Citation : 2023 Latest Caselaw 2255 Bom
Judgement Date : 8 March, 2023
SWAROOP Digitally
SWAROOP
signed by
SHARAD SHARAD PHADKE
PHADKE Date: 2023.03.09
14:14:25 +0530
23 ao 881 of 2022.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
APPEAL FROM ORDER NO.881 OF 2022
WITH
CIVIL APPLICATION NO.97 OF 2022
Mohammad Gafur Khan and Ors. ... Appellants
versus
Pandurang Baburao Temkar and Ors. ... Respondents
Mr. A.S.Khandeparkar, Sr. Advocate i/by Khandeparkar and Associates for
Appellants.
None for Respondents.
CORAM: N.J.JAMADAR, J.
DATE : 8 MARCH 2023 P.C.
1. Heard the learned Senior Advocate appearing for the Appellants.
2. By the impugned judgment and decree, the Appeal Court has remanded
Regular Civil Suit No.29 of 2011 by setting aside the judgment and decree passed by
the Trial Court on 10 April 2015.
3. The learned Senior Advocate seeks leave to tender copy of the judgment
and decree passed by the learned Civil Judge, Jr. Div., Sawantwadi in RCS No.29 of
2011.
4. Leave granted.
5. From the perusal of the impugned order, in conjunction with the
averments in the plaint, it becomes evident that the Plaintiffs have filed the Suit for
SSP 1/2 23 ao 881 of 2022.doc
injunction simplicitor reserving right to seek removal of the encroached portion.
6. Arguable questions as to legality, propriety and correctness of the order
of remand, are raised.
7. Hence, issue notice to the Respondents, returnable on 19 April, 2023.
8. In the meanwhile, ad-interim relief in terms of prayer clause (a) of the
Civil Application.
9. In addition to the Court notice, the Appellants are at liberty to serve the
Respondents by way of private service and file an Affidavit of service.
( N.J.JAMADAR, J. )
SSP 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!