Citation : 2024 Latest Caselaw 2777 Bom
Judgement Date : 30 January, 2024
2024:BHC-AS:4918
k 1/2 25 ia 1005.24 in sa st as.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO.1005 OF 2024
IN
SECOND APPEAL (STAMP) NO.2866 OF 2024
NNP Buildcon Pvt. Ltd. ....Applicant
IN THE MATTER BETWEEN
NNP Buildcon Pvt. Ltd. ....Appellant
V/S
Rajeshkumar Mahendra Vaja ....Respondent
...
WITH
INTERIM APPLICATION NO.1008 OF 2024
IN
SECOND APPEAL (STAMP) NO.2878 OF 2024
NNP Buildcon Pvt. Ltd. ....Applicant
IN THE MATTER BETWEEN
NNP Buildcon Pvt. Ltd. ....Appellant
V/S
Vijay Nilkanth Chimurkar & Anr. ....Respondents
...
WITH
INTERIM APPLICATION NO.1009 OF 2024
IN
SECOND APPEAL (STAMP) NO.2919 OF 2024
NNP Buildcon Pvt. Ltd. ....Applicant
IN THE MATTER BETWEEN
NNP Buildcon Pvt. Ltd. ....Appellant
V/S
Vivek Raosaheb Vaidya & Anr. ....Respondents
...
Mr. Akshay Doctor with Mr. Rishir Daulat, Ms. Rhia Mehta and Ms. Shruti
Shirke i/b M/s. TRD Associates for the Appellant/Applicant.
Mr. Omkar Kudale a/w Mr. Nikhil Dongre for the Respondent/s.
...
katkam 1/2
::: Uploaded on - 01/02/2024 ::: Downloaded on - 21/02/2024 19:11:13 :::
k 2/2 25 ia 1005.24 in sa st as.doc
CORAM: SANDEEP V. MARNE, J.
DATE : JANUARY 30, 2024. P.C.:
1 Not on Board. Mentioned. Taken on Board.
2 These Interim Applications are filed seeking stay of operation, execution and implementation of the judgment and order dated 6 February 2023 passed by the MahaRERA Appellate Tribunal.
3 By order dated 19 January 2024 this Court has already granted interim relief in terms of prayer clause (a) of Interim Applications involving similar issue. Since the order impugned is common in the present Second Appeals, the same interim relief needs to be granted in the present Second Appeals as well.
4 Accordingly, the Interim Applications are made absolute in terms of prayer clause (a) which reads as under:
"a. that pending the final hearing and disposal of the captioned Second Appeal, this Hon'ble Court be pleased to stay the operation, execution and implementation of the Impugned Order dated 6 February, 2023;"
5 These Interim Applications are accordingly disposed of.
(SANDEEP V. MARNE, J.)
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!