Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asaram Govind Aade vs The Union Of India Through The General ...
2026 Latest Caselaw 136 Bom

Citation : 2026 Latest Caselaw 136 Bom
Judgement Date : 7 January, 2026

[Cites 0, Cited by 0]

Bombay High Court

Asaram Govind Aade vs The Union Of India Through The General ... on 7 January, 2026

2026:BHC-AUG:564                      1          927 to 931,939,942 common ord.odt



                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 BENCH AT AURANGABAD

                         927 CIVIL APPLICATION NO. 11827 OF 2025
                                      IN FA/2477/2025
                             CHATRBHUJ RANGNATH DHUMAL
                                          VERSUS
                   THE UNION OF INDIA THROUGH THE GENERAL MANAGAR
                     CENTRAL RAILWAY CHHATRAPATI SHIVAJI TERMINUS

                        WITH CIVIL APPLICATION NO. 13458 OF 2024
                                     IN FA/2477/2025

                                          AND

                         928 CIVIL APPLICATION NO. 13399 OF 2024
                   IN FAST/32329/2024 WITH CIVIL APPLICATION NO. 13401
                               OF 2024 IN FAST/32329/2024
                     UNION OF INDIA THROUGH THE GENERAL MANAGER
                    CENTRAL RAILWAY CHHATRAPATI SHIVAJI TURMINOUS
                                          SOUTH
                                         VERSUS
                   VIJAYMALA KASHINATH SHINDE DIED THROUGH HER LRS
                                ASHOK KASHINATH SHINDE

                                          AND

                         929 CIVIL APPLICATION NO. 11833 OF 2025
                                    IN FAST/32140/2024
                                  ASARAM GOVIND AADE
                                          VERSUS
                   THE UNION OF INDIA THROUGH THE GENERAL MANAGER
                     CENTRAL RAILWAY CHHATRAPATI SHIVAJI TERMINUS

                       WITH CIVIL APPLICATION NO. 13453 OF 2024 IN
                                    FAST/32140/2024

                                          AND

                         930 CIVIL APPLICATION NO. 11838 OF 2025
                                    IN FAST/32454/2024
                                 KUNDLIK VITTHAL KHOLE
                                          VERSUS
                   THE UNION OF INDIA THROUGH THE GENERAL MANAGER
                     CENTRAL RAILWAY CHHTARAPATI SHIVAJI TERMINUS
                     2          927 to 931,939,942 common ord.odt



    WITH CIVIL APPLICATION NO. 13580 OF 2024 IN
                 FAST/32454/2024

                        AND

      931 CIVIL APPLICATION NO. 13073 OF 2025
                   IN FA/3563/2025
  BALU BABU BABURAO PANDIT PANDURANG RATHOD
                       VERSUS
THE UNION OF INDIA THROUGH THE GENERAL MANAGER
       CENTRAL RAILWAY CHHATRAPATI SHIVAJI

      WITH CIVIL APPLICATION NO. 3515 OF 2025
                  IN FA/3563/2025

                        AND

       939 CIVIL APPLICATION NO. 3516 OF 2025
IN FAST/7781/2025 WITH CIVIL APPLICATION NO. 3519 OF
               2025 IN FAST/7781/2025
  UNION OF INDIA THROUGH THE GENERAL MANAGER
 CENTRAL RAILWAY CHHATRAPATI SHIVAJI TURMINOUS
                       VERSUS
        ANIL NANASAHEB SHINDE AND OTHERS

                        AND

     942 CIVIL APPLICATION NO. 7102 OF 2024 IN
                  FAST/10806/2024
  UNION OF INDIA THROUGH THE GENERAL MANAGER
 CENTRAL RAILWAY CHHATARAPATI SHIVAJI TURMINOUS
                SOUTH AND OTHERS
                      VERSUS
BHANUDAS D. BHILLARE DIED THROUGH HIS LEGAL HEIRS
              KAKASAHEB AND OTHERS

     WITH CIVIL APPLICATION NO. 7103 OF 2024 IN
 FAST/10806/2024 WITH CIVIL APPLICATION NO. 7104 OF
 2024 IN FAST/10813/2024 WITH CIVIL APPLICATION NO.
     7105 OF 2024 IN FAST/10813/2024 WITH CIVIL
   APPLICATION NO. 123 OF 2026 IN FAST/10809/2024
     WITH CIVIL APPLICATION NO. 7106 OF 2024 IN
 FAST/10809/2024 WITH CIVIL APPLICATION NO. 7107 OF
               2024 IN FAST/10809/2024
                          3            927 to 931,939,942 common ord.odt



                               ...
  Advocate for Claimants : Mr. Shashikant Eknath Shekade.
 AGPs for State Authority : Mr. S. V. Hange, Mr. N. D. Raje, Mr.
                S. N. Morampalle, respectively.
  Advocate/DSGI for UOI/Acquiring Body : Mr. A. G. Talhar.
                               ...

                         CORAM : SHAILESH P. BRAHME, J.

DATE : 07.01.2026

PER COURT :-

Civil Applications for Delay

1. Applicant/acquiring body seeks condonation of delay in

preferring appeals challenging impugned judgment and award.

Admittedly, various appeals have been filed by the acquiring

body for the self-same acquisition and those appeals are

admitted after condonation of delay and posted for hearing on

12.02.2026. The delay is unintentional. It stands condoned.

2. Civil applications for delay are allowed.

Civil Applications for withdrawal

3. Applicants are praying for withdrawal of amount

deposited by the respondent/acquiring body. In similarly

situated matters, claimants were permitted to withdraw the

amount. I proposed to follow the same course.

4 927 to 931,939,942 common ord.odt

4. Civil applications for withdrawal are allowed by

permitting the applicants to receive the amount with accrued

interest on furnishing undertaking.

First Appeals

5. Admit.

6. Learned counsel Mr. Shekade waives service of notice for

respondents/claimants.

7. Call for Record and Proceedings from the concerned

Court.

8. Print is dispensed with.

9. To be heard finally on 12.02.2026.

Civil Applications for Stay

10. As the amount has been deposited in pursuance of the

earlier order, ad-interim relief granted earlier shall stand

confirm.

11. Civil applications for stay are disposed of.

(SHAILESH P. BRAHME, J.)

...

vmk/-

 
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 : MAIMS

 
 
Latestlaws Newsletter