Citation : 2024 Latest Caselaw 14634 Bom
Judgement Date : 7 May, 2024
1 923ca4629.24
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
923 CIVIL APPLICATION NO. 4629 OF 2024
IN FAST/14282/2022
TUKARAM BIJAJI GOTE DIED THR LRS ZUMBARBAI
TUKARAM GOTE AND OTHERS
VERSUS
THE EXECUTIVE ENGINEER, MINOR IRRIGATION DIVISION
NO. 1, AURANGABAD AND ANR
...
Advocate for Applicant : Mr. Patil Laxmikant C.
Advocate for Respondent No. 1 : Mr.S.G. Bhalerao
AGP for Respondent No. 2 State : Mr.P.D. Patil
...
CORAM : S. G. MEHARE, J.
DATE : 07th MAY, 2024.
PER COURT :
1. Heard the learned Counsel for the parties.
2. In similarly situated matters, this Court allowed to
withdraw 75% amount. Considering the reasons mentioned in
the applications, the application is allowed subject to the
following order :
ORDER
1. The application is allowed.
2. The cheques of equal shares be 2 923ca4629.24
issued in the name of Zumbarbai Tukaram Gote, Mandabai Bhausaheb Gote, Chaldrakalabai Sakharam Gote and Santosh Balaji Gote, on undertaking to redeposit money with this Court, if the impugned judgment and award is reversed.
3. The applicants respectively shall give undertakings that they shall receive the money for themselves and on behalf of the legal representatives.
( S. G. MEHARE ) JUDGE
mahajansb/
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!