Citation : 2023 Latest Caselaw 3010 Bom
Judgement Date : 27 March, 2023
Bhalchandra 21 Ia-2134-2023.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO. 2134 OF 2023
IN
FIRST APPEAL (STAMP) NO. 6500 OF 2023
WITH
FIRST APPEAL (STAMP) NO. 6500 OF 2023
Bhaichand Amuluk And Co. ...Applicant
IN THE MATTER BETWEEN
Bhaichand Amuluk And Co. ...Appellant
Versus
Municipal Corporation of Greater Mumbai & Anr. ...Respondents
.....
Mr. Farhan Dubash a/w Harshal Manek, Jarin Doshi, Bhuvan Thakker &
Harsh Mehta for the Applicant/Appellant.
Mr. Santosh Parad for the Respondent No.1-MCGM.
.....
CORAM : PRITHVIRAJ K. CHAVAN, J.
DATED : 27th MARCH, 2023.
P.C.
1. Heard learned Counsel for the Applicant/Appellant and the
learned Counsel for the Respondent No.1-MCGM. Perused the
impugned Judgment and Order dated 7th January, 2023.
2. Learned Counsel for the Applicant has invited my attention
to an Order passed by the Trial Court on 24 th January, 2023, by which
the effect and implementation of the Order of the said Court was stayed
1 of 2
Bhalchandra 21 Ia-2134-2023.odt
for a period of eight weeks.
3. The said Order will continue to operate till further order.
4. List the Appeal for admission in the week commencing
from 12th June, 2023.
5. Liberty to file compilation in the Registry.
[PRITHVIRAJ K. CHAVAN, J.]
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!