Citation : 2025 Latest Caselaw 4418 Bom
Judgement Date : 26 August, 2025
1 12-caf2628-25.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
CIVIL APPLICATION (F) NO. 2628 OF 2025
IN
FIRST APPEAL NO. 548 OF 2024
V.I.D.C. through Executive Engineer Vs. Leelabai Vitthalrao Katkhede (dead) through Lrs
Office Notes, Office Memorandum of Coram,
appearances, Court's orders or the directions, Court's or Judge's order
and Registrar's orders.
Mr. V.B.Rathi, Advocate h/f Mr.P.B.Patil, Advocate for appellant.
Mr. Abhijeet Deshmukh, Advocate for respondent Nos.2 to 5
Ms.H.S.Dhande, AGP for respondents No.6 and 7.
CORAM : VRUSHAL V JOSHII, J.
DATE : AUGUST 26, 2025
1) The applicants/respondent Nos.2 to 5 have filed this
application to permit them to withdraw the amount of compensation deposited by the appellant, for which learned counsel for the appellant has objected.
2) Having considered the reasons disclosed in the application and gone through the impugned judgment, I do not find substance in the objection raised by the learned counsel for the appellant. Hence, the application is partly allowed. The applicants are permitted to withdraw 75% of the total compensation amount along with accrued interest thereon on furnishing the usual undertaking.
3) The Registrar (J) is directed to transmit 75% of the total compensation amount, along with interest thereon, to the bank account of the applicants within six weeks upon their furnishing an undertaking and their bank account details to the Registry.
4) List the appeal for final hearing in due course.
JUDGE.
Kavita.
Signed by: Kavita P Tayade Designation: PS To Honourable Judge Date: 26/08/2025 16:28:08
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!