Citation : 2024 Latest Caselaw 23536 Bom
Judgement Date : 9 August, 2024
IN THE JUDICATURE OF HIGH COURT AT BOMBAY
BENCH AT AURANGABAD
1 CIVIL APPLICATION NO. 8239 OF 2024
IN FAST/21456/2024
The Executive Engineer, Seena Kolegaon Project, Paranda, Dist.
Osmanabad.
VERSUS
Uddhav Eknath Sabale And Ors
...
Advocate for Applicant : Mr. Tambe Rahul A.
AGP for Respondent-State : Mrs. Kavita R. Jamdhade
...
WITH
CIVIL APPLICATION NO. 8240 OF 2024
IN FAST/21456/2024
....
CORAM : ARUN R. PEDNEKER, J.
Dated : August 09, 2024 PER COURT :-
1. Issue notice to the respondents. Learned AGP waives service of
notice for respondents No.2 and 3.
2. There shall be ad interim stay to the impugned Judgment and award
dated 07/08/2023, passed by learned Civil Judge Senior Division, Paranda,
subject to deposit of 75% of the compensation amount along with accrued
interest within a period of 12 weeks from today. Failing which the interim
relief granted will stand vacated automatically without further reference
to the Court.
( ARUN R. PEDNEKER, J. )
vj gawade/-.
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!