Citation : 2022 Latest Caselaw 6041 Bom
Judgement Date : 29 June, 2022
912-WP NO.3029 OF 2022.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.3029 OF 2022
WITH
CA/4050/2022 IN WP/14799/2021
SHUDDHODHAN NIVRUTTI YENGADE AND OTHERS
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS
...
Advocate for Petitioners : Mr. Ankush N. Nagargoje
AGP for Respondent Nos.1 to 3 : Mr. K. B. Jadhavar
Advocate for Respondent No.4 in WP/3029/2022 : Mr. D. P. Mundhe
Advocate for Applicant in CA/4050/2022 : Mr. Sudhir K. Chavan.
Advocate for Petitioner in WP/14799/2021 : Mr. U. B. Deshmukh
...
CORAM : MANGESH S. PATIL, J.
DATED : 29 JUNE 2022
PER COURT :
Heard.
2. The Writ Petition No. 14799 of 2021 was preferred by directly
elected Sarpanch. Some of the respondents therein were not served and the
writ petition was decided by this Court by the judgment and order dated 12
January 2022.
3. The unserved respondents therein had approached the Hon'ble
Supreme Court in Special Leave to Appeal (c) No. 3234 of 2022. By the order
dated 04 March 2022 the petitioners before the Supreme Court were granted
liberty to move this court for recalling the judgment and order, which decided
912-WP NO.3029 OF 2022.odt
the writ petition. Pursuant thereto, Civil Application No. 4050 of 2022 has
been preferred in that writ petition.
4. Simultaneously, the Writ Petition No.3029 of 2022 has been
preferred by the Upsarpanch against orders confirming the no confidence
motion. By the administrative order, the Civil Application no. 4050 of 2022
has been clubbed with Writ Petition No. 3029 of 2022.
5. The respondent no.5 in Civil Application No. 4050 of 2022 has
not been served. He was one of the complainants supporting the no
confidence motion passed against the Sarpanch. He needs to be served before
the matters are taken up for final disposal.
6. Learned advocates Mr.Nagargoje and Mr. Chavan submit that he is
intentionally avoiding the service.
7. Re-issue notice to the respondent no. 5 in Civil Application No.
4050 of 2022 returnable on 12-07-2022 for final disposal by registered speed
post as also by regular mode of service, the petitioners/applicants are granted
liberty to serve him privately by all modes and to file affidavit of service along
with the acknowledgment.
8. Stand over to 12-07-2022.
( MANGESH S. PATIL, J.)
Tandale/-
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!