Citation : 2026 Latest Caselaw 5399 Bom
Judgement Date : 21 May, 2026
1 of 3 Sr. Nos.931-936
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
931 WRIT PETITION NO. 5318 OF 2026
AKASHWANI DURDARSHAN KARMACHARI SAHAKARI PATSANTHA
MARY. CHH. SAMBHAJINAGAR
VERSUS
THE STATE CO OPERATIVE ELECTION AUTHORITY MS PUNE AND
OTHERS
...
Mr. Laxman H. Kawale, Advocate for the Petitioner.
Mr. S. K. Kadam, Advocate for Respondent Nos.1 and 2.
Mr. V. H. Pathade, Advocate for Respondent No3.
...
AND
932 WRIT PETITION NO. 5319 OF 2026
MARATHWADA VIBHAG SAHAKARI PATSANSTHA SAHAKARI SANGH
MARY.
VERSUS
THE STATE CO OPERATIVE ELECTION AUTHORITY MS. PUNE AND
OTHERS
...
Mr. Laxman H. Kawale, Advocate for the Petitioner.
Mr. S. K. Kadam, Advocate for Respondent Nos.1 and 2.
Mr. V. H. Pathade, Advocate for Respondent No3.
...
AND
933 WRIT PETITION NO. 5320 OF 2026
GRIVHAJ COTTON LIMITED KARMACHARYANCHI SAHAKARI
PATSANSTHA MARY. CHH. SAMBHAJINAGAR
VERSUS
THE STATE CO OPERATIVE ELECTION AUTHORITY MS PUNE AND
OTHERS
...
Mr. Laxman H. Kawale, Advocate for the Petitioner.
Mr. S. K. Kadam, Advocate for Respondent Nos.1 and 2.
Mr. V. H. Pathade, Advocate for Respondent No3.
...
AND
934 WRIT PETITION NO. 5321 OF 2026
SHRI GURUNANKAJI PRATHMIK SAHKARI SANTHA MARY.
Tauseef
2 of 3 Sr. Nos.931-936
VERSUS
THE STATE CO OPERATIVE ELECTION AUTHORITY MS. PUNE AND
OTHERS
...
Mr. Laxman H. Kawale, Advocate for the Petitioner.
Mr. S. K. Kadam, Advocate for Respondent Nos.1 and 2.
Mr. V. H. Pathade, Advocate for Respondent No3.
...
AND
935 WRIT PETITION NO. 5323 OF 2026
NRB BEARING LTD. EMPLOYEES CO-OPERATIVE CREDIT SOCIETIES
LTD. WALUJ
VERSUS
THE STATE CO OPERATIVE ELECTION AUTHORITY MS PUNE AND
OHTERS
...
Mr. Laxman H. Kawale, Advocate for the Petitioner.
Mr. S. K. Kadam, Advocate for Respondent Nos.1 and 2.
Mr. V. H. Pathade, Advocate for Respondent No3.
...
AND
936 WRIT PETITION NO. 5330 OF 2026
LOKHIT MA. GRAHAK SAHAKARI SANSTHA MARY. BUKKALGUDA
VERSUS
THE STATE CO- OPERATIVE ELECTION AUTHORITY M.S. PUNE AND
OTHERS
...
Mr. Laxman H. Kawale, Advocate for the Petitioner.
Mr. S. K. Kadam, Advocate for Respondent Nos.1 and 2.
Mr. V. H. Pathade, Advocate for Respondent No3.
...
CORAM : SIDDHESHWAR S. THOMBRE, J.
DATE : 21st MAY, 2026
(VACATION COURT)
P.C.:-
1. The Petitioners are allowed to file service affidavit.
2. Issue notice to the Respondents, returnable on 26.05.2026.
Tauseef 3 of 3 Sr. Nos.931-936
3. Mr. S. K. Kadam, learned Advocate waives service of notice
for Respondent Nos.1 and 2.
(SIDDHESHWAR S. THOMBRE, J.)
Tauseef
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!