Citation : 2022 Latest Caselaw 2918 Bom
Judgement Date : 24 March, 2022
1 wp 5233.20
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 5233 OF 2020
Pralhad Khandu Ugale .. Petitioner
Versus
The Union of India and others .. Respondents
Shri Sahebrao A. Nagarsoge, Advocate for the Petitioner.
Shri R. R. Bangar, Advocate for the Respondent No. 1.
Shri S. B. Yawalkar, Addl.G.P. for Respondent Nos. 2 to 7.
Shri U. S. More, Advocate for the Respondent No. 8.
WITH
WRIT PETITION NO. 5591 OF 2020
WRIT PETITION NO. 5592 OF 2020
WRIT PETITION NO. 5595 OF 2020
WRIT PETITION NO. 7243 OF 2020
CORAM : R. D. DHANUKA AND
S. G. MEHARE, JJ.
DATE : 24TH MARCH, 2022.
ORDER :
. Matters are on board and are mentioned out of turn at 2.30 p.m. for fixing the same on early date i. e. 31.03.2022.
2. Place the matters for admission on 31.03.2022 at 2.30 p.m.
3. The parties are at liberty to file brief synopsis and proposition of law along with copies of the judgments relied in support of their contentions with copies of the same to the
2 wp 5233.20
advocates of other side in advance.
4. Interim relief, if any, granted by this Court to continue till then.
[S. G. MEHARE, J.] [R. D. DHANUKA, J.]
bsb/March 22
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!