Citation : 2024 Latest Caselaw 14267 Bom
Judgement Date : 6 May, 2024
1 34 fa1157.23.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
FIRST APPEAL NO. 1157 OF 2023
SANJAY LAXMAN BAKAL AND OTHERS
VERSUS
JOINT CHARITY COMMISSIONER, AMRAVATI REGION, AMRAVATI AND OTHERS.
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Court's or Judge's Order
Coram, appearances, Court's Orders
or directions and Registrar's order
-------------------------------------------------------------------------------------------------------
Mr. J. J. Chandurkar, Advocate for the appellants.
Mr. S. C. Joshi, A.G.P. for respondent no.1
CORAM : G. A. SANAP, J.
DATE : MAY 06, 2024.
1. Heard learned advocate for the appellants.
2. ADMIT.
3. Learned Asst. Government Pleader waives service of notice on behalf of respondent no.1
4. Record and proceedings is received.
5. Paper book be filed within twelve weeks from today.
Civil Application (CAF) No. 2265 of 2023 (stay) Stand over after summer vacation. In the meantime, there shall be stay to the effect and operation of impugned judgment and order dated 10.05.2022 passed by the Joint Charity Commissioner, Amravati in Application No. 13/2021, till the next date only.
( G. A. SANAP, J. )
Signed by: DIWALE Diwale
Designation: PS To Honourable Judge Date: 07/05/2024 17:56:20
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!