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

The G.M.I.D.C., Thr Ex. Engineer, ... vs Ashok Vankatrao Khandade
2022 Latest Caselaw 3474 Bom

Citation : 2022 Latest Caselaw 3474 Bom
Judgement Date : 30 March, 2022

Bombay High Court
The G.M.I.D.C., Thr Ex. Engineer, ... vs Ashok Vankatrao Khandade on 30 March, 2022
Bench: Ravindra V. Ghuge, S. G. Dige
                                                                    892.22ca
                                  (1)

    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               BENCH AT AURANGABAD

                  909 CIVIL APPLICATION NO.896 OF 2022
                        IN/WITH FAST/8273/2021

  THE G.M.I.D.C., THR EX. DIRECTOR AND EX. ENGINEER,
           LATUR, MINOR IRRI. DIV. AND ANR.
                         VERSUS
         SHRIPATI RAMA GAMBHIRE AND ANR

                                WITH
                   CIVIL APPLICATION NO.894 OF 2022
                        IN/WITH FAST/8586/2021

  THE G.M.I.D.C., THR EX. DIRECTOR AND EX. ENGINEER,
           LATUR, MINOR IRRI. DIV. AND ANR.
                         VERSUS
             BHANUDAS IRAPPA KHANDADE

                                WITH
                   CIVIL APPLICATION NO.892 OF 2022
                        IN/WITH FAST/8581/2021

  THE G.M.I.D.C., THR EX. DIRECTOR AND EX. ENGINEER,
           LATUR, MINOR IRRI. DIV. AND ANR.
                         VERSUS
            ASHOK VANKATRAO KHANDADE

  WITH CA/893/2022 IN FAST/8581/2021 WITH CA/895/2022
  IN FAST/8586/2021 WITH CA/897/2022 IN FAST/8273/2021
                                ...
 Ms Shrutika Deshpande, Advocate h/f Mr Anand Chawre,
 Advocate for applicant;
 Mr P. K. Lakhotiya, A.G.P. for State
 Mrs P. G. Sontakke, Advocate for respondents/claimants

                               CORAM : RAVINDRA V. GHUGE
                                             AND
                                       S. G. DIGE, JJ.

DATE : 30th March, 2022

892.22ca

PER COURT:

1. All these appeals are directed against the Judgments of the

LAR Court. The delay caused in filing the first appeals is around

673 days. We have perused the averments in the civil

applications seeking condonation of delay and we have heard the

learned Advocate for the respective sides.

2. For the reasons set out in Civil Application Nos.896/2022,

894/2022 and 892/2022, the same are allowed. The delay is

condoned.

3. The first appeals be registered.

4. The learned Advocate causes an appearance on behalf of the

respondents/original claimants.

5. List the civil applications, in which the appellant has prayed

for interim relief, on 08/04/2022, in the 'urgent orders' category.

(S. G. DIGE, J.) (RAVINDRA V. GHUGE, J.)

sjk

 
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