Citation : 2022 Latest Caselaw 10309 Bom
Judgement Date : 6 October, 2022
{1} 908-CA-14077-2022
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO. 14077 OF 2022
IN FIRST APPEAL (ST) NO. 26804 OF 2022
WITH CA/14083/2022 IN FAST/26825/2022
WITH CA/14086/2022 IN FAST/26812/2022
THE EXECUTIVE ENGINEER IRRIGATION DEPARTMENT
STRENGTHENING DIVISION OMERGA
VERSUS
RAMKRASHNA DADARAO KHALATE
...
Advocate for Applicant : Mr. G.B. Rajale
Advocate for Respondent: Ms. L.R. Thakur h/f. Mr. L.C. Patil
....
CORAM : S.G. DIGE, J.
DATE : 6th October, 2022
ORDER :
. Heard learned Counsel for applicant and learned
Counsel for respondent.
2. Learned Counsel for applicant submits that, applicant
has challenged the judgment and award passed by the
Reference Court. Hence, requested to stay impugned order.
3. Considering the submissions of learned Counsel, the
impugned order is stayed till next date subject to deposit of
entire award amount before this Court within fourteen (14)
weeks.
[S.G. DIGE, J.]
Pooja K.
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!