Citation : 2023 Latest Caselaw 5556 Bom
Judgement Date : 13 June, 2023
902(i)-IA-7908-2023.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 7908 OF 2023
IN
FIRST APPEAL NO. 609 OF 2023
Ramkesh Gamaprasad Yadav ... Applicant
Versus
The Municipal Corporation of
Greater Mumbai. ... Respondent
.....
Mr. P. J. Thorat a/w Ms. Aditi Naikare, for the Applicant.
Mr. Santosh Parad, for the Respondent-MCGM.
.....
CORAM : PRITHVIRAJ K. CHAVAN, J.
DATED : 13th JUNE, 2023.
P.C.
Heard learned Counsel for the applicant for a considerable
time. Learned Counsel for the respondent- MCGM though put
forth certain points, however, he wants to file reply to the
application.
2 Learned Counsel for the applicant has invited my attention to
the various documents placed on record during the course of
arguments, which according to him have not been considered in
detail. The trial Court has dismissed all the four L.C. Suits by a
Rekha Patil 1 of 2
902(i)-IA-7908-2023.doc
common judgment. However, it can be seen that the documents,
especially hut occupied by the appellant as well as his possession
over the subject structure prior to 01/01/2000 as well as the Shops
and Establishment License and report of the Census given by the
MCGM in 2000 itself have not been discussed properly.
3 Till the respondent-Corporation files its reply, the subject
structure shall not be demolished by the respondent.
4 List on 28th June, 2023.
[PRITHVIRAJ K. CHAVAN, J.]
Rekha Patil 2 of 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!