Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tushar Vasant Navale vs M/S. Cormpton Greaves Ltd
2023 Latest Caselaw 2302 Bom

Citation : 2023 Latest Caselaw 2302 Bom
Judgement Date : 9 March, 2023

Bombay High Court
Tushar Vasant Navale vs M/S. Cormpton Greaves Ltd on 9 March, 2023
Bench: Madhav J. Jamdar
                                                                        911 SA 121.2017.doc


                      Dusane

BHALCHANDRA                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
GOPAL
DUSANE                            CIVIL APPELLATE JURISDICTION
Digitally signed by
BHALCHANDRA
GOPAL DUSANE
                                     SECOND APPEAL NO.121 OF 2017
Date: 2023.03.10
10:44:27 +0530




                      Tushar Vasant Navale                    ...Appellant

                              V/s.
                      M/s Crompton Greaves Ltd. & Anr.        ...Respondents



                      Mr. Mahendra Agavekar for Appellant.
                      Ms. Yogita Deshmukh Chitnis for Respondents.

                                              CORAM: MADHAV J. JAMDAR, J.

DATE: 9th MARCH 2023

P.C.:

1. Mr. Agavekar, learned Counsel appearing for the Appellant

states that he has written instructions to withdraw the Second

Appeal. The said written instructions are taken on record and

marked 'X' for identification.

2. Mr. Agavekar states that by the impugned judgment and

decree dated 27th July 2016 passed by the learned District

Judge-9, Nashik inter alia in Regular Civil Appeal No. 108 of

2005, the Respondent-Company was directed to pay an amount

of compensation equivalent to two years' salary of the Appellant

911 SA 121.2017.doc

on the basis of pay and allowances drawn by the Appellant as on

2nd April 2000. Both the learned Advocates state the said amount

is deposited in the District Court, Nashik by the Respondent. The

Respondent has not challenged the order directing payment of

compensation and therefore that order as far as Respondent is

concerned has become final. Therefore, the Appellant is

permitted to withdraw the said amount, which has been

deposited in the learned District Court, Nashik alongwith accrued

interest, if any.

3. The Second Appeal is dismissed as withdrawn, subject to

above. No order as to costs.

(MADHAV J. JAMDAR, J.)

 
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