Citation : 2021 Latest Caselaw 13167 Bom
Judgement Date : 15 September, 2021
1 943 n 952 wp. 10189.21 anr.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
BENCH AT AURANGABAD.
943 WRIT PETITION NO.10189 OF 2021
MUKUNDA SHANTARAM TAYADE
VERSUS
THE DISTRICT WATER CONSERVATION OFFICER AND OTHERS
...
Advocate for Petitioner : Mr. Kishore C. Sant.
Advocate for Respondent Nos.1 to 3 : Mr. Maheshkumar S. Sonwane.
AGP for Respondent/State: Ms R. P. Gour.
...
AND
952 WRIT PETITION NO.10206 OF 2021
MUKUNDA SHANTARAM TAYADE
VERSUS
THE DISTRICT WATER CONSERVATION OFFICER AND OTHERS
...
Advocate for Petitioner : Mr. Kishor C. Sant.
Advocate for Respondent Nos.1 to 3 : Mr. Maheshkumar S. Sonwane.
AGP for Respondent/State: Ms R. P. Gour.
...
CORAM : S. V. GANGAPURWALA &
R. N. LADDHA, JJ.
DATE : 15th September, 2021. P.C.: . Mr. Sonwane, learned counsel appears for respondent
Nos.1 to 3. The learned AGP appears for respondent No.4
2 Mr. Sant, learned counsel submits that the show cause
notice is issued to the petitioners as to why the petitioners should not
be blacklisted. The learned counsel submits that the show cause
notice is issued solely on the ground that the petitioners have not
2 943 n 952 wp. 10189.21 anr.odt
uploaded the scan copy of the DD pertaining to the security deposit.
The learned counsel submits that the same is not necessary. The said
issue is no longer res-integra in view of the judgment in the case of
M/s. R. R. Sancheti Vs. State of Maharashtra and others in Writ
Petition No.5244 of 2018 decided by the Nagpur Bench of this Court
on 6th September, 2018.
3 As the impugned notice is only a show cause notice and
the petitioners have opportunity to file reply to it, we are not inclined to
interference at this stage. Naturally the respondents shall consider the
reply filed by the petitioner and the judgment delivered by this Court
and the Government decision dated 26th November, 2018 before taking
the decision on the said show cause notice.
4 At the request of the learned counsel for petitioners, time
to file reply is extended by seven days.
5 Both the writ petitions are disposed of. All contentions of
the respective parties kept open. No costs.
[ R. N. LADDHA, J. ] [ S. V. GANGAPURWALA, J. ] nga
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!