Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The M.K.V.D.C. Thr The Ex. ... vs Bhagwan Hariba Wakle
2022 Latest Caselaw 5430 Bom

Citation : 2022 Latest Caselaw 5430 Bom
Judgement Date : 15 June, 2022

Bombay High Court
The M.K.V.D.C. Thr The Ex. ... vs Bhagwan Hariba Wakle on 15 June, 2022
Bench: S. G. Dige
                                                                          3616.22CA.odt
                                                  1


                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD

                931 CIVIL APPLICATION NO.3616 OF 2022
                 IN FA/647/2022 WITH CA/3606/2022 IN
            FA/653/2022 WITH CA/3626/2022 IN FA/649/2022
                WITH CA/3614/2022 IN FA/644/2022 WITH
           CA/3612/2022 IN FA/643/2022 WITH CA/3618/2022
                 IN FA/646/2022 WITH CA/3621/2022 IN
            FA/650/2022 WITH CA/3623/2022 IN FA/654/2022
                WITH CA/3608/2022 IN FA/652/2022 WITH
                     CA/3610/2022 IN FA/640/2022

                  THE M.K.V.D.C. THR THE EX. ENGINEER,
                 IRRIGATION PROJECT STRENGTHENING, DIV.
                            OSMANABAD AND ORS
                                  VERSUS
                          GAJANAN HARIBA WAKLE
                                   ...
          Mr.A.M. Gaikwad, advocate for the applicants.
          Mr.M.K. Jadhav h/f Mr.A.S. More, advocate for the
          respondent.
                                  ...
                               CORAM : S.G. DIGE, J.

DATE : 15th JUNE, 2022 PER COURT :-

. The learned counsel for the applicants submits that this Court vide order dated 16 th March, 2022 on stay applications moved by the applicants/acquiring body has granted ad-interim stay to the judgment and award passed by the learned Civil Judge, Senior Division, Paranda directing the applicants to deposit 75% of the compensation amount under the impugned award within a period of 12 weeks. However, the applicants could not deposit the said amount within stipulated period, hence requested to

3616.22CA.odt

extend the period.

2. Considering the request made, 8 weeks time is extended to deposit the amount. Accordingly, the Civil Applications are disposed of.

                                                              (S.G.DIGE,            J.)

          SGA





 

 
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