Citation : 2024 Latest Caselaw 6752 Bom
Judgement Date : 1 March, 2024
1 912-CA.817-24 & ors.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
912 CIVIL APPLICATION NO. 817 OF 2024
IN FAST/16742/2021
SOPAN KRISHNA SHINDE (DIED) THR LRS TULSHIRAM AND
ORS
VERSUS
THE STATE OF MAHARASHTRA THROUGH THE COLLECTOR,
OSMANABAD AND ORS
WITH CIVIL APPLICATION NO. 8075 OF 2021 IN
FAST/16742/2021 WITH CIVIL APPLICATION NO. 8076 OF
2021 IN FAST/16742/2021 WITH CIVIL APPLICATION NO.
8078 OF 2021 IN FAST/17108/2021 WITH CIVIL
APPLICATION NO. 8079 OF 2021 IN FAST/17108/2021 WITH
CIVIL APPLICATION NO. 818 OF 2024 IN FAST/17108/2021
.....
Advocate for Applicants : Mr. Patil Laxmikant C.
AGP for Respondents-State : Mrs. M. L. Sangit.
Advocate for Respondent No.3 : Mr. A. S. Shelke h/f Ms. Sunita
D. Shelke
.....
CORAM : S. G. MEHARE, J.
DATE : 01.03.2024
PER COURT :-
1. Heard the respective learned counsels for the parties.
2. Perused the appeal memo. 50% of the amount out of the
total award amount was directed to deposit and it was
accordingly deposited. In view of that matter, following order
is passed :
ORDER
(i) The applications are allowed.
2 912-CA.817-24 & ors.odt
(ii) Applicants are allowed to withdraw the entire amount deposited with the Court with accrued interest with an undertaking to deposit the money, if the impugned judgment and award is reversed.
(iii) List the matters in due course.
(S. G. MEHARE, J.)
...
vmk/-
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!