Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Arun Dinkar Lingras And Ors vs Shri. Raunak Subhash Bhosale And ...
2023 Latest Caselaw 5393 Bom

Citation : 2023 Latest Caselaw 5393 Bom
Judgement Date : 9 June, 2023

Bombay High Court
Shri. Arun Dinkar Lingras And Ors vs Shri. Raunak Subhash Bhosale And ... on 9 June, 2023
Bench: Abhay Ahuja
                                                         3-fast-23194-2016.doc


     IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     CIVIL APPELLATE JURISDICTION

             FIRST APPEAL (S.T) NO. 23194 OF 2016

 Shri. Arun Dinkar Lingars and Ors
                                              ...APPELLANTS

          V/s.

 Shri. Raunak Subhash Bhosale
 and Ors.
                                             ...RESPONDENTS


                             WITH
               CIVIL APPLICATION NO.618 OF 2017
                               IN
             FIRST APPEAL (S.T) NO. 23194 OF 2016

 Shri. Arun Dinkar Lingars and Ors
                                              ...APPLICANTS

          V/s.

 Shri. Raunak Subhash Bhosale
 and Ors.
                                             ...RESPONDENTS

 Mr. Parth Modak, i/b Mr. Bhushan Walimbe, Advocate for
 the Appellants/Applicants.
 Mr. Ajay Bhise, Advocate for the Respondent No.1 .


                               CORAM :    ABHAY AHUJA, J.

DATE : 9 JUNE, 2023

Ghuge 1/3

3-fast-23194-2016.doc

P.C. :

CIVIL APPLICATION NO.618 OF 2017

1. This is an application seeking condonation of delay

of 373 days in preferring the First Appeal against the

Judgment and Order dated 11th August, 2015 passed by

M.A.C.T, Kolhapur in M.A.C.P No.127 of 2011. It is

observed that this Civil Application stood dismissed as

against Respondent No.1 in view of the order dated 21 st

November, 2019 of the Registrar Judicial of this Court.

2. Today when the matter called out, Mr. Ajay Bhise,

learned Counsel appears for Respondent No.1. In that

view of the matter, the dismissal against the Respondent

No.1 is set aside. He also requests for a copy of the Civil

Application as well as Appeal. Mr. Parth Modak, learned

Counsel for the applicants to furnish the copy of the Civil

Application and Appeal to Respondent No.1.

3. Mr. Parth Modak, learned Counsel for the applicant

Ghuge 2/3

3-fast-23194-2016.doc

seeks some time to go through the Civil Application as he

does not have his brief with him. List on 16th June,

2023.


                                        (ABHAY AHUJA, J.)




 Ghuge                                                            3/3





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter