Citation : 2022 Latest Caselaw 12574 Bom
Judgement Date : 5 December, 2022
42-FA-3255-2020.doc
Sharayu Khot.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL (ST.) NO. 3255 OF 2020
WITH
INTERIM APPLICATION NO.2282 OF 2020
WITH
INTERIM APPLICATION NO.2284 OF 2020
The Executive Engineer, ...Appellant
Gunjawani Project
Versus
Ganesh Sakharam Kokate & Ors. ...Respondents
----------
Mr. Sachin Gite i/b Chaitrali Deshmukh for the Applicant/Appellant.
Ms. Tanaya Goswami, AGP for Respondent - State.
Ms. Amrita Kharkar, i/b. Pallavi Potnis for Respondent Nos. 1 to 10.
----------
CORAM : R.I. CHAGLA J
DATE : 05 December 2022
ORDER :
1. Learned Advocate appearing for the Applicant/Appellant
has sought extension of time for deposit of the entire amount before
the District Judge - 19, Pune which was to be deposited within a
period of six weeks as per the order dated 21st October 2022 passed
42-FA-3255-2020.doc
by this Court. The implementation and execution of the impugned
judgment and award is stayed on condition of deposit of the amount.
2. Considering the request of the learned Advocate for the
Applicant, the time for deposit the entire amount is extended by two
week from today.
3. It is made clear that the implementation and execution
of the impugned judgment and award is stayed subject to the entire
amount being deposited within a period of two weeks from the date
of this order.
4. In the event, the entire amount is deposited by the
Applicant, liberty is granted to the Claimants-Respondents, if they so
desire, to prefer appropriate Application before this Court for
withdrawal of the amount deposited.
5. Stand over to 19th December 2022.
[R.I. CHAGLA J.]
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!