Citation : 2022 Latest Caselaw 4561 Bom
Judgement Date : 28 April, 2022
Digitally signed by
JAYARAJAN JAYARAJAN
ANJAKULATH ANJAKULATH NAIR
NAIR Date: 2022.04.29
10:24:25 +0530
1/2 14 FA(st)-98123.20.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL (STAMP) NO.98123 OF 2020
ALONG WITH
INTERIM APPLICATION NO.960 OF 2022
ALONG WITH
INTERIM APPLICATION NO.959 OF 2022
The Managing Director, ]
Krishna Khore Development ]
Corporation & Anr. ] ... Appellants
Vs.
Panchappa Gangaram Holle & Anr. ] ... Respondents
...
Mr. Vilas B. Tapkir for the appellants/applicants.
...
CORAM : SMT. BHARATI DANGRE, J.
DATED : 28TH APRIL, 2022.
P.C. :-
INTERIM APPLICATION NO.960 OF 2022
1. Issue notice to the respondents, making it returnable on 11/07/2022.
AJN 2/2 14 FA(st)-98123.20.odt
INTERIM APPLICATION NO.959 OF 2022
2. The learned counsel for the appellants/applicants states that the amount of compensation awarded under the impugned judgment shall be deposited in the Tribunal, within four weeks from today.
3. Subject to the deposit, there shall be stay to the effect and operation of the impugned judgment.
4. Interim Application No.959 of 2022 is disposed off.
[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!