Citation : 2024 Latest Caselaw 22569 Bom
Judgement Date : 3 August, 2024
1 20.caf.1922.24.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
FIRST APPEAL NO. 760/2024
Vidharbha Irrigation Development Corporation
Vs.
Mohd. Ijjajuddin Mohd. Sujjauddin and Ors.
.................................................................................................................................. .
Office Notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's order
or directions and Registrar's orders
...................................................................................................................................................
Mr. U. A. Gosavi, Advocate for Appellant.
Mr. A. R. Chutke, A. G.P. for Respondent(s)/State.
Mr. Paras Rathi, Advocate for Respondent No.1.
CORAM : MRS. VRUSHALI V. JOSHI, J.
DATED : 03.08.2024
. Heard.
2. ADMIT.
3. Call record and proceedings.
4. Learned A.G.P. waives service of notice for respondent Nos.2 and 3.
5. Learned Counsel Mr. Paras Rathi waives service of notice for respondent No.1.
CIVIL APPLICATION (CAF) NO. 1922/2024
. The appellant has filed this application to stay the effect and operation of judgment/award passed by the reference Court.
2. The appellant is ready to deposit the entire decreetal amount.
3. The effect and operation of judgment/award passed by the reference Court is stayed on depositing the entire decreetal amount within a period of eight weeks.
2 20.caf.1922.24.odt
4. If the amount is not deposited within a period of eight weeks, the stay shall stand vacated automatically.
(MRS.VRUSHALI V. JOSHI, J.)
RGurnule
Signed by: Mrs. R.M. MANDADE Designation: PA To Honourable Judge Date: 03/08/2024 14:57:12
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!