Citation : 2022 Latest Caselaw 1366 Bom
Judgement Date : 8 February, 2022
(1) 923-927
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.1728 OF 2022
KISAN DAGADU MAHALE ..PETITIONER
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS ..RESPONDENTS
...
Mr. Shirinivas S. Wagh, Advocate for the
Petitioner.
Mr. S. B. Yawalkar, AGP for Respondents-State.
...
AND
WRIT PETITION NO.1739 OF 2022
PRABHAKAR POPATRAO SHINGOTE AND ANOTHER ..PETITIONERS
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS ..RESPONDENTS
...
Mr. Shirinivas S. Advocate Wagh,
for the
Petitioners.
Mr. P. S. Patil, AGP for Respondents-State.
...
CORAM : S. V. GANGAPURWALA &
S. G. DIGE, JJ.
DATED : 08th FEBRUARY, 2022. PER COURT:-
1. The lands of petitioners are taken in possession in the year 1979.
2. The learned counsel for petitioners submits that, the acquisition proceedings are not initiated.
(2) 923-927
3. The learned counsel for petitioners and learned A.G.P. seeks time to place on record the judgments on the point of delay and laches.
4. Stand over to 15.03.2022.
(S. G. DIGE) (S. V. GANGAPURWALA)
JUDGE JUDGE
Devendra/February-2022
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!