Citation : 2022 Latest Caselaw 1971 Bom
Judgement Date : 25 February, 2022
1 FA234-09(D).odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
C.A.F. NO. 108/2022 IN FIRST APPEAL NO. 234/2009 (D)
(WESTERN COALFIELDS LIMITED VERSUS MAROTI BAJIRAO SATPUTE & ANOTHER)
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's order
and Registrar's orders.
Shri M. Anilkumar, counsel for the appellant.
Shri A.De, counsel for the R-1/applicant.
Ms H.N. Jaipurkar, A.G.P. for the R-2.
CORAM : A. S. CHANDURKAR, J.
DATE : FEBRUARY 25, 2022.
Notice on the civil application is made returnable forthwith. The learned counsel for the appellant and the learned Assistant Government Pleader waive service for the original appellant and the respondent no.2 respectively.
Perused the judgment dated 12.02.2019. It is clarified that since the claimants have been permitted to withdraw the amount of compensation that was deposited by the appellant, they would also be entitled to receive the interest accrued thereon alongwith the amount of compensation.
With this clarification, the civil application is disposed of.
(A. S. CHANDURKAR, J.) APTE
Signed By: Digitally signed byROHIT DATTATRAYA APTE Signing Date:25.02.2022 17:51
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!