Citation : 2023 Latest Caselaw 5349 Bom
Judgement Date : 8 June, 2023
43-fa-232-2022.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 232 OF 2022
Bombay Electric Supply and
Transport, Mumbai. ...APPELLANT
V/s.
Shukhdeo Rameshankar Prasad
...RESPONDENT
WITH
CROSS OBJECTION (S.T.) NO.7408 OF 2022
IN
FIRST APPEAL NO. 232 OF 2022
Bombay Electric Supply and
Transport, Mumbai. ...CROSS-OBJECTIONER
V/s.
Shukhdeo Rameshankar Prasad
...RESPONDENT
Mr. Saurabh S. Pakale, with Mr. Bhavesh Wadhwani i/b
M.V. Kini and Co. Advocate for the Appellant in FA
No.232/2022 and XOBST No.7408/2022.
Mr. Amol Gatne i/b Mrs. Swati U. Mehta, Advocate for the
Respondent .
Ghuge 1/2
::: Uploaded on - 08/06/2023 ::: Downloaded on - 09/06/2023 15:05:08 :::
43-fa-232-2022.doc
CORAM : ABHAY AHUJA, J.
DATE : 8 JUNE, 2023 P.C. :
1. At the joint request of learned counsel for the
parties, list on 13th July, 2023 at 2:30 p.m. for final
disposal.
2. Parties/learned Counsel are at liberty to circulate in
advance brief prepositions and judgments in support
thereof.
(ABHAY AHUJA, J.)
Ghuge 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!