Citation : 2025 Latest Caselaw 4766 Bom
Judgement Date : 25 August, 2025
1 27.caf.3882.19.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
CIVIL APPLICATION (CAF) NO.3882/2019
IN
FIRST APPEAL NO. 205/2020
Vidarbha Irrigation Development Corporation and Anr.
Vs.
Dr. Sanjay s/o. Motikisan Ganorkar and Ors.
.................................................................................................................................. .
Office Notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's order
or directions and Registrar's orders
...................................................................................................................................................
Mrs. P. P. Chobe, Advocate for Applicants.
Mr. S. B. Gandhe, Advocate for Non-applicant No.1.
Mr. M. A. Kadu, A.G.P. for Non-applicant Nos.2 and 3.
CORAM : MRS. VRUSHALI V. JOSHI, J.
DATED : 25.08.2025
1. The appellant has filed this application to stay the execution proceedings to the impugned judgment and decree dated 02.05.2018 passed by the Civil Judge Senior Division, Achalpur in L.A.C. No.31/2011.
2. The appellant has deposited the entire decreetal amount. The interim stay is operating.
3. As the appellant has deposited the entire amount, the interim stay granted vide order dated 09.09.2019 is continued till disposal of the appeal.
4. The application stands disposed of accordingly.
5. List the matter for final disposal after three weeks.
(MRS.VRUSHALI V. JOSHI, J.)
RGurnule
Signed by: Mrs. R.M. MANDADE Designation: PA To Honourable Judge Date: 25/08/2025 18:46:48
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!