Citation : 2023 Latest Caselaw 9085 Bom
Judgement Date : 31 August, 2023
2023:BHC-NAG:13057
1 caf1775.2023..odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
CIVIL APPLICATION (CAF) NO. 1775 OF 2023
(Mahaharashtra State Road Transport corporation...Versus...Sunil Onkar Yendole)
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
-------------------------------------------------------------------------------------------------------
Mr. V.H. Kedar, Advocate for the appellant.
CORAM : G. A. SANAP, J.
DATED : AUGUST 31, 2023
Heard.
Issue notice to the respondent, returnable within six weeks.
CIVIL APPLICATION NO. 1776 OF 2023
1. 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, subject to deposit of the entire amount of compensation within eight weeks, if it is not already deposited, there shall be stay to the execution of the impugned judgment and award dated 19.11.2014, passed by the Chairman, Motor Accident Claims Tribunal, Buldhana, in M.A.C.P. No. 22/2007 and order dated 15.2.2018 below Exh. 1 in Misc. Civil Application No. 2/2015.
The application stands disposed of, accordingly.
JUDGE Belkhede
Signed by: Mr. R. S. Belkhede Designation: PA To Honourable Judge Date: 01/09/2023 19:16:40
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!