Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Godhavari Marathwada Irrigation ... vs Kishan Satwaji Patil Kinhalkar ...
2023 Latest Caselaw 2274 Bom

Citation : 2023 Latest Caselaw 2274 Bom
Judgement Date : 9 March, 2023

Bombay High Court
Godhavari Marathwada Irrigation ... vs Kishan Satwaji Patil Kinhalkar ... on 9 March, 2023
Bench: R. G. Avachat
                                                  First Appeal No.31/2013
                                                   with connected appeals
                                      :: 1 ::


           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                               BENCH AT AURANGABAD


                         FIRST APPEAL NO.31 OF 2013

 Kisan s/o Satwaji Patil Kinhalkar              ... APPELLANT

          VERSUS

 The State of Maharashtra & ors.                ... RESPONDENTS

                              .......
 Shri K.M. Nagarkar, Advocate for appellant
 Shri S.N. Morampalle, A.G.P. for respondents No.1 and 2
 Shri R.D. Biradar, Advocate for respondent No.3.
                              .......

                                      WITH
                    FIRST APPEAL NO.32 OF 2013 WITH
                   CIVIL APPLICATION NO.2648 OF 2019

 Shaikh Farid s/o Walliji                       ... APPELLANT

          VERSUS

 The State of Maharashtra & ors.                ... RESPONDENTS

                              .......
 Shri K.M. Nagarkar, Advocate for appellant
 Shri S.N. Morampalle, A.G.P. for respondents No.1 and 2
 Shri R.D. Biradar, Advocate for respondent No.3.
                              .......

                                      WITH
                       FIRST APPEAL NO.3498 OF 2019

 Godhavari Maratwada Irrigation
 Development Corporation, Aurangabad            ... APPELLANT

          VERSUS

 Kishan s/o Satwaji Patil Kinhalkar & ors. ... RESPONDENTS




::: Uploaded on - 13/03/2023                    ::: Downloaded on - 14/03/2023 00:16:59 :::
                                                       First Appeal No.31/2013
                                                       with connected appeals
                                     :: 2 ::



                              .......
 Mr. B.S. Kudale, Advocate holding for
 Shri R.D. Biradar, Advocate for appellant
 Shri K.M. Nagarkar, Advocate for respondent no.1.
 Shri S.N. Morampalle, A.G.P. for respondents No.2 and 3
                              .......
                              WITH
                       FIRST APPEAL NO.3499 OF 2019

 Godhavari Maratwada Irrigation
 Development Corporation, Aurangabad                ... APPELLANT

          VERSUS

 Madhukar s/o Shankarappa Deshmane
 & ors.                                             ... RESPONDENTS

                              .......
 Mr. B.S. Kudale, Advocate holding for
 Shri R.D. Biradar, Advocate for appellant
 Shri A.N. Patale, Advocate for respondent no.1.
 Shri S.N. Morampalle, A.G.P. for respondents No.2 and 3
                              .......

                                 CORAM :       R. G. AVACHAT, J.
                                 DATE :        9th March, 2023.
 ORDER :

Mr. K.M. Nagarkar, learned counsel submits that,

in the judgment dated 23rd June 2022, inadvertently instead

of First Appeal No.1346/2019, title of First Appeal

No.3499/2019 has been typed. He further submits that, vide

order dated 14/12/2022, First Appeal No.1346/2019 was

removed from Board for the reason that it was wrongly listed

along with First Appeal No.31/2013 and other connected

First Appeal No.31/2013 with connected appeals :: 3 ::

appeals. Mr. Nagarkar submits that, this order should have

been passed in First Appeal No.3499/2019. Hence, the title of

First Appeal No.3499/2019 be deleted from the judgment

dated 23rd June 2022 and title of First Appeal No.1346/2019

along with Civil Application No.1006/2021 be shown.

2. Mr. Nagarkar, learned counsel further submits

that, in the judgment dated 23/6/2022, there is no mention

about withdrawal of the amount. Hence, following order is

passed :

3. The acquiring body has no objection to permit the

claimants to withdraw the remaining amount which is in

deposit with this Court.

4. In view of the above, the amount in deposit with

this Court be paid to the claimants along with interest accrued

thereon till the date of payment.

5. First Appeal No.3499/2019 be listed before the

Court in due course.

( R. G. AVACHAT ) JUDGE

fmp/-

 
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