Citation : 2025 Latest Caselaw 4413 Bom
Judgement Date : 26 August, 2025
13 IA-11288-2025.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
Digitally signed
CIVIL APPELLATE JURISDICTION
by
HUSENBASHA
HUSENBASHA RAHAMAN
FIRST APPEAL NO. 1731 OF 2025
RAHAMAN NADAF
NADAF
Date:
2025.08.26
WITH
20:39:16 +0530
INTERIM APPLICATION NO. 11288 OF 2025
Hemant Parshuram Bhandari ...Appellant/Applicant
Versus
Kashibai Kamlakar Bhandari (deleted Since
Deceased) Jaywant K. Bhandari And Ors. ...Respondents
****
Mr. Prashant Yadav i/b. Mr. C.B. Yadav, for Appellant/Applicant.
****
CORAM : M.M. SATHAYE, J.
DATE : 26th AUGUST, 2025
P.C. :
1. Heard learned counsel for the Appellant/Applicant. The Appellant is Defendant No.4 in the suit filed for partition and separate possession. By the impugned judgment and decree the suit is decreed granting share.
2. Learned counsel for the Appellant/Applicant invited this Court's attention to the order dated 03.07.2025 by which the learned Trial Judge has granted stay to the impugned decree up to 30.08.2025. Considering the same, the following order is passed:
(i) Admit (appeal). Call for record and proceedings.
(ii) Issue notice to the Respondents in Interim Application No.11288 of 2025, returnable on 23.09.2025.
(iii) The stay granted by the Trial Court on 03.07.2025 shall continue to operate till the next date.
(iv) Liberty to move.
(M.M. SATHAYE, J.)
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!