Citation : 2023 Latest Caselaw 434 Bom
Judgement Date : 11 January, 2023
Yugandhara Patil
15-WP-493-2017.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO. 493 OF 2017
WITH
WRIT PETITION NO. 2284 OF 2018
A.H. Wadia Trust and Others ... Petitioners
Versus
State of Maharashtra and Ors. ... Respondents
******
Mr. Chaitanya Chavan, Mr. Neil Patel and Mr.Sameer Panwalkar i/by M/s. LR and Associates for the Petitioner in both Writ Petitions
Ms. Jyoti Chavan, AGP, State for the Respondent Nos.1,4 and in WP No. 493/2017
Mr.Kedar Dighe,AGP, State for the Respondent Nos.1 to 3 and 8 in WP 2284/2018.
Mr. Jagdish G. Aradwad Reddy, for the Respondent Nos. 2 and 3 in WP 493/2017 -SRA.
Mr.Vijay Patil, for Respondent Nos. 6 to 8 in WP/2284/2018.
Mr. V.T. Dubey, for the Respondent No.4 in WP/2284/2018.
******
CORAM: R. D. DHANUKA AND M.M.SATHAYE JJ.
DATE : 11th JANUARY, 2023 P.C. :-
1. Learned counsel for Petitioners in both these petitions seeks
time to consider the Judgment of this Court delivered on 9 th January
1 /3
Yugandhara Patil
15-WP-493-2017.doc
2023 in case of A.H. Wadia Trust and Others Vs. State of
Maharashtra and others in Writ Petition No. 1347 of 2019.
According to the learned counsel for Respondents, the issues
involved in both these Petitions are already concluded in the said
Judgment.
2. Learned counsel for the Petitioners to make statement before
this Court whether these issues are concluded in the said Judgment
or not. If such statement is not made by learned counsel, this Court
will decide whether these issues are concluded or not.
3. Mr. Patil, learned counsel for SRA seeks one week time to
place on record the correspondence between the Petitioners and SRA
by which the SRA had called upon Petitioners to develop the writ
property under the provisions of Section 33(10) of the DC
Regulations, 1991. Time is granted as prayed.
4. Petitioner to consider this issue also and to make a statement
whether such opportunity was given to the Petitioner to develop the
writ property under the provisions of Section 33(10) of the DC
Regulations, 1991.
2 /3
Yugandhara Patil
15-WP-493-2017.doc
5. Place the matter on board for 'Directions' on 25 th January
2023.
[M.M.SATHAYE,J.] [R. D. DHANUKA, J.]
3 /3
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!