Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kalvary Seva Sangat Church At Ampada vs The State Of Maharashtra And Others
2026 Latest Caselaw 5290 Bom

Citation : 2026 Latest Caselaw 5290 Bom
Judgement Date : 19 May, 2026

[Cites 0, Cited by 0]

Bombay High Court

Kalvary Seva Sangat Church At Ampada vs The State Of Maharashtra And Others on 19 May, 2026

                                1


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD.
                 WRIT PETITION (ST.) NO.14768 OF 2026
                    Open Door Ministry, Bari Bhavare,
           Tq. Nawapur, District Nandurbar Through its President
                           Gatlya Asaram Kokni
                                   Versus
                  The State of Maharashtra and Others
                                    AND
              WRIT PETITION (STAMP) NO. 14770 OF 2026
              WRIT PETITION (STAMP) NO. 14772 OF 2026
              WRIT PETITION (STAMP) NO. 14775 OF 2026
              WRIT PETITION (STAMP) NO. 14776 OF 2026
              WRIT PETITION (STAMP) NO. 14777 OF 2026
              WRIT PETITION (STAMP) NO. 14778 OF 2026
              WRIT PETITION (STAMP) NO. 14780 OF 2026
              WRIT PETITION (STAMP) NO. 14782 OF 2026
              WRIT PETITION (STAMP) NO. 14784 OF 2026
              WRIT PETITION (STAMP) NO. 14786 OF 2026
              WRIT PETITION (STAMP) NO. 14788 OF 2026
              WRIT PETITION (STAMP) NO. 14790 OF 2026
                                 .....
Shri. Ashwin V. Hon, Advocate for the Petitioner
Shri. A. B. Girase, Government Pleader for the Respondents - State.
                                   .....

                          CORAM :     SIDDHESHWAR S. THOMBRE, J.

(Vacation Court) DATED : 19th MAY, 2026

PER COURT : -

1. After hearing the learned Advocate for the Petitioner for some time, Mr. A. B. Girase, the learned Government Pleader, on instructions, makes a statement that, the Respondents - State are ready to hear the Petitioners after filing reply to the notice issued by the Village Development Officer. He submits that, the Respondents - State will not take steps till the Village Development Officer decides the matter after hearing.

2. Mr. Girase, the learned Government Pleader undertakes to inform to the learned Collector that during the pendency of the present petition(s), the Collector will issue directions or instructions to the concerned Gram Panchayat / Village Development Officer of Gram Panchayat regarding the statement made by the learned Government Pleader that the Village Development Officer shall not take steps till he decides the matter after hearing the Petitioner.

3. Issue notice to the Respondents, returnable on 16.06.2026. The learned Government Pleader waives service of notice on behalf of the Respondents - State.

4. The petitioners are at liberty to file reply to the notice issued by the Village Development Officer, if not already filed.

5. To be heard along with Writ Petition No.5081 of 2026.

[SIDDHESHWAR S. THOMBRE] JUDGE

S P Rane

 
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 : MAIMS

 
 
Latestlaws Newsletter