Citation : 2021 Latest Caselaw 14361 Bom
Judgement Date : 4 October, 2021
Shubhada S Kadam 30 wp 6252.2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 6252 OF 2021
Smt. Suman Jagdish Mankar ....Petitioner
Versus
The State of Maharashtra and ors. ....Respondents
Mr. Nitin V. Gangal along with Ms. Namita Mestry, Ms.prerna Shukla and
Mr. P. Ashok Kadam, advocate for the petitioner..
Ms. M. S. Bane, AGP for the State.
CORAM : PRASANNA B. VARALE &
N. R. BORKAR, JJ.
DATE : 4th OCTOBER, 2021.
P.C. :
1. Heard Mr.Gangal, learned counsel for the petitioner. While
raising challenge to the order dated 17th August, 2021, passed by the
competent authority i.e. respondent No.1, Mr. Gangal submitted that in
case of any dispute between the claimants for grant of compensation
against acquisition of land, the competent authority was required to refer
the dispute to the competent Court and, without undertaking this
approach, respondent No.1, passed the order dated 17th August, 2021,
rejecting the objection and further directing disbursement of amounts. Mr.
Gangal invited our attention to the judgment and orders of this Court Digitally signed by SHUBHADA reported in the matter of Arun s/. Trimbakrao Lokare versus State of SHUBHADA SHANKAR SHANKAR KADAM KADAM Date:
2021.10.06 Maharashtra and others 2017(6)Mh.L.J. as well as in the matter of 11:26:53 +0530
Shubhada S Kadam 30 wp 6252.2021.doc
Rajaram Waman Rane and ors. Versus Ramkrishna Mahadev Rane
and ors. 2019(3)AIR(Bom)(R)93.
2. This being the limited issue raised in the petition, the Registry
is directed to issue notice to the respondents returnable on
29th November, 2021. Learned AGP waives notice on behalf of
respondent No.1. Apart from Court notice, learned counsel for the
petitioner is permitted to serve rest of the respondents by any legally
permissible mode of service and file an affidavit-of-service to that effect
before the next date.
3. Mr. Gangal, learned counsel for the petitioner, prayed for an
interim order by submitting that if respondent No.1 disburses the amount
in compliance with his order dated 17th August, 2021, the purpose of
approaching this could would render futile. By way of interim order, we
direct respondent No.1 not to disburse the amount as per order dated
17th August, 2021, until further orders of this Court.
( N. R. BORKAR, J.) (PRASANNA B. VARALE, J.)
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!