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

Executive Engineer, Arunavati ... vs Smt. Sajedabi Abdul Khalik And ...
2023 Latest Caselaw 9566 Bom

Citation : 2023 Latest Caselaw 9566 Bom
Judgement Date : 12 September, 2023

Bombay High Court
Executive Engineer, Arunavati ... vs Smt. Sajedabi Abdul Khalik And ... on 12 September, 2023
Bench: G. A. Sanap
2023:BHC-NAG:13597


                                                         1                     32 cao 2126.18.odt..odt

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

                         CIVIL APPLICATION (CAO) NO. 2126 OF 2018
                                                 IN
                      MISC. CIVIL APPLICATION (R) (ST) NO.9764 OF 2018
                                                 IN
                                 FIRST APPEAL NO. 433 OF 2017
                      Executive Engineer, Arunavati Project, Digras, Dist. Yavatmal
                                                        .Vs.
                                        Smt. Sajedabai Abdul Khalik and Ors.
         _______________________________________________________________________
        Office Notes, Office Memoranda of Coram,
        appearances, Court's orders of directions Court's or Judge's orders.
         and Registrar's Orders.
                                      Shri M.A. Kadu, Advocate for the appellant.
                                      Ms T.H. Udeshi, AGP for respondent Nos. 9 and 10.

                                           CORAM : G.A. SANAP, J.

DATE : 12/09/2023

This is an application for condonation of 249 days delay caused in filing review application against judgment and award dated 18.07.2017 in F.A. No.433/2017.

2. The reasons have been stated in the application.

3. The reasons, in my view are sufficient for condoning the delay.

4. Accordingly, the application is allowed.

5. Delay of 249 days caused in filing the review application is condoned.

6. The application stands disposed of

7. Review application be registered.

MISC. CIVIL APPLICATION (ST) NO.9764 OF 2018

1. On registration, issue notice to the respondents, returnable 2 32 cao 2126.18.odt..odt

within eight weeks.

2. Ms T.H. Udeshi, learned AGP waives service of notice on behalf of respondent nos.9 and 10.

(G. A. SANAP, J.)

manisha

Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 13/09/2023 10:41:38

 
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