Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra Through The ... vs Shri. Atmaram Maniram Rathod And Ors.
2025 Latest Caselaw 2234 Bom

Citation : 2025 Latest Caselaw 2234 Bom
Judgement Date : 13 August, 2025

Bombay High Court

The State Of Maharashtra Through The ... vs Shri. Atmaram Maniram Rathod And Ors. on 13 August, 2025

Author: N. R. Borkar
Bench: M. S. Karnik, N. R. Borkar
                                                               3-wp 10958-15.doc

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CIVIL APPELLATE JURISDICTION

                        WRIT PETITION NO. 10958 OF 2015
The State of Maharashtra                                      ... Petitioner
        Versus
Shri Uddhao Pandurang Patil & Ors.                            ... Respondents
                                     WITH
                       CIVIL APPLICATION NO. 282 OF 2018
                                       IN
                       WRIT PETITION NO. 10958 OF 2015
Shri Uddhao Pandurang Patil & Ors.                            ... Applicants
In the matter between
The State of Maharashtra                                      ... Petitioner
        Versus
Shri Uddhao Pandurang Patil & Ors.                            ... Respondents
                                     WITH
                         WRIT PETITION NO. 6228 OF 2016
The State of Maharashtra                                      ... Petitioner
        Versus
Shri Atmaram Maniram Rathod & Ors.                            ... Respondents
                                     WITH
                       CIVIL APPLICATION NO. 283 OF 2018
                                       IN
                        WRIT PETITION NO. 6228 OF 2016
Shri Atmaram Maniram Rathod & Ors.                            ... Applicants
In the matter between
The State of Maharashtra                                      ... Petitioner
        Versus
Shri Atmaram Maniram Rathod & Ors.                            ... Respondents
                                     WITH
                         WRIT PETITION NO. 2863 OF 2017

The State of Maharashtra                                      ... Petitioner
         Versus
Shri S. B. Khairnar & Ors.                                    ... Respondents




Amk                                                                          1/2



 ::: Uploaded on - 13/08/2025                 ::: Downloaded on - 13/08/2025 21:57:04 :::
                                                                 3-wp 10958-15.doc

                                  .............

Mr. N. C. Walimbe, Addl GP a/w. Ms. G. R. Raghuwanshi, AGP for the
Petitioner-State.
Mr. S. G. Raoot for Respondent No.1.
Dr. Vinod Joshi a/w. J. D. Deshpande for Respondent No.3 in
WP/10958/15.
Mr. Neel G. Helekar i/b A. R. Gore for Respondent No.2 in WP/6228/16.

                                 CORAM       : M. S. KARNIK AND
                                               N. R. BORKAR, JJ.
                                 DATED       : 13th AUGUST, 2025.

P.C. :

1. We heard learned AGP for the petitioner and learned counsel for the

respondents in Writ Petition No. 10958 of 2015 and Writ Petition No. 6228

of 2016.

2. List Writ Petition No. 10958 of 2015 and Writ Petition No. 6228 of

2016 for pronouncement of judgment on 03.09.2025.

3. Writ Petition No. 2863 of 2017 be de-tagged and listed on

25.08.2025.

(N. R. BORKAR, J.) ( M. S. KARNIK, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter