Citation : 2023 Latest Caselaw 7899 Bom
Judgement Date : 4 August, 2023
8-FA-894-2016.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO.894 OF 2016
WITH
CIVIL APPLICATION NO.3847 OF 2015
IN
FIRST APPEAL NO.894 OF 2016
THE NEW INDIA ASSURANCE CO. LTD. )...APPELLANT
V/s.
MR. SURYAKANT HARIBHAU NALAVADE )
AND ORS. )...RESPONDENTS
WITH
CROSS OBJECTION (ST) NO.18394 OF 2019
WITH
FIRST APPEAL NO.503 OF 2012
WITH
FIRST APPEAL NO.729 OF 2016
WITH
CIVIL APPLICATION NO.1708 OF 2016
IN
FIRST APPEAL NO.729 OF 2016
WITH
FIRST APPEAL NO.1171 OF 2016
WITH
CIVIL APPLICATION NO.3142 OF 2016
IN
FIRST APPEAL NO.1171 OF 2016
WITH
FIRST APPEAL NO.1172 OF 2016
WITH
CIVIL APPLICATION NO.3143 OF 2016
IN
FIRST APPEAL NO.1172 OF 2016
avk 1/3
::: Uploaded on - 04/08/2023 ::: Downloaded on - 05/08/2023 07:57:44 :::
8-FA-894-2016.doc
WITH
FIRST APPEAL NO.387 OF 2016
WITH
CIVIL APPLICATION NO.3841 OF 2015
IN
FIRST APPEAL NO.387 OF 2016
WITH
FIRST APPEAL NO.390 OF 2016
WITH
CIVIL APPLICATION NO.3845 OF 2015
IN
FIRST APPEAL NO.390 OF 2016
Ms.Pooja Yadav h/f. Mr.D.R.Mahadik, Advocate for the Appellant in FA/
894/2016, FA/387/2016, FA/390/2016 and for Respondent no.2 in FA/
503/2012, for Respondent no.5 in FA/729/2016 and FA/1172/2016,
for Respondent no.2 in FA/1171/2016.
Mr.I.M.Khairdi, Advocate for the Appellants in FA/729/2016,
FA/1171/2016, FA/1172/2016 Advocate for the Respondent No.5 in
FA/894/2016, FA/389/2016 and for the Respondent no.2 in
FA/390/2016.
Mr.T.J.Mendon, Advocate for the Respondents no.1 to 4 in
FA/894/2016, FA/729/2016, FA/387/2016 and for the Respondent
no.1 in FA/390/2016 and for the Appellants in FA/503/2012.
CORAM : ABHAY AHUJA, J.
DATE : 4th AUGUST 2023
avk 2/3
8-FA-894-2016.doc
P.C. :
1. When the matter is called out, learned Counsel for the Appellant
seeks time on the ground that her senior is busy in another Court. It is
observed that, these are First Appeals of the year of 2012 and 2016.
2. Learned Counsel submits that these First Appeals be finally heard
at the stage of admission as the Record and Proceedings have already
been received and the compilation of documents has also been filed.
Accordingly, list the matters on 1st September 2023 at 2.30 p.m.
3. Learned Counsel are at liberty to circulate the brief propositions
and supporting judgments in advance.
(ABHAY AHUJA, J.)
avk 3/3
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!