Citation : 2024 Latest Caselaw 23037 Bom
Judgement Date : 7 August, 2024
This Order is Speaking to Minutes order of order dated //
(1) 1759.21
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO.1759 OF 2021
IN FAST/2768/2021
WITH
CIVIL APPLICATION NO.1749 OF 2021
IN FAST/2998/2021
WITH
CIVIL APPLICATION NO.1755 OF 2021
IN FAST/2974/2021
WITH
CIVIL APPLICATION NO. 1754 OF 2021
IN FAST/3004/2021
WITH
CIVIL APPLICATION NO.1751 OF 2021
IN FAST/3010/2021
WITH
CIVIL APPLICATION NO.1761 OF 2021
IN FAST/2982/2021
WITH
CIVIL APPLICATION NO.1757 OF 2021
IN FAST/2994/2021
THE MKVDC THR EX. ENGINEER, MEDIUM PRO. OSMANABAD
AND ORS
VS
BABURAO GANGARAM JADHAV AND ORS
Mr. A. M. Gaikwad, Advocate for the applicant
Mr. V. M. Chate, AGP for the respondents/State
Mr. D. R. Jayabhar, Advocate for respondent
CORAM : KISHORE C. SANT, J.
DATE : 07th AUGUST, 2024
1 of 3 This Order is Speaking to Minutes order of order dated //
(2) 1759.21
P. C.
1. Praecipe is move by way of speaking to the minutes
of the order dated 02-08-2024.
2. In the said order in para No.1 Line No.1 the words
'in the office of this Court' be replaced by the words "in the
executive Court/Reference Court".
3. From the title clause of this order, the Civil
Application No. 1759 of 2021 be deleted and passed separate
order as follows:
"1. There shall be stay to the execution and
operation of the impugned judgment and award till
the next date subject to depositing of the entire
amount alongwith interest as per the impugned
judgment and award in the office of this court within
eight weeks."
2 of 3 This Order is Speaking to Minutes order of order dated //
(3) 1759.21
4. Necessary corrections be carried out and corrected
copy be uploaded.
5. Motion stands disposed off.
[KISHORE C. SANT, J.]
VishalK/1759.21
3 of 3
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!