Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhay Baburao Ingle vs The State Of Maharashtra And ...
2022 Latest Caselaw 2919 Bom

Citation : 2022 Latest Caselaw 2919 Bom
Judgement Date : 24 March, 2022

Bombay High Court
Abhay Baburao Ingle vs The State Of Maharashtra And ... on 24 March, 2022
Bench: R.D. Dhanuka, S. G. Mehare
                                       1                              wp 195.22

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   BENCH AT AURANGABAD

                       WRIT PETITION NO. 195 OF 2022

          Khilari Infrastructure Pvt. Ltd.
          Through its Authorized Signatory
          Deepak Jairam Nangre             ..       Petitioner

                   Versus

          The State of Maharashtra and others          ..   Respondents

 Shri M. R. Mundhe, Advocate h/f Shri D. S. Manorkar, Advocate
 for the Petitioner.
 Shri A. R. Kale, A.G.P. for Respondent Nos. 1 to 3.


                            WITH
           PUBLIC INTEREST LITIGATION NO. 05 OF 2022

          Abhay Baburao Ingle                          ..   Petitioner

                   Versus

          The State of Maharashtra and others          ..   Respondents

 Shri Rajdeep D. Raut, Advocate for the Petitioner.
 Shri S. R. Kale, A.G.P. for Respondent Nos. 1 to 3.
 Shri S. S. Chaudhari, Advocate h/f Shri Vivek Deshmukh,
 Advocate for the Respondent No. 5.

                           CORAM :    R. D. DHANUKA AND
                                      S. G. MEHARE, JJ.
                               DATE : 24TH MARCH, 2022.

 ORDER :

. At the request of the learned counsel for the petitioners, place these matters for admission on 01st April, 2022.

2 wp 195.22

2. Affidavit in reply shall be filed by respondents before the next date with copy of the same to be served on the other side in advance. It is made clear that, no further extension of time would be granted for filing affidavit.

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 advocates of other side in advance.

       [S. G. MEHARE, J.]                   [R. D. DHANUKA, J.]

 bsb/March 22





 

 
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