Mr.Dhananjay Thote, Advocate h/f. Mr.Sudhir Bhalerao, Advocate for respondent no.1 Mr.Y.G.Gujrathi, AGP for respondent nos.2 and 3
----
CORAM : R.G. AVACHAT, J.
DATE : MAY 27, 2021 (Vacation Court) ORDER :-
Heard.
2. This is an application for bringing on record
legal representatives of original applicant no.1.
4-CA.4851-21
Pending the First Appeal, applicant no.1 - Fulchand
passed away. His legal representatives are sought to
be brought on record in this decided appeal. The
application is supported by an affidavit.
3. The application is allowed in terms of
prayer clause (B).
[R.G. AVACHAT, J.]
KBP
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!