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

Ravindra Devidas Rathod vs The Chief Executive Officer, ...
2021 Latest Caselaw 14942 Bom

Citation : 2021 Latest Caselaw 14942 Bom
Judgement Date : 12 October, 2021

Bombay High Court
Ravindra Devidas Rathod vs The Chief Executive Officer, ... on 12 October, 2021
Bench: Avinash G. Gharote
                                                                                                             wp3444.20+3445.20+3446.20.odt
                                                                                        1


                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     NAGPUR BENCH AT NAGPUR

                              WRIT PETITION NO. 3444/2020
            Ravindra Devidas Rathod...Versus... Chief Executive Officer, Z.P.Wardha
                                            and
                              WRIT PETITION NO. 3445/2020
             Vinod Mahadeo Palwe...Versus... Chief Executive Officer, Z.P.Wardha
                                            and
                              WRIT PETITION NO. 3446/2020
             Girish Namdeo Kukde...Versus... Chief Executive Officer, Z.P.Wardha

 ------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                                                                             Court's or Judge's orders
appearances, Court's orders or directions
and Registrar's orders
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -----------
                                            Mr.S.S.Ghate, Advocate for petitioners
                                            Mr. D.R.Bhoyar, Advocate for Respondent

                                                                                        CORAM : AVINASH G. GHAROTE, J.

DATE : 12/10/2021

Mr. Bhoyar, learned counsel for respondent has placed reliance upon the judgment in the case of Sunita D Deshmukh vrs State of Mah and ors [2007 (4) ABR 321] and submits that the matters in issue would be covered by the said judgment.

Mr. Ghate, learned counsel for the petitioners seeks accommodation to address on the issue.

List the matter on 14.10.2021.

JUDGE

rvjalit

 
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