Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra And Ors vs Shri. Sadashiv Bhau Bankar And Anr
2022 Latest Caselaw 625 Bom

Citation : 2022 Latest Caselaw 625 Bom
Judgement Date : 18 January, 2022

Bombay High Court
The State Of Maharashtra And Ors vs Shri. Sadashiv Bhau Bankar And Anr on 18 January, 2022
Bench: N. R. Borkar
                                                                               (10)CAF-888-19.doc



       rkmore

         Digitally
         signed by
                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
         RAJSHREE

                                          CIVIL APPELLATE JURISDICTION
RAJSHREE KISHOR
KISHOR   MORE
MORE     Date:
         2022.01.19
         17:25:52
         +0530
                                         CIVIL APPLICATION NO.888 OF 2019
                                                             IN
                                   FIRST APPEAL (STAMP) NO.19543 OF 2010
                      The State of Maharashtra & Ors.             ]   ..   Applicants
                                   vs.
                      Shri Sadashiv Bhau Bankar & Ors.            ]   ..   Respondents


                      Mr.A.R. Patil, AGP for Applicants-State.
                      None for Respondents.
                                                CORAM : N.R.BORKAR, J.
                                                DATE     :        18TH JANUARY 2022


                      P.C.

                      1]     This application is filed by the State for condonation of delay of 1

year and 89 days in filing the First Appeal against the Judgment and Award dated 14.11.2008 passed by the learned District Judge-4, Satara in LAR No.07/2005.

2] I have heard the learned AGP for the applicants-State and perused the averments made in the application.

3] Admittedly, the award of reference Court impugned in the First Appeal is dated 14.11.2008. The amount of enhancement appears to be Rs.1,17,651/-. Considering these facts and circumstances, I am not inclined to condone the delay after 13 years. Accordingly, following order is passed :

(10)CAF-888-19.doc

i] Civil Application for condonation of delay is dismissed. Ii] Needless to mention that I have not examined the impugned Judgment and award on merit and therefor any observations in this order shall not be construed to mean that I have upheld the impugned Judgment and award on merit.

[N.R.BORKAR, J]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter