Citation : 2024 Latest Caselaw 6983 Bom
Judgement Date : 4 March, 2024
Board Sr.No.:-5
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CIVIL JURISDICTION
WRIT PETITION NO. 4285 OF 2012
Shri. Ashfaque Shaikh Abdul Rehman ....PETITIONER
V/S
M/s Ramkrishna Resorts Pvt. Ltd. And Ors ....RESPONDENT
WITH SECOND APPEAL STAMP NO. 36733 OF 2018
Shri. Ashfaque Shaikh Abdul Rehman (decd. ....APPELLANT Thr. Its Legal Heirs) Shri. Labib Ashfaq Shaikh And Ors.
V/S M/s Ramkrishna Resort Pvt. Ltd. Mumbai. Thr. ....RESPONDENT Its Dir. Shri. Sonath Shetty And Anr.
WITH WRIT PETITION NO. 4793 OF 2014
Shri. Ashfaque Shaikh Abdul Rehamn (since ....PETITIONER Decd) Through Lrs V/S M/s. Ramkrishna Resorts Pvt. Ltd, Through ....RESPONDENT Director, Shri. Somnath Shetty And Anr
WITH INTERIM APPLICATION STAMP NO. 2828 OF 2024 In Writ Petition 4285 OF 2012
Ashfaque Shaikh Abdul Rehman Since Dec Thr....PETITIONER His Lrs V/S Ramkrishna Resort Pvt Ltd. And Ors ....RESPONDENT
Dr. Uday Warunjikar a/w. Adv. Siddhesh Pilankar for Petitioner.
Mr. P. S. Dani, Senior Advocate a/w. Adv. Nachiket Khaladkar for Respondent No.1
CORAM : HON'BLE SHRI JUSTICE RAJESH S. PATIL J DATE : 4th March, 2024 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( FOR REGISTRAR JUDICIAL - I )
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!