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

V..I.D.C., Through Executive ... vs Devrao Shyamrao Maraskhole And ...
2023 Latest Caselaw 9074 Bom

Citation : 2023 Latest Caselaw 9074 Bom
Judgement Date : 31 August, 2023

Bombay High Court
V..I.D.C., Through Executive ... vs Devrao Shyamrao Maraskhole And ... on 31 August, 2023
Bench: G. A. Sanap
2023:BHC-NAG:13023


                                                            1/2                     1133-caf 1887.2023

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                NAGPUR BENCH : NAGPUR

                           CIVIL APPLICATION (F) NO. 1887 OF 2023
                                             IN
                          FIRST APPEAL (STAMP) NO. 21051 OF 2022
                                    VIDC THROUGH EXECUTIVE ENGINEER,
                     NIMN PAINGANGA PROJECT DIVISION (BEMBLA PROJECT) YAVATMAL
                                                      VS.
                             SHRI DEVRAO SHYAMRAO MARASKHOLE AND OTHERS

        ----------------------------------------------------------------------------------------------

Office notes, Office Memoranda of Coram, appearances, Court's orders Court's or Judge's Orders. or directions and Registrar's orders.

----------------------------------------------------------------------------------------------

Mr. Aditya Gohokar, Advocate for applicant. Mr. M. A. Kadu, AGP for respondent State.

                                           CORAM            :     G. A. SANAP J.
                                           DATE             :     31/08/2023


Issue notice to the respondents, returnable within six weeks.

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

CIVIL APPLICATION (F) NO. 1888 OF 2023 (STAY APPLICATION)

Heard learned Advocate for the appellant.

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

KOLHE 2/2 1133-caf 1887.2023

3. In view of the reasons stated in the application, subject to deposit of the entire amount of compensation within eight weeks, there shall be stay to the execution of the impugned judgment and award dated 23/01/2020 passed by the Joint Civil Judge Senior Division, Yavatmal, in L.A.C. No.262 of 2017.

4. The application stands disposed of, accordingly.

[ G. A. SANAP, J. ]

Signed by: Mr. Ravikant KOLHEKolhe Designation: PA To Honourable Judge Date: 01/09/2023 16:26:50

 
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