Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.I.D.C. Thr. Exe. Engineer, ... vs Ashokkumar Maniklal Chandak And Others
2024 Latest Caselaw 24509 Bom

Citation : 2024 Latest Caselaw 24509 Bom
Judgement Date : 20 August, 2024

Bombay High Court

V.I.D.C. Thr. Exe. Engineer, ... vs Ashokkumar Maniklal Chandak And Others on 20 August, 2024

Author: Vinay Joshi

Bench: Vinay Joshi

                                                                                                       946-fa 770-22.odt
                                                          1/2


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH, NAGPUR.

                               CIVIL APPLICATION (CAF) NO.1441 OF 2024
                                                  IN
                                     FIRST APPEAL NO. 770 OF 2022

  Vidarbha Irrigation Development Corporation -Vs- Ashokkumar Maniklal Chandak and ors.

         -------------------------------------------------------------------------------------------------------------
                 Office notes, Office Memoranda of
                 Coram, appearances, Court's orders                                     Court's or Judge's Orders.
                 or directions and Registrar's orders.
         ------ --------------------------------------------------------------------------------------------------------
                                       Ms.Ashwini Athalye, Adv. for the appellant.
                                       Mr.P.S.Kshirsagar, Adv. for the respondent No.1.
                                       Ms. S.S.Jachak, AGP for respondent Nos.2 and 3.



                                              CORAM            VINAY JOSHI &
                                                               MRS. VRUSHALI V. JOSHI, JJ.

DATE : 20th AUGUST, 2024.

1. The appellant acquiring body is seeking stay to the execution of the impugned judgment by expressing willingness to deposit certain amount specified in paragraph No.5 of the application.

2. In view of above, stay is granted to the execution of impugned judgment dated 25.02.2021 on a condition that the applicant shall deposit the amount as stated in paragraph No.5 of the application within a period of two weeks from today.

3. The non-applicants right to claim vacation on stay is kept open, if the amount is not deposited as per the statement.

4. Civil Application stands disposed of. Kavita 946-fa 770-22.odt

FIRST APPEAL NO. 770 OF 2022

Stand over after two weeks.

                                      JUDGE                             JUDGE




Signed by: Kavita P Tayade
Designation: PAKavita
                To Honourable Judge
Date: 21/08/2024 16:22:42
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter