Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.I.D.C. Thr. Exe. Engineer, ... vs Shri Gulabrao Bapurao Thakare And ...
2023 Latest Caselaw 9059 Bom

Citation : 2023 Latest Caselaw 9059 Bom
Judgement Date : 31 August, 2023

Bombay High Court
V.I.D.C. Thr. Exe. Engineer, ... vs Shri Gulabrao Bapurao Thakare And ... on 31 August, 2023
Bench: G. A. Sanap
                                                 1                 1267 caf 2533.23.odt..odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       NAGPUR BENCH, NAGPUR.

                          CIVIL APPLICATION NO.2533 OF 2023
                                          IN
                           FIRST APPEAL ST NO. 8529 OF 2021
            V.I.D.C. through Executive Engineer,Medium Project Division, Yavatmal
                                            .Vs.
                            Shri Gulabrao Bapurao Thakre and ors.
_______________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
                             Shri C.J.Dhumane, Advocate for the appellant.
                             Shri R.J. Shinde, Advocate for respondent No.1.
                             Shri M.A. Kadu, AGP for respondent Nos. 2 and 3.

                                  CORAM : G.A. SANAP, J.

DATE : 31/08/2023

Heard.

2. Issue notice to the respondents.

3. Shri R.J. Shinde, learned Advocate waives service of notice on behalf of respondent No.1.

4. Learned AGP waives service of notice on behalf of respondent Nos.2 and 3.

5. Stand over after three weeks. CIVIL APPLICATION NO.2534 OF 2023 Heard learned Advocate for the appellant.

2. Perused the application. The reasons have been stated in the application.

3. In view of the reasons stated in the application, 2 1267 caf 2533.23.odt..odt

subject to deposit of the entire amount of compensation within eight weeks, there shall be stay to the execution of impugned judgment and decree dated 21/12/2018 passed by the Civil Judge, Senior Division Yavatmal in Land Acquisition Case No.62/2008.

6. The application stands disposed of.

(G. A. SANAP, J.)

manisha

Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 01/09/2023 16:02:20

 
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