Citation : 2023 Latest Caselaw 492 Bom
Judgement Date : 12 January, 2023
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CIVIL JURISDICTION
FIRST APPEAL NO. 602 OF 2021
Nashik Municipal Corporation, Nashik And Anr.....APPELLANT
V/S
Pradyumn Mukund Kokil And Ors. ....RESPONDENT
WITH INTERIM APPLICATION NO. 4136 OF 2021 In First Appeal 602 OF 2021
Nashik Municipal Corporation, Nashik And Anr.....PETITIONER V/S Pradyumn Mukund Kokil And Ors. ....RESPONDENT
WITH INTERIM APPLICATION NO. 4135 OF 2021 In First Appeal 602 OF 2021
Nashik Municipal Corporation, Nashik And Anr.....PETITIONER V/S Pradyumn Mukund Kokil And Ors. ....RESPONDENT
WITH INTERIM APPLICATION STAMP NO. 31513 OF 2022 In First Appeal 602 OF 2021
Pradyumn Mukund Kokil And Ors. ....PETITIONER V/S Nashik Municipal Corporation Thr.
Page 1/2
Commissioner, Nashik
Mr. Murlidhar Laxman Patil for Petitioner Sr. Adv. Rahul Narichania a/w Mr. Pralhad Paranjpe, Mr. Prakash Ahuja , Mr. Abhishek Adke, Mr. Siddhanth Chhabria, Mr. Sarvesh Patil i/b Mr. Abhishek Adke for Respondent No. 1 Shri. A. R. Patil Addl. GP
CORAM : HON'BLE SHRI JUSTICE K.R. SHRIRAM & HON'BLE SHRI JUSTICE RAJESH S. PATIL, JJ DATE : 12th January, 2023 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( FOR REGISTRAR JUDICIAL - I )
....RESPONDENT
Page 2/2
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!