Citation : 2024 Latest Caselaw 23996 Bom
Judgement Date : 14 August, 2024
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
223 FIRST APPEAL NO. 2772 OF 2011
WITH
FIRST APPEAL NO. 2773 OF 2011
WITH
FIRST APPEAL NO. 2775 OF 2011
WITH
CIVIL APPLICATION NO. 10251 OF 2011 IN FA/2775/2011
WITH
FIRST APPEAL NO. 2777 OF 2011
WITH
FIRST APPEAL NO. 2776 OF 2011
WITH
FIRST APPEAL NO. 2779 OF 2011
WITH
FIRST APPEAL NO. 2771 OF 2011
WITH
FIRST APPEAL NO. 2778 OF 2011
WITH
CIVIL APPLICATION NO. 7365 OF 2024 IN FA/2776/2011
...
EXECUTIVE ENGINEER, JALNA MONOR IRRIGATION DIVISION
VERSUS
THE STATE OF MAH THR. COLLECTOR JALNA AND ORS
...
Advocate for Appellant : Mr. B.R. Surwase
AGP for Respondents 1 & 2 : Mr. S.N. Kendre
...
CORAM : ARUN R. PEDNEKER, J.
Dated : August 14, 2024 PER COURT :-
1. The learned counsel for the respondents/claimants has produced a
chart. The petitioner to verify the said chart and submit detailed
submissions along with judgment on which they wish to rely.
2. By way of last chance, stand over to 19.8.2024.
( ARUN R. PEDNEKER, J. )
ssc/
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!