Citation : 2024 Latest Caselaw 2636 Bom
Judgement Date : 29 January, 2024
27-WP-289-22 & 44-wp-1117-24.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.289 OF 2022
WITH
WRIT PETITION NO.1117 OF 2024
Central Silk Board ... Petitioner
V/s.
Meghdoot Co-operative Housing
Society Ltd. ... Respondent
____________________________________
Ms. Anusha P. Amin, Advocate for the Petitioner in both.
____________________________________
CORAM : RAJESH S. PATIL, J.
DATED : 29 JANUARY 2024 P.C.:
1. Ms. Amin, appearing for the Petitioner submits that the Petitioner by their Letter dated 29 December 2023, addressed to the advocate for the Petitioner, directed him to withdraw both the Writ Petitions such as main Miscellaneous Appeal has already been decided by the Appellate Bench of the Court of Small Causes and the Petitioner will be now challenging the said impugned judgment and Order dated 19 October 2023 passed by the Appellate Bench of the Court of Small Causes.
2. The Letter dated 29 December 2023, addressed by the Petitioner to the advocate for the Petitioner is taken on record and marked 'X' for identification.
Sharada
27-WP-289-22 & 44-wp-1117-24.doc
3. The Petitioner is seeking liberty to challenge the impugned judgment and Order dated 19 October 2023.
4. Liberty as prayed is granted.
5. The Writ Petitions are disposed of, as not pressed.
(RAJESH S. PATIL, J.)
Sharada
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!