Citation : 2023 Latest Caselaw 7261 Bom
Judgement Date : 20 July, 2023
1/2 3.caf2048.2023
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
CIVIL APPLICATION (CAF) NO. 2048 OF 2023
IN
FIRST APPEAL (ST) NO. 7854 OF 2023
The Deputy Chief Engineer, Central Railway Division, Nagpur
Vs.
Pradip Gurudasmal Lakhani and Ors.
----------------------------------------------------------------------------------------------
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders.
or directions and Registrar's orders.
----------------------------------------------------------------------------------------------
Mr. N.P. Lambat, Advocate for appellant.
CORAM : VINAY JOSHI, AND
VALMIKI SA MENEZES, JJ.
DATE : 20.07.2023.
Heard.
2. This is an application seeking for
condonation of delay of 346 days in preferring first appeal.
3. The learned counsel appearing for appellant would submit that though Office calculated the delay of 346 days, however, infact there is no delay as by virtue of orders of Supreme Court exemption is granted during pandamic period.
Prity
2/2 3.caf2048.2023
4. Issue notice to the respondents,
returnable after four weeks.
Civil Application (CAF) No.2049/2023
This is an application seeking to stay the execution of impugned award. It is submitted that the authority has granted compensation at excessive and exorbitant rate.
2. The execution of impugned judgment and decree is stayed subject to the appellant depositing entire decreetal amount within twelve weeks from today.
3. Steno copy of this order be supplied to the party.
JUDGE JUDGE Prity
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!