Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra (Trhough The ... vs Shri. Dyaneshwar Soma Mhatre And Ors
2024 Latest Caselaw 23081 Bom

Citation : 2024 Latest Caselaw 23081 Bom
Judgement Date : 7 August, 2024

Bombay High Court

The State Of Maharashtra (Trhough The ... vs Shri. Dyaneshwar Soma Mhatre And Ors on 7 August, 2024

Author: Sharmila U. Deshmukh

Bench: Sharmila U. Deshmukh

                                                      911----FA-215-2022.doc


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    CIVIL APPELLATE JURISDICTION

                     CIVIL APPLICATION NO.2252 OF 2019.
                                     IN
                        FIRST APPEAL NO.215 OF 2022.

The State of Maharashtra
Thr. The Deputy Collector And Anr.                    ...Applicants-
                                                         Appellants.
          Versus

Shri. Dyaneshwar Soma Mhatre And Ors.                 ...Respondents.

                               ------------
Mr. Hemant P. Ghadegaonkar for the respondent.
Ms. Tanvi Phatak a/w. Mr. Sachin Hande for respondent No.1.
Mr. A. R. Patil, AGP for respondent-State.
Mr. Akshay R. Kulkarni i/b Mr. Ashutosh M. Kulkarni for respondent No.7-
CIDCO.
                               ------------

                               Coram : Sharmila U. Deshmukh, J.

Date : 7th August, 2024.

P. C. :

CIVIL APPLICATION NO.2252 OF 2019.

1. Civil Application has been preferred seeking stay of the

impugned judgment and award dated 4th May 2018 passed by the

Reference Court in L.A.R. No.76/2017.

2. Learned AGP tenders copy of receipt evidencing deposit of the

entire decretal amount along with accrued interest in the Reference

rsk 1 of 2

911----FA-215-2022.doc

Court. Same is taken on record.

3. In light of the above, Interim Application is allowed. The

execution and implementation of judgment and award dated 4 th May

2018 passed by the learned Civil Judge, Senior Division, Alibag in

L.A.R. No.76/2017 is stayed.

FIRST APPEAL NO.215 OF 2022.

4. Heard.

5. Admit.

6. Call for R & P.

[Sharmila U. Deshmukh, J.]

rsk 2 of 2

 
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