Citation : 2023 Latest Caselaw 8726 Bom
Judgement Date : 25 August, 2023
2023:BHC-NAG:12655
1 1068caf1430.2023..odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
CIVIL APPLICATION (CAF) NO. 1430 OF 2023
IN
FIRST APPEAL STAMP NO. 1568 OF 2021
(The Executive Engineer, Purna Project Achapur....Versus...Smt. Sumanbai Manikrao Damedhar and
others)
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
-------------------------------------------------------------------------------------------------------
Mr. U.A. Gosavi, Advocate for the appellant.
Mr. M.A. Kadu, A.G.P. for respondent Nos. 5 & 6/State.
CORAM : G. A. SANAP, J.
DATED : AUGUST 25, 2023
1. Heard.
2. Issue notice to the respondents, returnable within nine weeks.
3. Mr. M.A. Kadu, learned Assistant Government Pleader waives service of notice for respondent Nos. 5& 6.
Civil Application (CAF) No. 1431 of 2023
1. Heard learned advocate for the appellant.
2. For the reasons stated in the application, stay to the execution of the judgment and award dated 01.03.2019 is granted subject to deposit of the entire amount of compensation within nine weeks.
4. The application stands disposed of, accordingly.
JUDGE Signed by: Mr. R. S. Belkhede Belkhede Designation: PA To Honourable Judge Date: 25/08/2023 18:44:24
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!