Citation : 2024 Latest Caselaw 2499 Bom
Judgement Date : 25 January, 2024
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO. 571 OF 2011
WITH SECOND APPEAL NO. 577 OF 2011
WITH SECOND APPEAL NO. 575 OF 2011
WITH SECOND APPEAL NO. 581 OF 2011
WITH SECOND APPEAL NO. 576 OF 2011
WITH SECOND APPEAL NO. 573 OF 2011
WITH SECOND APPEAL NO. 583 OF 2011
WITH SECOND APPEAL NO. 578 OF 2011
WITH SECOND APPEAL NO. 574 OF 2011
WITH SECOND APPEAL NO. 572 OF 2011
ADMINISTRATOR (CHAIRMAN) GURUDWARA SACHKHAND SHRI. HUZUR
APCHALNAGAR SAHIB AND ANR
VERSUS
JANARDHAN ANNA KRISHNA ANNA CHITTAL AND ANR
Mr. P. P. Mandlik, Advocate h/f Mr. A. S. Gandhi, Advocate for the
appellants
Mr. Y. R. Barhate, Advocate for respondent No1.
Mr. M. D. Narwadkar, Advocate for respondent No.2.
CORAM : R. M. JOSHI, J.
DATE : 25th JANUARY, 2024 952sa571.11.odt 1 of 2 P.C. :- 1. Heard.
2. Appeals stand admitted on following substantial questions of law.
(i) Whether the First Appellate Court has committed error in not considering the provisions of Section 48 of Nanded Sikh Gurudwara Act and Section 487 of Bombay Provincial Municipal Corporation Act 1949 and holding suit to be maintainable?
(ii) Whether First Appellate Court has failed to consider case of rival parties and evidence on record and erroneously reversed the judgment and decree passed by Trial Court?
3. Call R and P.
(R. M. JOSHI, J.)
ssp
952sa571.11.odt 2 of 2
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!