Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gen. Manager, Central Railway, ... vs Lata Jaikumar Bhende Thr. ...
2021 Latest Caselaw 12597 Bom

Citation : 2021 Latest Caselaw 12597 Bom
Judgement Date : 3 September, 2021

Bombay High Court
Gen. Manager, Central Railway, ... vs Lata Jaikumar Bhende Thr. ... on 3 September, 2021
Bench: Pushpa V. Ganediwala
                                                                                    caf1197.21.odt
                                              1/2



                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           NAGPUR BENCH, NAGPUR.
                    CAF No.1197/2021 in FA St. No.3585/2019
(The General Manager, Central Railway CST Mumbai Vs. Lata Jaikumar Bhende & another)
__________________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions            Court's or Judge's orders.
and Registrar's Orders.
                            Shri S.S.Alaspurkar, Advocate for applicant/respondent no.1.
                            Ms. B.N. Jaipurkar, AGP for respondent no.2.

                                 CORAM : PUSHPA V. GANEDIWALA, J.

DATE : 03/09/2021.

1. Heard.

2. Perused the application.

3. It is stated that the appellant herein, in pursuance of the order dated 4.3.2019 has deposited an amount of Rs.4,85,433/- in the executing proceeding pending before the 3rd Joint Cvil Judge, Senior Division, Amravati in Regular Execution Case No.534/2018 vide C.No.842 on 30.3.3019.

4. The applicant herein for permission to withdraw the aforesaid amount is the power of attorney holder of the claimant/owner of the acquired land.

5. I have also perused the impugned judgment and order.

6. Considering the reasons as mentioned in paragraph no.4 of the application, the Power of Attorney holder of respondent no.1 is permitted to withdraw 75% of the deposited amount with accrued

caf1197.21.odt

interest thereon, subject to furnishing of usual undertaking to the satisfaction of the Reference/Execution Court.

5. Civil Application stands disposed of.

JUDGE ambulkar

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter