Citation : 2022 Latest Caselaw 10369 Bom
Judgement Date : 7 October, 2022
1
1128.04FA+
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
989 FIRST APPEAL NO.1128 OF 2004
WITH FA/1122/2004 WITH CA/4528/2006 IN
FA/1133/2004 WITH FA/1125/2004 WITH CA/6879/2004
IN FA/1130/2004 WITH FA/1134/2004 WITH
FA/1133/2004 WITH FA/1124/2004 WITH FA/1126/2004
WITH FA/1129/2004 WITH FA/1123/2004 WITH
FA/1131/2004 WITH CA/6882/2004 IN FA/1133/2004
WITH FA/1130/2004 WITH CA/9528/2005 IN
FA/1130/2004 WITH FA/1219/2004
M. S. E. B.
VERSUS
SOMNATH GANGARAM SATPUTE and ORS
...
Mr.D.P. Palodkar, advocate for appellant
Ms.A.S. Jadhav h/f Mr. P.R. Katneshwarkar, advocate for
respondent nos.1 to 3, 4A to 4G
Mr.S.V. Dixit, advocate h/f Mr. V.J. Dixit, Senior Counsel
for claimants in respective appeals.
Mrs. D.S. Jape, AGP for respondent/State.
...
CORAM : S.G.DIGE, J.
DATE : 07.10.2022
P.C. :
. Heard the learned counsel for the appellant and the learned counsel for respondents.
2. Learned counsel for the appellant submits that in First Appeal No.1122/2004, R. & P. is awaited. All the appeals are from the same acquisition and the common judgment. Hence requested to call R. & P.
1128.04FA+
3. Considering the submissions of the learned counsel, call R. & P. in First Appeal No.1122/2004 by next date.
4. Stand over to 2nd December, 2022.
(S.G.DIGE) JUDGE SGA
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!