Citation : 2023 Latest Caselaw 9120 Bom
Judgement Date : 31 August, 2023
1 1240 caf 2429.23.odt..odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION NO.2429 OF 2023
IN
FIRST APPEAL ST NO. 2766 OF 2021
V.I.D.C.
.Vs.
Prabhat Prabhakar Patil (Dhepe) 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 Ms Ashwini Athalye, Advocate for the appellant.
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, returnable within six weeks.
3. Learned AGP waives service of notice for respondent Nos.2 and 3.
CIVIL APPLICATION NO.2430 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, 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 30.06.2022 passed by 2 1240 caf 2429.23.odt..odt
Presiding Officer Land Acquisition and Resettlement and Rehabilitation Authority, Nagpur vide case in 311/AMT/AMT/2019.
4. The application stands disposed of.
(G. A. SANAP, J.)
manisha
Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 02/09/2023 11:08:11
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!