Citation : 2023 Latest Caselaw 9136 Bom
Judgement Date : 31 August, 2023
1 998.caf.2579.2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION (CAF) NO. 2579 OF 2022
IN
FIRST APPEAL (st.) NO.8499 OF 2021
Vidarbha Irrigation Development Corporation, Buldhana
VS.
Smt Meenakshi Krushnakumar Jhunjhunwala and another
_______________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
Mr C. J. Dhumane, Advocate for the appellant
Mr M. A. Kadu, AGP for the respondent No.2/State
CORAM : G.A. SANAP, J.
DATE : AUGUST 31, 2023.
Heard.
2. Issue notice to the respondents, returnable within six weeks.
3. Learned AGP waives service of notice on behalf of respondent No. 2 /State.
CIVIL APPLICATION NO.2580 OF 2022
4. Heard learned Advocate for the appellant.
5. Perused the application. The reasons have been stated in the application.
6. In view of the reasons stated in the application, 2 998.caf.2579.2022
subject to deposit of the entire amount of compensation within eight weeks, there shall be stay to the execution of the impugned common judgment and decree dated 30.08.2018 passed by the Adhoc District Judge-1, Akot, District Akola in LAR No. 266 of 2005, 267 of 2005, 268 of 2005, 279 of 2005, 281 of 2005 and 282 of 2005.
7. The application stands disposed of, accordingly.
(G. A. SANAP, J.)
Namrata
Signed by: Miss Namrata Suryawanshi Designation: PA To Honourable Judge Date: 01/09/2023 15:45:37
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!