Citation : 2023 Latest Caselaw 6337 Bom
Judgement Date : 4 July, 2023
42.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.10744 OF 2018
BEENA WIFE OF DECEASED SHRI.SUMIT )
MITRA THROUGH POAH SANJAY SUMIT )
MITRA AND ANOTHER )...PETITIONERS
V/s.
MR.ABHAY MAHADEO THIPSAY, FORMER )
JUDGE OF BOMBAY HIGH COURT )...RESPONDENT
WITH
INTERIM APPLICATION NO.3309 OF 2020
IN
WRIT PETITION NO.10744 OF 2018
WITH
INTERIM APPLICATION NO.4266 OF 2023
IN
WRIT PETITION NO.10744 OF 2018
Ms.Aparna Deokar i/b. M.P.Vashi Associates, Advocate for the
Petitioners/Applicants.
Mr.Venkatesh Dhond, Senior Advocate a/w. Mr.Rohan Kelkar i/b.
Mr.P.M.Jadhav, Advocate for the Respondent.
CORAM : ABHAY AHUJA, J.
DATE : 4th JULY 2023 P.C. :
1. Learned Counsel for the Petitioners would submit that the order
dated 2nd May 2023 has been complied with. Learned Senior Counsel
for the Respondent confirms the same.
avk 1/2
42.doc
2. Considering that the issue involved in this Writ Petition, as
recorded, is a narrow one, viz., whether Respondent No.1 who retired
as a Judge of High Court, is an employee of Government of India or
Government of the State, list for final disposal on 31st July 2023 at 2.30
p.m.
3. Learned Counsel for the parties are at liberty to circulate brief
propositions and supporting judgments.
(ABHAY AHUJA, J.)
avk 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!