Citation : 2024 Latest Caselaw 1772 Bom
Judgement Date : 22 January, 2024
902-ASWP-7885-2010.DOC
Wadhwa
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 7885 OF 2010
WITH
CIVIL APPLICATION NO. 80 OF 2022
IN
WRIT PETITION NO. 7885 OF 2010
WITH
INTERIM APPLICATION NO. 2082 OF 2021
IN
WRIT PETITION NO. 7885 OF 2010
WITH
INTERIM APPLICATION NO. 273 OF 2020
IN
WRIT PETITION NO. 7885 OF 2010
WITH
CIVIL APPLICATION (ST) NO. 33240 OF 2014
IN
WRIT PETITION NO. 7885 OF 2010
Jayant Lunawat ...Petitioner
Versus
The State of Maharashtra & Ors ...Respondents
WITH
WRIT PETITION (ST) NO. 989 OF 2020
Page 1 of 4
22nd January 2024
::: Uploaded on - 23/01/2024 ::: Downloaded on - 24/01/2024 02:40:19 :::
902-ASWP-7885-2010.DOC
WITH
INTERIM APPLICATION NO. 2084 OF 2020
IN
WRIT PETITION (ST) NO. 989 OF 2020
WITH
WRIT PETITION NO. 7954 OF 2012
WITH
INTERIM APPLICATION NO 2724 OF 2021
IN
INTERIM APPLICATION NO. 2083 OF 2021
WITH
CONTEMPT PETITION (ST) NO. 20604 OF 2021
WITH
WRIT PETITION NO. 7986 OF 2021
WITH
INTERIM APPLICATION NO. 2764 OF 2022
IN
WRIT PETITION NO. 7986 OF 2021
WITH
INTERIM APPLICATION NO. 2822 OF 2022
IN
WRIT PETITION NO. 7985 OF 2021
WITH
WRIT PETITION (ST) NO. 25432 OF 2019
Page 2 of 4
22nd January 2024
::: Uploaded on - 23/01/2024 ::: Downloaded on - 24/01/2024 02:40:19 :::
902-ASWP-7885-2010.DOC
Mr Venkatesh Dhond, Senior Advocate, with Akshay Kolse Patil,
Rashmi Raghavan, Devansh Bheda, Parth Jasani, i/b
Purnanand & Co, for the Petitioner in WP/7885/2010 & some
other Petitions.
Mr Anil Anturkar, Senior Advocate, for the Petitioner (appearance
not given).
Mr KB Dighe, Addl GP, with MP Thakur, AGP, for the Respondent-
State.
Mr Abhijit Kulkarni, with Gaurav Shahane, Shweta Shah, Krushna
Jaybhay, for PMC/Respondents Nos 2 to 5.
Dr Abhinav Chandrachud, with Pavan S Patil, for Respondent No 16
(Society).
Mr Amey Deshpande, with Harsh Nishar, Julius, for Respondents
Nos 6 to 9.
Mr Hari Prasad Shetty, with Ranjit Shrinivasan, Neel Pungaliya, for
Respondent Nos 10 to 15.
CORAM G.S. Patel &
Kamal Khata, JJ.
DATED: 22nd January 2024 PC:-
1. The entire group will have to be heard since no settlement is possible. There will be a time constraint on oral arguments and all counsel will be required to adhere to this. We have made it clear at this very stage that we cannot spare more than two afternoon sessions for the conclusion of arguments and we will proceed to deliver judgment in open Court immediately thereafter. Excluding the time taken for the order, all arguments must conclude within two afternoon sessions, i.e., four hours.
22nd January 2024
902-ASWP-7885-2010.DOC
2. We will require in hard and soft copy a list of dates, a note identifying the issues and the parties in the various matters and also concise notes of written submissions and compilations of authorities properly indexed and paginated. These are to be circulated at least two days in advance.
3. We make it clear that we are proposing to dispose of the Petitions finally. Therefore, there will be no question of taking up the Interim Application separately.
4. By consent, list the matters on 26th February and 27th February 2024 at 2:30 pm for hearing.
5. Ad-interim order, if any, to continue until the next date.
(Kamal Khata, J) (G. S. Patel, J)
22nd January 2024
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!