Citation : 2023 Latest Caselaw 4985 Bom
Judgement Date : 5 June, 2023
10-ASWP-13900-2018+.DOC
Shephali
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 13900 OF 2018
Amitkumar Pundlikrao Dewhare & Anr ...Petitioners
Versus
The State of Maharashtra & Ors ...Respondents
WITH
WRIT PETITION NO. 5996 OF 2018
WITH
CIVIL APPLICATION NO. 1078 OF 2018
IN
WRIT PETITION NO. 5996 OF 2018
WITH
CIVIL APPLICATION NO. 1182 OF 2018
IN
WRIT PETITION NO. 5996 OF 2018
Poonam Bhanudas Galande ...Petitioner
Versus
State of Maharashtra through Government ...Respondents
Pleader & Ors
Mr Prathamesh Bhargude, for the Petitioner in WP/13900/2018.
Mr NC Walimbe, AGP, for the Respondent-State in WP/13900/2018.
Mr Dushyant Purekar, with Rajat Dedhia, for Respondents Nos. 8,
10, 14, 21 to 24, 33, 34, 38, 39, 51, 59, 72, 79, 100, 104, 105, 108,
Page 1 of 3
5th June 2023
::: Uploaded on - 05/06/2023 ::: Downloaded on - 07/06/2023 12:58:26 :::
10-ASWP-13900-2018+.DOC
110, 112 to 117, 121, 123 to 125, 128 to 130, 133 to 135, 137, 138,
158, 162, 174, 185, 193, 204, 221, 224, 229, 235, 237, 262, 263,
266, 267, 279, 284, 294, 309, 315, 316, 317, 319, 325, 326 & 330.
Mr GH Keluskar, for Respondents Nos. 2 and 3 in WP/5996/2018.
CORAM G.S. Patel &
Neela Gokhale, JJ.
DATED: 5th June 2023 PC:-
1. List these matters peremptorily for final disposal on 30th June 2023 and 7th July 2023 at 2.30 pm. All hearings must conclude within that time.
2. We permit all concerned to file by 21st June 2023 in hard and soft copy--
(a) Advance concise notes of arguments not exceeding 20 pages in a font size not less than 12 pt Times New Roman. There are to be no extracts from judgments or documents in the submissions. References may be included in footnotes.
(b) Chronology of dates and events.
(c) A properly indexed and paginated compilation of authorities proposed to be relied on. The soft copy must in particular not only be bookmarked but the index or table of contents page must be hyper-linked to the starting page of each of the compiled judgments.
5th June 2023
10-ASWP-13900-2018+.DOC
The relevant paragraphs must be shown in the index itself.
3. These are to be filed in the Registry by 21st June 2023. Soft copies may be made available to the Court Associate on a pen drive.
4. Separately, by 21st June 2023 we request the Registry to have the present records scanned and digitized. A copy of the final scanned and digitized PDF file will be made available to all advocates for convenience and free of charge.
(Neela Gokhale, J) (G. S. Patel, J)
5th June 2023
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!