Citation : 2022 Latest Caselaw 4032 Bom
Judgement Date : 13 April, 2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
1116 WRIT PETITION NO.2691 OF 2022
WITH CA/9494/2021 IN WP/7721/2020 WITH CA/8988/2021 IN
WP/7721/2020
LATABAI MAHARU KOLI ALIAS LATABAI CHANDRAKANT SONAWANE
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
CORAM : R. D. DHANUKA &
S.G. MEHARE, JJ.
DATED : 13/04/2022.
PER COURT :
1. Arguments are concluded. The parties have filed their brief
notes of arguments. Mr. D.R. Kale, learned Government Pleader
tendered three files for consideration of this Court. These original files
would be returned to the learned Government Pleader after the
pronouncement of the judgment. Closed for orders.
[ S.G. MEHARE, J. ] [ R. D. DHANUKA, J. ]
ssc/
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!