Citation : 2024 Latest Caselaw 6850 Bom
Judgement Date : 4 March, 2024
Board Sr.No.:-23
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION LODGING NO. 10895 OF 2023
New Jagruti Co-operative Housing Society ....PETITIONER
Limited.(prop)
V/S
Slum Rehabilitation Authority ....RESPONDENT
WITH INTERIM APPLICATION LODGING NO. 31548 OF 2023 In WRIT PETITION STAMP NO. 10895 OF 2023
Sanjay Bhasurangan And 15 Ors ....PETITIONER V/S New Jagruti Co- Operative Housing Society ....RESPONDENT Limited (prop)
WITH INTERIM APPLICATION LODGING NO. 35010 OF 2023 In WRIT PETITION STAMP NO. 10895 OF 2023
Harshad Tarde ....PETITIONER V/S New Jagruti Co-operative Housing Society ....RESPONDENT Limited.(prop) And 6 Ors.
Mr. Amogh Singh with Mr. Santosh Pathak & Mr. Chirag Thakkar i/b Law Origin, for Petitioner
Mr. Vijay D. Patil with Mr. Yogesh Patil, for SRA, Respondent
Mr. G.S. Godbole, Senior Advocate with Mr. Arun Panicker, for
Mr. Anoop Patil with Ms. Bhavna Nirban & Mr. Puneet Fonia,
Mr. Mayur Khandeparkar with Mrs. Leena Shah i/b Shah & Furia Associates, for Respondent No. 5 & Applicant in IAL/35010/2023
Mr. Cherag Balsara with Mr. Harsh Kesharia, for Applicant in IAL/31548/2023
CORAM : HON'BLE SHRI JUSTICE SANDEEP V. MARNE J DATE : 4th March, 2024 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( ASSOCIATE )
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!