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

The Executive Engineer, ... vs Avinahs Hanumant Kokate And Ors
2021 Latest Caselaw 15201 Bom

Citation : 2021 Latest Caselaw 15201 Bom
Judgement Date : 22 October, 2021

Bombay High Court
The Executive Engineer, ... vs Avinahs Hanumant Kokate And Ors on 22 October, 2021
Bench: Surendra Pandharinath Tavade
                                                                       7 IA.2269.2020.doc

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        CIVIL APPELLATE JURISDICTION

                     INTERIM APPLICATION NO. 2269 OF 2020
                                      IN
                     FIRST APPEAL (STAMP) NO. 3241 OF 2020
                                     WITH
                     INTERIM APPLICATION NO. 2270 OF 2020
                                      IN
                     FIRST APPEAL (STAMP) NO. 3241 OF 2020

The Executive Engineer, Gunjawani Project                   Applicant

          Versus

Avinash Hanumant Kokate & Ors.                              Respondents

                                           .......
Mr. D. D. Shinde a/w Mr. Y. G. Thorat for the Applicant.
Mr. A. R. Patil, AGP for Respondent Nos. 2 & 3.
Mr. Gaurav Potnis i/b Pallavi Potnis for Respondent No. 1.
                                     .......
                                       CORAM : SURENDRA P. TAVADE, J.
                                       DATE      : 22nd OCTOBER, 2021

P.C.:

              INTERIM APPLICATION NO. 2269 OF 2020

.             Learned Counsel appearing for Respondent No. 1 has not received
copy of the application. Learned Counsel for the Applicant is directed to
serve copy of the application for condonation of delay on Respondent No. 1
or Counsel. Stand over to 22nd December, 2021.


              INTERIM APPLICATION NO. 2270 OF 2020

1.            This is an application for stay to the implementation of the impugned

R. V. Patil                                                                                1/2




    ::: Uploaded on - 22/10/2021                     ::: Downloaded on - 23/10/2021 08:27:55 :::
                                                                         7 IA.2269.2020.doc

judgment and award passed in Land Reference No. 490 of 2000 by the
District Judge - 19, Pune. It is contended that the acquiring body indend to
challenge the judgment and award. The Respondents have no objection if
the acquiring body deposits the entire amount of compensation along with
interest in the Court. Learned Counsel for the Applicant submits that the
acquiring body is ready to deposit the amount of award along with interest.


2.            Learned Counsel for the Respondents submits that the liberty may be
given to the Respondents to withdraw the said amount. Liberty is granted.
Hence I pass the following order:
                                          ORDER

i) The stay is granted in terms of prayer Clause - "a" with condition that the Applicant to deposit the entire amount of compensation along with interest in the trial Court within six seeks from today, in default the order of stay would be vacated.

ii) Liberty is granted to the Claimants/Respondents, if they desire to prefer appropriate application for withdrawal of amount and then application will be decided.


                                                    [SURENDRA P. TAVADE, J.]




R. V. Patil                                                                                 2/2





 

 
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