Citation : 2024 Latest Caselaw 22152 Bom
Judgement Date : 1 August, 2024
Board Sr.No.:-1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CIVIL JURISDICTION
WRIT PETITION NO. 3102 OF 1995
Shri Balkrishna Dadoba Yedekar (since ....PETITIONER
Deceased) Through His Lrs And Ors.
V/S
Sangli Municipal Council ....RESPONDENT
WITH WRIT PETITION NO. 10925 OF 2017
Smt. Indubai Balkrishna Yedekar And Ors. ....PETITIONER V/S Sangli Miraj Kupwad Municipal Corporation ,....RESPONDENT Through Its Municipal Commissioner
Mr. Vivek V. Salunke for Petitioner Mr. N.V. Walawalkar, Sr. Advocate a/w Mr. G. H. Keluskar for Respondent
CORAM : HON'BLE JUSTICE SHARMILA U. DESHMUKH J DATE : 1st August, 2024 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( FOR REGISTRAR JUDICIAL - I )
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!