Citation : 2024 Latest Caselaw 1623 Bom
Judgement Date : 19 January, 2024
2024:BHC-AUG:1597
1 23-CA-783-22.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CIVIL APPLICATION NO. 783 OF 2022
IN FA/2396/2023
GOVIND JAGANNATH KAWADE (DIED) THR LRS INDUBAI (DIED) THR
LRS MAHADEV AND OTHERS
VERSUS
THE STATE OF MAHARASHTRA THR COLLECTOR, OSMANABAD AND
OTHERS
...
Advocate for Applicant : Mr. Pravin B. Rakhunde
AGP for Respondents No.1 and 2 : Mr. A. S. Shinde
Advocate for Respondent No.3 : Mr. S. C. Arora
Advocate for Respondent No.4 : Mr. D. A. Madake
...
WITH
CIVIL APPLICATION NO. 14987 OF 2019 IN FA/2396/2023
...
CORAM : S. G. MEHARE, J.
DATE : 19-01-2024
PER COURT :-
1. Heard the learned respective counsels.
2. The appellant/acquiring body has preferred appeal against
the impugned judgment and award. The claimants were sisters
and two brothers. The amount of compensation has been
deposited. There was a dispute between brothers about share.
3. Considering these facts, the application deserves to be
allowed partly. Hence, the order;
2 23-CA-783-22.odt
i) The application is partly allowed.
ii) The applicants are entitled to take 1/8th share per strip from
the 75% of the amount deposited with accrued interest, on
furnishing an undertaking that they will re-deposit the
amount, if the judgment and order is reversed.
( S. G. MEHARE ) JUDGE
rrd
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!