Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Breach Candy Hospital Trust & Anr vs B. M. C. & Ors
2024 Latest Caselaw 24473 Bom

Citation : 2024 Latest Caselaw 24473 Bom
Judgement Date : 20 August, 2024

Bombay High Court

Breach Candy Hospital Trust & Anr vs B. M. C. & Ors on 20 August, 2024

Author: M.S. Sonak

Bench: M.S. Sonak

                                          1-WP-892-2004 ORS.DOCX




                                                          Pradnya


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
          ORDINARY ORIGINAL CIVIL JURISDICTION
              WRIT PETITION NO. 892 OF 2004


K. J. Somaiya Medical Trust and Anr.               ...Petitioners
       Versus
Brihanmumbai Mahanagar Palika and Ors.           ...Respondents

                           WITH
              WRIT PETITION NO. 128 OF 2002
                           WITH
            NOTICE OF MOTION NO. 452 OF 2003
                              IN
              WRIT PETITION NO. 128 OF 2002


                           WITH
              WRIT PETITION NO. 338 OF 2002
                           WITH
            NOTICE OF MOTION NO. 454 OF 2003
                              IN
              WRIT PETITION NO. 338 OF 2002


                           WITH
              WRIT PETITION NO. 478 OF 2002
                           WITH
            NOTICE OF MOTION NO. 453 OF 2003
                              IN
              WRIT PETITION NO. 478 OF 2002



                          Page 1 of 4
                       20th August 2024
                                             1-WP-892-2004 ORS.DOCX




                             WITH
               WRIT PETITION NO. 1798 OF 2003


                             WITH
               WRIT PETITION NO. 1134 OF 2003


                             WITH
               WRIT PETITION NO. 2843 OF 2002


                             WITH
               WRIT PETITION NO. 2406 OF 2003


                             WITH
                WRIT PETITION NO. 48 OF 2002
                             WITH
             NOTICE OF MOTION NO. 455 OF 2003
                                IN
                WRIT PETITION NO. 48 OF 2002


                             WITH
               WRIT PETITION NO. 126 OF 2002
                             WITH
             NOTICE OF MOTION NO. 451 OF 2003
                                IN
               WRIT PETITION NO. 126 OF 2002



Adv Diksha J Shetty, a/w Adv Ashutosh Hasija i/b AAK Legal, for
     the Petitioners in WP/892/2004.
Mr Cherag Balsara, a/w Ms Hemlata Marathe, Mr Vaibhav Khanna


                            Page 2 of 4
                         20th August 2024
                                               1-WP-892-2004 ORS.DOCX




      i/b Jehangir Gulabbhai & Bilimoria & Daruwalla, for the
      Petitioners in WP/1134/2003.
Mr Firoz Bharucha, a/w Mr Atul Thakkar, Mr H N Vakil, Samkit
      Shah i/b Mulla and Mulla and Craigie Blunt and Caroe, for
      the Petitioners in WP/2843/2002 and WP/478/2002.
Adv Pankaj R Mishra, for the Petitioners in WP/1798/2003.
Mr Pradip R Kadam, for the Petitioner in WP/2406/2003.
Ms Deepa Chawan, a/w Gaurav Thakur i/b A S Dayal, for the
      Petitioners in WP/126/2002.
Mr Rahul Jain, for the Petitioner in WP/338/2002.
Ms Priyanka Sonawane, i/b S K Sonawane, for the Respondent-
      BMC.
Ms Uma Palsuledesai, AGP, for the Respondent-State in
      WP/892/2004.
Mr Amar Mishra, AGP, for the Respondent-State in WP/2406/2003.
Mr Rahul Jain, for the Petitioner in WP/338/2002.
Mr Harinder Toor, a/w Shraddha Nagaonkar a/w Aprajita Mahto
      i/b Sagar Shetty, for Respondent No.2 in WP/128/2002,
      WP/478/2002, WP/1798/2003, WP/1134/2003,
      WP/2843/2002, WP/2406/2003 and for Respondents 2 and
      3 in WP/338/2002, WP/48/2002 and WP/126/2002.


                      CORAM         M.S. Sonak &
                                    Kamal Khata, JJ.
                      DATED:        20th August 2024
PC:-


1. List these matters on 11 September 2024 at 2.30 p.m.

2. Learned counsel for the petitioners agree to file synopsis and compilation of judgments. Similarly, learned counsel for the BEST states that the BEST will place on record certain orders/decisions by giving advance copies to the learned counsel for the petitioners.

3. Learned counsel for the BMC and BEST may also give synopsis along with the compilation of judgments.

20th August 2024 1-WP-892-2004 ORS.DOCX

4. At the oral request of learned counsel for the petitioners in Writ Petition No. 892 of 2004 leave is granted to amend the cause title of Writ Petition No. 892 of 2004, so as to indicate the name of the present dean.

5. The amendment to be carried out forthwith. Reverification is dispensed with.

                               (Kamal Khata, J)                                    (M.S. Sonak, J)




Signed by: Darshan Patil

Designation: PA To Honourable Judge                       20th August 2024
Date: 21/08/2024 11:34:56
 

 
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