Citation : 2023 Latest Caselaw 534 Bom
Judgement Date : 16 January, 2023
10. caf.3719.2015.doc
Amol
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL APPLICATION NO. 3719 OF 2015
IN
FIRST APPEAL NO. 1183 OF 2015
The Commissioner, Nashik Municipal
Corporation, Nashik Applicant
V/s.
Shri. Trimbak Chotu Pawar and Anr. Respondents.
WITH
CIVIL APPLICATION NO. 3720 OF 2015
IN
FIRST APPEAL NO. 1182 OF 2015
The Commissioner, Nashik Municipal
Corporation, Nashik Applicant
V/s.
Ramchandra Bhadaji Jadhav (Dead) his
Lrs. 1. Jayram R. Jadhav (Dead) his Lrs.
1A. Damyanti J. Jadhav and Ors Respondents.
WITH
CIVIL APPLICATION NO. 3717 OF 2015
IN
FIRST APPEAL NO. 769 OF 2017
The Commissioner, Nashik Municipal
Corporation, Nashik Applicant
V/s.
Shri. Murlidhar Kondaji Jadhav and Ors. Respondents.
WITH
FIRST APPEAL NO. 1180 OF 2015
The Commissioner, Nashik Municipal
Corporation, Nashik Appellant
V/s.
Shri. Kashinath Mahadu Jadhav and
Ors. Respondents.
WITH
CIVIL APPLICATION NO. 699 OF 2016
IN
1
::: Uploaded on - 20/01/2023 ::: Downloaded on - 20/01/2023 22:44:05 :::
10. caf.3719.2015.doc
FIRST APPEAL NO. 769 OF 2017
The Commissioner, Nashik Municipal
Corporation, Nashik Applicant
V/s.
Shri. Murlidhar Kondaji Jadhav (since
deceased) by Lrs. Indubai Murlidhar
Jadhav and Ors. Respondents.
....
Mr. Murlidhar L. Patil for the Petitioner.
Ms. Bhavna Khemani for Respondent.
Mr. A. R. Patil Additional G. P. for State/Respondent.
CORAM : K. R. SHRIRAM &
RAJESH S PATIL, JJ.
DATED : 16th January, 2023
P.C.:
CIVIL APPLICATION NO. 3719 OF 2015
WITH
CIVIL APPLICATION NO. 3720 OF 2015
WITH
CIVIL APPLICATION NO. 3717 OF 2015
1. These are three applications for stay of the execution/operation
and effect of impugned judgment and order dated 6 th August, 2012
passed by joint Civil Judge Senior Division, Nashik in land reference No.
404/2001.
2. Mr. Patil states that the decretal amount has been deposited and
tenders a copy of letter dated 19th July, 2016 from Estate Manager of
Nashik Municipal Corporation addressed to the Civil Judge Senior
10. caf.3719.2015.doc
Division, Nashik, to which is also annexed a statement and copies of
cheques for Rs. 20,609,092/- and 19,50,182/- .
3. Mr. Patil makes a statement that the total of these two cheques
covers the entire decretal amount in all the four appeals. Letter dated
19th July, 2016 with the enclosure is taken on record and marked 'X' for
identification.
4. In view of the statement made by Mr. Patil, the
execution/operation and effect of impugned judgment and order dated
16th August, 2012 is stayed.
5. Applications disposed. Appeals be listed for final hearing as per
its turn in due course.
6. Respondent may apply for withdrawal of the amount and Court
will dispose the same in accordance with law.
CIVIL APPLICATION NO. 3718 of 2015
7. Though this application is not listed today, by consent taken up
for hearing. In view of the order passed above in Civil Application
No.3719 of 2015, Civil Application No. 3720 of 2015 and Civil
Application No.3717 of 2015, this application is also allowed on the
10. caf.3719.2015.doc
same terms and disposed.
CIVIL APPLICATION NO. 699 of 2016
8. In this application it is corporation's case that before the
impugned judgment and order dated 6th August, 2012 was passed the
interested person, i.e., Pundalik Kondaji Jadhav had died on 18 th
December 2009 and Shirdhar Kondaji Jadhav had died on 19 th August,
2010. Therefore, to that extent the impugned order is to be set aside.
9. Ms. Khemani states that two weeks time be given to enable her to
take instructions and file response. Ms. Khemani states that
beneficiary / person who is entitled to compensation has expired and
legal heirs did not take steps promptly to be brought on record. The
same does not mean the corporation can take the land away without
paying any compensation.
10. Affidavit in reply to be filed and copy served within two weeks
from today. Rejoinder, if any, to be filed and copy served within a week
thereafter.
11. Civil Application No. 699 of 2016 be listed for hearing on 16 th
February, 2023.
(RAJESH S. PATIL, J.) (K. R. SHRIRAM, J.)
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!