Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Usha Shivaji Kshirsagar And Ors vs Union Of India Thru Ministry Of ...
2022 Latest Caselaw 11442 Bom

Citation : 2022 Latest Caselaw 11442 Bom
Judgement Date : 10 November, 2022

Bombay High Court
Usha Shivaji Kshirsagar And Ors vs Union Of India Thru Ministry Of ... on 10 November, 2022
Bench: R.D. Dhanuka, Kamal Khata
ppn                                  1        1 & 2.ia 1553.21 in wp-3145.21 & anr..doc


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               CIVIL APPELLATE JURISDICTION

                INTERIM APPLICATION NO.1553 OF 2021
                               IN
                   WRIT PETITION NO.3145 OF 2021

Usha Shivaji Kshirsagar & Ors.                   .. Applicants

In the matter between

Union of India                                   .. Petitioner
      Versus
The State of Maharashtra & Ors.                  .. Respondents

             ---
Mr.G.S. Godbole a/w Mr.Kaustubh Thipsay for the applicants.
Mr.Parag A. Vyas a/w Mr.Dharmesh Joshi, Mr.Abhishek Bhadang and
Ms.Karuna Yadav for the petitioner.
Mr.A.P. Kulkarni a/w Mr.Aditya Mahadik for the respondent-PMC.
Mr. Milind Sathe, Senior Advocate a/w Mr.Saket Mone and Mr.Abhishek
Salian i/by Vidhii Partners for the respondent no.3.
             ---

                               ALONG WITH
                       WRIT PETITION NO.3585 OF 2022

Union of India                                   .. Petitioner
      Versus
The State of Maharashtra & Ors.                  .. Respondents


             ---
Mr.Parag A. Vyas a/w Mr.Dharmesh Joshi, Mr.Abhishek Bhadang and
Ms.Karuna Yadav for the petitioner.
Mr.A.P. Kulkarni a/w Mr.Aditya Mahadik for the respondent-PMC.
Mr. Milind Sathe, Senior Advocate a/w Mr.Saket Mone and Mr.Abhishek
Salian i/by Vidhii Partners for the respondent no.3.
Mr.A.A. Alaspurkar, AGP for the State.
             ---




      ::: Uploaded on - 12/11/2022              ::: Downloaded on - 12/11/2022 12:11:35 :::
 ppn                                   2           1 & 2.ia 1553.21 in wp-3145.21 & anr..doc


                               CORAM : R.D. DHANUKA &
                                       KAMAL KHATA, JJ.

DATE : 10th November 2022

P.C.:-

. Some of the issues involved in these petitions are the subject matter of Writ Petition Nos.113 of 2019 (OS) and 3543 of 2018 (OS) which are already heard by this Court finally and are closed for pronouncement of judgment. We accordingly adjourn these matters.

2. Place these two matters on board for 'Directions' on 28 th November 2022 to enable this Court to fix a peremptory date of hearing of these two petitions. Ad-interim order granted by this Court to continue till further orders.

                KAMAL KHATA, J.               R.D. DHANUKA, J.





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter