Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Makarand Patankar vs State Of Maharashtra And Anr
2022 Latest Caselaw 7550 Bom

Citation : 2022 Latest Caselaw 7550 Bom
Judgement Date : 2 August, 2022

Bombay High Court
Makarand Patankar vs State Of Maharashtra And Anr on 2 August, 2022
Bench: R.D. Dhanuka, Kamal Khata
ppn                                  1           903.wp-9448.21.doc


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               CIVIL APPELLATE JURISDICTION

                       WRIT PETITION NO.9448 OF 2021

Balasheb Shankarrao Ganjve & Ors.              .. Petitioners
       Versus
State of Maharashtra & Anr.                    .. Respondents

                                  WITH
                       WRIT PETITION NO.9045 OF 2022

Makarand Patankar                              .. Petitioner
       Versus
State of Maharashtra & Anr.                    .. Respondents

                                  WITH
                       WRIT PETITION NO.9046 OF 2022

Santosh Ganesh Ranade                          .. Petitioner
       Versus
State of Maharashtra & Anr.                    .. Respondents

                                  WITH
                       WRIT PETITION NO.9134 OF 2022

Ranjeet Prabhakar Naik & Ors.                  .. Petitioners
       Versus
State of Maharashtra & Anr.                    .. Respondents


(Following matters are not on board, but allowed to be produced on
board.)
                              WITH
                WRIT PETITION NO.6882 OF 2022
                              WITH
               WRIT PETITION NO.10684 OF 2018
                              WITH
               WRIT PETITION NO.10717 OF 2018
                              WITH
                WRIT PETITION NO.1613 OF 2019
                              WITH




      ::: Uploaded on - 03/08/2022             ::: Downloaded on - 03/08/2022 21:05:34 :::
 ppn                                  2                903.wp-9448.21.doc


                   WRIT PETITION (ST.)NO.3924 OF 2021
                                WITH
                   WRIT PETITION (ST.) NO.8372 OF 2021
                                WITH
                   WRIT PETITION (ST.) NO.1596 OF 2021

            ---
Mr.A. Hidayatullah, Senior Advocate a/w Mr.Makrand Joshi and
Mr.Rakesh Sawant i/by Max Legal for the petitioners.
Mr.Abhijit P. Kulkarni for the respondent nos.2 & 3-PMC.
Mr.A.I. Patel, Addl. GP a/w Mr.R.P. Kadam, AGP for the respondent
no.1-State.
            ---

                               CORAM : R.D. DHANUKA &
                                       KAMAL KHATA, JJ.

DATE : 2nd August 2022

P.C.:-

. Mr.Hidayatullah, learned senior counsel for the petitioners, on instructions, states that without prejudice to the rights and contentions of his clients, his clients would deposit an amount at the rate of Rs.111/- per sq.ft. for hoardings to the Pune Municipal Corporation on or before 28th August 2022 without fail. Statement made by the learned senior counsel for the petitioners is accepted as and by way of undertaking to this Court.

2. The Municipal Corporation to accept the said amount also without prejudice to the rights and contentions of the Municipal Corporation. It is made clear that this arrangement is an interim arrangement in this batch of petitions and shall not be used as a precedent in any other matter and is subject to further orders that would be passed by this Court at the stage of final hearing of this petition.

ppn 3 903.wp-9448.21.doc

3. The Municipal Corporation to file an affidavit-in-reply within one week from today and serve a copy thereof upon the petitioners' advocate simultaneously. Rejoinder, if any, shall be filed within one week thereafter.

4. Place the matter on board for 'hearing and final disposal' at the admission stage on 6th September 2022 at 2.30 p.m.

5. Parties are at liberty to file in advance brief written proposition of law along with compilation of the judgments which they propose to rely upon in support of their rival contentions raised in this petition with copies to be served upon the other side in advance before the next date.

6. In view of the undertaking rendered by the learned counsel for the petitioners, the Municipal Corporation shall not take any coercive steps against each of these petitioners for recovery of the amount at the rate of Rs.222/- per sq.ft. In case of default in making payment of Rs.111/- per sq.ft. Within the time prescribed, interim protection to stand vacated without further reference to Court.

                KAMAL KHATA, J.                 R.D. DHANUKA, J.





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter