Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vidarbha Irrigation Development ... vs Ashabai Dnyaneshwar Turake And ...
2022 Latest Caselaw 11981 Bom

Citation : 2022 Latest Caselaw 11981 Bom
Judgement Date : 22 November, 2022

Bombay High Court
Vidarbha Irrigation Development ... vs Ashabai Dnyaneshwar Turake And ... on 22 November, 2022
Bench: Avinash G. Gharote
                                                                                                                                          42. CAF 269 of 2021.odt
                                                                                           1


                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         NAGPUR BENCH AT NAGPUR

                                             CIVIL APPLICATION (CAF) NO.269/2021
                                                              IN
                                                 FIRST APPEAL ST. NO.311/2020

      Vidarbha Irrigation Development Corporation through Executive Engineer,
                           Bembla Canal Project, Yavatmal
                                    ...Versus...
                       Ashabai Dnyaneshwar Turake and others

 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - --- -
Office Notes, Office Memoranda of Coram,                                                                             Court's or Judge's orders
appearances, Court's orders or directions
and Registrar's orders
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - ----- ------------ -

                                Shri J.J. Chandurkar, Advocate for applicant
                                Ms Achala Kashikar, Advocate h/f Shri P.M.Pande, Advocate for respondent no.1
                                Mrs. Mayuri Deshmukh, AGP for respondent nos.2 and 3

                                                                                        CORAM : AVINASH G. GHAROTE, J.

DATE : 22/11/2022

1. The civil application seeks condonation of delay of 758 days in filing the first appeal, challenging the judgment of the Reference Court.

2. Learned Assistant Government Pleader for the respondent nos.2 and 3 has no objection. Though learned counsel appearing for the respondent no.1 vehemently objects, considering the reasons given and accepting them, the delay in filing the first appeal is condoned. The civil application is allowed. Office to register the appeal.

42. CAF 269 of 2021.odt

FIRST APPEAL ST. NO.311/2020

1. ADMIT.

2. Advocate Ms Kashikar holding for Advocate Shri P.M. Pande waives service of notice for the respondent no.1 on merits. Learned Assistant Government Pleader Mrs. Deshmukh waives service of notice for the respondent nos.2 and 3 on merits.

3. Call record and proceedings.

4. The appellant to file a private paper-book within a period of two weeks from today.

CIVIL APPLICATION (CAF) NO.270/2021

1. Heard.

2. The civil application is allowed subject to the condition of entire amount of compensation being deposited in this Court within a period of two weeks from today.

(AVINASH G. GHAROTE, J.)

Wadkar

Digitally signed bySHAILENDRA SUKHADEORAO WADKAR Signing Date:23.11.2022 15:05

 
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 : MAIMS

 
 
Latestlaws Newsletter