Citation : 2024 Latest Caselaw 23481 Bom
Judgement Date : 9 August, 2024
4-WP-3712-17 GROUP.doc Rameshwar Dilwale
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.3712 OF 2017
Kalaskarwadi Vividh Karyakari Seva Sahakari
Sanstha Maryadit and Anr. .. Petitioners
Vs.
The State of Maharashtra & Ors. .. Respondents
WITH
CIVIL APPLICATION NO.957 OF 2017
Proposed Kalbhairavnath Vividh Karyakari
Seva Sahakari Sanstha Maryadeet .. Applicant
Vs.
Kalaskarwadi Vividh Karyakari Seva Sahakari
Sanstha Maryadit and Ors. .. Respondents
WITH
CIVIL APPLICATION NO.958 OF 2017
Proposed Abasaheb Sarode Vividh
Karyakari Seva Sahakari Sanstha Maryadit .. Applicant
Vs.
Kalaskarwadi Vividh Karyakari Seva Sahakari
Sanstha Maryadit and Ors. .. Respondents
WITH
CIVIL APPLICATION NO.959 OF 2017
Proposed Mesaimata Vividh Karyakari
Seva Sahakari Sanstha Maryadit & Ors. .. Applicants
Vs.
Kalaskarwadi Vividh Karyakari Seva Sahakari
Sanstha Maryadit and Ors. .. Respondents
1/2
::: Uploaded on - 09/08/2024 ::: Downloaded on - 17/08/2024 18:04:55 :::
4-WP-3712-17 GROUP.doc Rameshwar Dilwale
WITH
WRIT PETITION NO.4943 OF 2017
Vijay Namdev Kusekar and Anr. .. Petitioners
Vs.
The State of Maharashtra & Ors. .. Respondents
WITH
WRIT PETITION NO.13990 OF 2023
The Dighanchi Vivid Karyakari Seva Sahakari
Sanstha Maryadit and Anr. .. Petitioners
Vs.
The State of Maharashtra & Ors. .. Respondents
...
Mr. S. S. Kanetkar with Mr. Yash Dewal, Advocates for petitioners in WP/3712/2017.
Mr. Sagar A. Rane, Advocate for petitioners in WP/4943/2017. Mr. Nilesh Wable with Ms. Rutuja Khatmode i/by Mr. Umesh Mankapure, Advocates for petitioners in WP/13990/2023. Mr. N. C. Walimbe with Ms. Kavita N. Solunke, AGP for Respondent- State.
Mr. Sandesh D. Patil with Mr. Chintan Shah with Mr. Krishnakant Deshmukh, Advocates for respondent no.5. Mr. Ramanand Salunke under Secretary Legal & Mr. Rahul Shinde Desk Officer present in Court.
...
CORAM : A.S. CHANDURKAR & JITENDRA JAIN, JJ DATE : 09TH AUGUST, 2024.
P.C. :
1. The submissions of the learned counsel for the parties have
been heard. The judgment is reserved.
[ JITENDRA JAIN, J. ] [ A.S. CHANDURKAR, J. ]
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!