Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra And Othrs vs Suresh Sadashiv Aaglave
2024 Latest Caselaw 815 Bom

Citation : 2024 Latest Caselaw 815 Bom
Judgement Date : 12 January, 2024

Bombay High Court

The State Of Maharashtra And Othrs vs Suresh Sadashiv Aaglave on 12 January, 2024

Author: Neela Gokhale

Bench: Neela Gokhale

2024:BHC-AS:2095                                                              30AS-CAF-552-2017.DOC




                                                                                                Shivgan


                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CIVIL APPELLATE JURISDICTION
                                     CIVIL APPLICATION NO.552 OF 2017
                                                          WITH
                                     CIVIL APPLICATION NO.553 OF 2017
                                                            IN
                                    FIRST APPEAL (ST) NO.9536 OF 2007


                    The State of Maharashtra & Ors.                                     ..Applicants/
                                                                                           Appellants
                         Versus
                    Vasant Sitaram Popale (LRS)
                    Laxmi Vasant Fopale and Ors.                                    ...Respondents

                                                          WITH
                                     CIVIL APPLICATION NO.554 OF 2017
                                                          WITH
                                     CIVIL APPLICATION NO.555 OF 2017
                                                            IN
                                    FIRST APPEAL (ST) NO.9540 OF 2007
                    The State of Maharashtra & Ors.                                   ....Applicants/
                                                                                           Appellants
                          Versus
                    Suresh Sadashiv Aaglave                                           ...Respondent


                    None present.

                                                  CORAM: Dr. Neela Gokhale, J.

DATED: 12th January 2024

12th January 2024

30AS-CAF-552-2017.DOC

PC:-

1. The Applicants seek condonation of delay of 220 days in preferring the First Appeals against the judgment and award dated 6th June 2006 passed by the Civil Judge, Senior Division, Barshi, Solapur in LAR Nos.702 of 2002 and 706 of 2002 respectively. The Respondents No.1(1) and 1(3) in First Appeal (Stamp) No.9536 of 2007 are served through Court notice. However, the notice issued to Respondents No.1(2) and 1(4) was returned with the bailiff's remark 'died'. The Applicants/Appellants were to take steps in respect of Respondents No.1(2) and 1(4). Appellants/Applicants were to take steps in respect of Respondents No.1(2) and 1(4). It appears that the Appellants/Applicants have not taken any steps in respect of notice to the said Respondents.

2. In the First Appeal (Stamp) No.9540 of 2007, none appeared.

The sole Respondent has been served.

3. Today when the matter is called out, none appears for the Applicants/Appellants in both the Appeals. It appears that the Applicants/Appellants are not interested in prosecuting the Appeals.

4. Appeals are thus dismissed.

5. Applications in the Appeals also stand dismissed.

(Dr. Neela Gokhale, J)

12th January 2024

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter