Citation : 2026 Latest Caselaw 4517 Bom
Judgement Date : 2 May, 2026
IN THE HIGH COURT OF JUDICATURE AT BOMBAY ORDINARY ORIGINAL CIVIL JURISDICTION
Writ Petition (L) No. 425/2025
Perused Praecipe dated 02.05.2026 submitted by ld. Advocate for the petitioner and contents mentioned therein .
Considering contents of praecipe, by way of super last chance, time granted to the petitioner to remove office objections on the Petition and get the same registered and/or numbered by uploading / filing compliance praecipe, is extended till 15.05.2026, failing Petition to stand rejected for non-compliance of office objections under O.S.Rule 986.
Date : 02.05.2026 Prothonotary and Senior Master
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!