Citation : 2022 Latest Caselaw 12902 Bom
Judgement Date : 12 December, 2022
Yugandhara Patil
24-WP-15288-2022.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 15288 OF 2022
Kailas Laxman Gawade ... Petitioner
Versus
The State of Maharashtra and Ors. ... Respondents
WITH
WRIT PETITION NO. 15139 OF 2022
YUGANDHARA
(Not on board)
SHARAD
PATIL Ganesh Dattatray Jagtap ... Petitioner
Digitally signed
by YUGANDHARA
Versus
SHARAD PATIL
Date: 2022.12.15
14:58:59 +0530
The State of Maharashtra and Ors. ... Respondents
******
Mr. Sachin H. Deokar for the Petitioner in both Wps Mr. V. S. Gokhale B panel Counsel for State Respondent Nos. 1 to 6 in WP No. 15288/22 and for Respondent Nos. 1 to 8 in WP Nos. 15139/22.
****** CORAM: R. D. DHANUKA AND M.M.SATHAYE JJ.
DATE : 12th DECEMBER 2022
P.C. :-
1. At the request of learned AGP placed the matters on supplementary board on 20th December 2022.
2. Learned counsel for the State to consider whether the Judgment relied upon by the Petitioners annexed at page 121 to this Petition is on the same issue.
[M.M.SATHAYE,J.] [R. D. DHANUKA, J.]
1 /1
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!