Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.I.D.C., Thr. Executive ... vs Shri Keshav Jairam Chandore And ...
2023 Latest Caselaw 10039 Bom

Citation : 2023 Latest Caselaw 10039 Bom
Judgement Date : 29 September, 2023

Bombay High Court
V.I.D.C., Thr. Executive ... vs Shri Keshav Jairam Chandore And ... on 29 September, 2023
Bench: G. A. Sanap
2023:BHC-NAG:14305


                                                         1                   7.CAF.2844.2023

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           NAGPUR BENCH, NAGPUR.

                       CIVIL APPLICATION (CAF) NO. 2844 OF 2023
                                               IN
                           FIRST APPEAL (ST) NO. 9972 OF 2023
                     Vidarbha Irrigation Development Corporation, Yavatmal
                                               VS.
                            Shri Keshav Jairam Chandore and others
         _______________________________________________________________
        Office Notes, Office Memoranda of Coram,
        appearances, Court's orders of directions Court's or Judge's orders.
        and Registrar's Orders.
                           Mr Amit Kukday, Advocate the appellant
                           Mr M. A. Kadu, AGP for State


                                   CORAM : G.A. SANAP, J.

DATE : SEPTEMBER 29, 2023.

Heard.

2. Issue notice to the respondents, returnable within three weeks.

3. Learned AGP waives service of notice on behalf of respondent Nos. 2 and 3/State.

CIVIL APPLICATION NO. 2845 OF 2023

4. Heard learned Advocate for the appellant.

5. Perused the application. The reasons have been stated in the application.

6. In view of the reasons stated in the application, subject to deposit of the entire amount of compensation 2 7.CAF.2844.2023

within eight weeks, there shall be stay to the execution of the impugned judgment and award dated 17.11.2021 passed by the learned 4th Joint Civil Judge, Senior Division, Yavatmal in Land Acquisition Case No. 113 of 2015.

7. The application stands disposed of, accordingly.

(G. A. SANAP, J.)

Namrata

Signed by: Miss Namrata Suryawanshi Designation: PA To Honourable Judge Date: 30/09/2023 12:47:54

 
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