Citation : 2022 Latest Caselaw 4232 Bom
Judgement Date : 21 April, 2022
Digitally signed by
JAYARAJAN JAYARAJAN
ANJAKULATH ANJAKULATH NAIR
NAIR Date: 2022.04.22
15:02:24 +0530
1/3 33 FA(st)-2397.22.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL (ST.) NO.2397 OF 2022
ALONG WITH
INTERIM APPLICATION NO.2347 OF 2022
Regional Office, ]
Maharashtra Industrial Development ]
Corporation, Pune. ] ... Appellant
Vs.
Shantaram Dhondiba Bhanuse ] ... Respondent
...
Mr. Kunal Damle with Mr. Ashish Gablule i/b Jay & Co. for the
appellant.
Mr. T.D. Deshmukh with Mr. Ritesh Kulkarni for respondent
Nos.1 to 5.
...
CORAM : SMT. BHARATI DANGRE, J.
DATED : 21ST APRIL, 2022.
P.C. :-
FIRST APPEAL (ST.) NO.2391 OF 2022
1. Admit.
AJN
2/3 33 FA(st)-2397.22.odt
2. Issue notice to the respondents.
3. The learned counsel waives service of notice for respondent Nos.1 to 5-claimants.
INTERIM APPLICATION NO.2351 OF 2022
4. The applicant is aggrieved by the judgment and award dated 18/02/2021 passed by the Civil Judge, Senior Division, Pune in Land Reference Case No.37 of 2007 under which the additional compensation is granted to the respondents.
5. The learned counsel for the applicant-MIDC states that there is a substantial challenge on merits in the appeal and since the appeal is now admitted, he is ready to deposit the entire amount of compensation awarded under the Land Reference Case No.37 of 2007 in the Reference Court, within a period of six weeks from today.
6. Upon such amount being deposited, there shall be stay to the effect and operation of the impugned judgment and award.
7. Out the amount so deposited, the respondents-claimants shall be permitted to withdraw 50% of the amount, subject to filing an undertaking to the effect that, in case the appeal is
AJN 3/3 33 FA(st)-2397.22.odt
allowed, the amount withdrawn by them shall be brought back along with such interest as would be determined by this court at the stage of final hearing of the appeal. The remaining 50% amount shall be invested by the Tribunal in any nationalized bank for the period, which it deems fit.
[SMT. BHARATI DANGRE, J.]
AJN
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!