Citation : 2025 Latest Caselaw 5730 Bom
Judgement Date : 17 September, 2025
1 943 fa734.25.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
FIRST APPEAL NO. 734 OF 2025
DIVL. CONTROLLER, M.S.R.T.C. YAVATMAL
VERSUS
GANESH MANGU RATHOD AND OTHERS
-------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram, Court's or Judge's Order
appearances, Court's Orders or directions and
Registrar's order
-------------------------------------------------------------------------------------------------------
Mr. A. R. Fule, Advocate for the appellant.
Mr. Anuj Patil, Advocate for respondent nos.1 and 2.
CORAM : M. W. CHANDWANI, J.
DATE : SEPTEMBER 17, 2025.
1. Heard.
2. ADMIT.
3. Mr. Anuj Patil, learned counsel waives service of notice on behalf of respondent nos.1 and 2.
4. Call for the record and proceedings.
5. One week's time is granted to the appellant to file reply to CAF No. 3282/2025 for withdrawal of the amount. Stand over to 29.09.2025 for reply. Civil Application (CAF) No. 956 of 2025
1. This is an application filed by the appellant seeking time to file certified copy of the impugned judgment on record.
2. Two weeks time is granted to file certified copy of the impugned judgment on record.
3. The civil application is allowed and disposed of.
(M.W.Chandwani, J.) 2 943 fa734.25.odt
Diwale
Signed by: DIWALE Designation: PS To Honourable Judge Date: 17/09/2025 20:49:25
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!