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

Maharashtra Jeevan Pradhikaran ... vs Zahiroddin S/O Fayazoddin Inamdar
2024 Latest Caselaw 1186 Bom

Citation : 2024 Latest Caselaw 1186 Bom
Judgement Date : 17 January, 2024

Bombay High Court

Maharashtra Jeevan Pradhikaran ... vs Zahiroddin S/O Fayazoddin Inamdar on 17 January, 2024

                                   -1-
                                                         ca4041.23.odt

       IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                   BENCH AT AURANGABAD

               906 CIVIL APPLICATION NO. 4041 OF 2023
                          IN SAST/9428/2023

Maharashtra Jeevan Pradhikaran                          ....Applicant

VERSUS

Zahiroddin S/o Fayazoddin Inamdar                       .....Respondent
.....
Mr. A. G. Vasmatkar, Advocate for Applicant
Mr. J. H. Singh, Advocate for respondent.

                                CORAM : R. M. JOSHI, J.

DATE : 17th JANUARY, 2024. PER COURT :

1. This is an application for condonation of delay of 174 day in preferring appeal against judgment and decree dated 28 th June, 2022, passed in RCA No. 142/2015. Learned counsel for respondent records no objection for condonation of delay. Hence, application is allowed.

2. Appeal be registered.

3. At the request of learned counsel for both the sides, appeals be kept for admission on 14th February, 2024.

( R. M. JOSHI) Judge dyb

ca4041.23.odt

IN THE HIGH COURT OF JUDICATURE OF BOMBAY BENCH AT AURANGABAD

906 CIVIL APPLICATION NO. 10329 OF 2023 IN SAST/17402/2023

Shri Zahiroddin Fayazoddin Inamdar ....Applicant

VERSUS

Maharashtra Jeevan Pradhikaran & othes .....Respondents .....

Mr. A. B. Parde, Advocate for Applicant Mr. A. G. Vasmatkar, Advocate for respondent.

CORAM : R. M. JOSHI, J. DATE : 17th JANUARY, 2024. PER COURT :

1. This is an application for condonation of delay of 252 day in preferring appeal against judgment and decree dated 28 th June, 2022, passed in RCA No. 8/2017. Learned counsel for respondent records no objection for condonation of delay. Hence, application is allowed.

2. Appeal be registered.

3. At the request of learned counsel for both the sides, appeals be kept for admission on 14th February, 2024.

( R. M. JOSHI) Judge dyb

 
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