Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dattaprasad Maharudru Jangam And ... vs The State Of Maharashtra And ...
2022 Latest Caselaw 9737 Bom

Citation : 2022 Latest Caselaw 9737 Bom
Judgement Date : 23 September, 2022

Bombay High Court
Dattaprasad Maharudru Jangam And ... vs The State Of Maharashtra And ... on 23 September, 2022
Bench: Mangesh S. Patil, Sandeep V. Marne
                                      1                             wp 3939.21

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   BENCH AT AURANGABAD

                      WRIT PETITION NO. 3939 OF 2021

          Dattaprasad Maharudra Jangam
          and others                                   ..   Petitioners

                   Versus

          The State of Maharashtra and others          ..   Respondents

 Shri Estling S. Murge, Advocate for the Petitioners.
 Shri A. S. Shinde, A.G.P. for the Respondents/State.

                                 WITH
                     WRIT PETITION NO. 3940 OF 2021
                     WRIT PETITION NO. 3325 OF 2021
                     WRIT PETITION NO. 3355 OF 2021
                     WRIT PETITION NO. 3356 OF 2021
                     WRIT PETITION NO. 3357 OF 2021
                     WRIT PETITION NO. 8794 OF 2021
                     WRIT PETITION NO. 10695 OF 2021

                           CORAM :    MANGESH S. PATIL AND
                                      SANDEEP V. MARNE, JJ.
                               DATE : 23.09.2022.

 ORDER :

. Motion is made for speaking to minutes in respect of the judgments dated 19.09.2022 passed in Writ Petition No. 3325 of 2021 and Writ Petition No. 3938 of 2021.

2. It is pointed out that groups of petitions were disposed of by separate common judgment and order. However, it is pointed out that erroneously Writ Petition No. 3939 of 2021 and Writ

2 wp 3939.21

Petition No. 3940 of 2021, which should have been disposed of along with Writ Petition No. 3938 of 2021 were shown as having been disposed of in the group of petitions bearing Writ Petition No. 3325 of 2021 and connected matters.

3. Numbers of Writ Petition No. 3939 of 2021 and Writ Petition No. 3940 of 2021 to be deleted from the title cause of the judgment in Writ Petition No. 3325 of 2021 and be shown as disposed of with Writ Petition No. 3938 of 2021 by inserting names of the parties in the title cause.

4. Motion is disposed of.

[SANDEEP V. MARNE, J.] [MANGESH S. PATIL, J.]

bsb/Sept. 22

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter