Citation : 2021 Latest Caselaw 14294 Bom
Judgement Date : 1 October, 2021
05fa257.12.odt 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION NO. 846 OF 2012 IN
FIRST APPEAL NO. 257 OF 2012
(Gurupreetsingh s/o Jaswantsingh Guram Vs. Shri Avinash s/o Bapuraoji
Raut & ors.)
--------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
---------------------------------------------------------------------------------------------------------
Shri M.P. Khajanchi, Advocate for the appellant.
Shri D.G. Takwale, Advocate for respondent Nos.1 and 2.
CORAM:- PUSHPA V. GANEDIWALA, J.
DATED :- OCTOBER 01, 2021.
Heard.
As the amount of award as directed by this Court came to be deposited, the interim stay which is operating against execution of the judgment and award of the trial Court stands confirmed, pending decision of this appeal.
The application stands disposed of accordingly.
FIRST APPEAL NO. 257 OF 2012 Place this matter for final hearing after two weeks.
Civil Application No.847/2012 will be considered at the time of final hearing.
JUDGE *DB
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!