Citation : 2022 Latest Caselaw 10304 Bom
Judgement Date : 6 October, 2022
204.SA.583.94.doc.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
Digitally
signed by
BALAJI
SECOND APPEAL NO.583 OF 1994
BALAJI GOVINDRAO
GOVINDRAO PANCHAL
PANCHAL Date:
2022.10.07
10:00:30
+0530
Namdev Raoba Nale ..Appellant
Versus
Sau. Sarubai Namdev Nale
Since deceased through legal heirs
Uttam Namdev Nale & Ors. ..Respondents
WITH
SECOND APPEAL NO.617 OF 2015
Shri Maruti Namdeo Nale & Anr. ..Appellants
Versus
Shri Uttam Namdeo Nale & Ors. ..Respondents
Mr. Rahul S. Kate, for the Appellant in SA/583/1994.
None for the Appellants in SA/617/2015.
Mr. P. B. Shah a/w Gunjan Shah, for Respondent Nos.1 to 5 in
SA/583/1994 & for Respondents No.2 in SA/617/2015.
CORAM : NITIN W. SAMBRE, J.
DATE : 6th OCTOBER, 2022
P.C.
1. Heard Mr. Rahul Kate, counsel appearing for the appellant and Mr. P. B. Shah for the Respondents.
2. Relying on the judgment of the Apex Court in the matter of Ashok Sadarangani and Anr. v/s Union of India and Ors. reported in (2012) 11 SCC 321, a submission is made that both the second
SRW 1 of 2
204.SA.583.94.doc.
appeals can be heard, even if before the Apex Court a reference to the larger bench is pending. According to him, when the order dated 16th March, 2022 was passed deferring the hearing in the present appeal, the aforesaid order in the matter of Ashok Sadarangani (cited supra) was not brought to the notice of this Court.
3. In the wake of above, particularly, the judgment of the Apex Court in the matter of Ashok Sadarangani (cited supra), in my opinion, the second appeals can be listed for final hearing.
4. Accordingly, matter be added in the final hearing board in the week commencing from 9th November, 2022.
[NITIN W. SAMBRE, J.]
SRW 2 of 2
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!