Citation : 2022 Latest Caselaw 1999 Bom
Judgement Date : 26 February, 2022
13-CAF-1588-2018 .DOC
Sonali
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL APPLICATION NO.1588 OF 2018
IN
FIRST APPEAL (ST) NO. 9055 OF 2018
Executive Engineer Karajvan Canal Division ...Applicant
Nashik
Versus
Mr. Rangnath Lahanu Mondhe & Ors ...Respondents
Ms. Chaitrali Deshmukh, for the Applicant/Appellant.
Mr. A. R. Patil, Addl. GP, for Respondent No.3.
CORAM Madhav J. Jamdar, JJ.
DATED: 26th February 2022
PC:-
SONALI
MILIND 1. Not on board. Mentioned. Taken on board. PATIL Digitally signed by
2. This Civil Application is for stay to the execution of the SONALI MILIND PATIL Date: 2022.02.28 18:04:55 +0530
judgment and award dated 31st July 2015 passed in L.A.R. No.471 of 2001 by the learned Civil Judge, Senior Division, Nashik.
3. Ms. Chaitrali Deshmukh, the learned counsel appearing for the Applicant states that the entire amount as directed by
26th February 2022 13-CAF-1588-2018 .DOC
the judgment and award dated 31st July 2015 has been deposited before filing this First Appeal in the Court of learned Civil Judge, Senior Division, Nashik. She further submits that if any short fall is there, the same will be deposited within a period of 8 weeks from today.
4. Although Respondents Nos. 1 and 2 i.e. original claimants are served, none appeared for the Respondents today. Civil Application No.1587 of 2018 filed in above First Appeal for condonation of delay was on board today and none appeared for Respondents Nos. 1 and 2 in the said Civil Application. Although papers of Civil Application No. 1588 of 2018 are placed before this Court, this Civil Application is not shown on board today. However, as the entire amount is deposited or will be deposited within 8 weeks in the Court of Civil Judge, Senior Division, Nashik, the interest of Respondents Nos. 1 and 2 is adequately protected.
5. In view of the above, the Civil Application is allowed in terms of prayer clause (b).
6. Ms. Chaitrali Deshmukh, the learned Advocate appearing for the Applicant states that within a period of 12 weeks from today, Affidavit will be filed in the above First Appeal regarding compliance of this order.
(Madhav J. Jamdar, J)
26th 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!