Citation : 2024 Latest Caselaw 23085 Bom
Judgement Date : 7 August, 2024
911----FA-668-2022.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL APPLICATION NO.3882 OF 2019.
IN
FIRST APPEAL NO.668 OF 2022.
The State of Maharashtra
Thr. The Deputy Collector
And Anr. ...Appellant .
Versus
Shri. Krushna Mangal Mhatre ...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.
------------
Coram : Sharmila U. Deshmukh, J.
Date : 7th August, 2024.
P. C. :
CIVIL APPLICATION NO.3882 OF 2019.
1. Civil application has been preferred seeking stay of the
impugned judgment and award dated 7th May 2018 passed by the
Reference Court in L.A.R. No.79/2017.
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-668-2022.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 7 th May
2018 passed by the learned Civil Judge, Senior Division, Alibag in
L.A.R. No.79/2017 is stayed.
FIRST APPEAL NO.668 OF 2022.
4. Heard.
5. Admit.
6. Call for R & P. w
[Sharmila U. Deshmukh, J.]
rsk 2 of 2
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!