Citation : 2022 Latest Caselaw 3802 Bom
Judgement Date : 7 April, 2022
907-CA NO.5353 OF 2022.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.5353 OF 2022
IN SA/398/2017 WITH CA/3523/2021 IN SA/398/2017 WITH
CA/6248/2020 IN SA/398/2017
ARYA HYBRID SEEDS THRO. ITS MANAGER-MANOHAR TRIMBAK BANSOD
VERSUS
MITRA-MANDAL HOUSING SOCIETY, OSMANPURA THRO. ITS CHAIRMAN-
V. N. GONDHALEKAR
...
Advocate for Applicant : Mr. Ajeet B. Kale
Advocate for Respondent : Mr. P. F. Patni
...
CORAM : MANGESH S. PATIL, J.
DATED : 07 APRIL 2022. PER COURT :
1. Learned Advocate Mr. Patni submits that, the Civil Application No.
5323 of 2021 has been filed for adding liquidator as a party respondent on the
ground that the respondent society has undergone liquidation. However, by
the order of the competent authority, the order passed by the Deputy Registrar,
Co-operative Societies has been quashed and set aside.
2. Learned advocate Mr. Kale submits that he will have to verify the
facts.
907-CA NO.5353 OF 2022.odt
3. Learned advocate Mr. Patni also points out that the copy of a
judgment passed by the trial court, which was ex parte has been subsequently
set aside and the suit was decided afresh, but the copy of that subsequent
judgment has not been annexed.
4. Office to verify. Necessary compliance to be made by the
appellant including providing a copy of testimonies and pleadings and a copy
of lower appellate court's paper-book.
5. After such compliance is made, list the second appeal for
admission on 29 June 2022.
( MANGESH S. PATIL, J.)
Tandale/-
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!