Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Marwadi Rajasthan Education Society, Latur Vs. The State of Maharashtra & ANR. [23rd JULY, 2018]
2018 Latest Caselaw 485 SC

Citation : 2018 Latest Caselaw 485 SC
Judgement Date : Jul/2018

    

Sh. Marwadi Rajasthan Education Society, Latur Vs. State of Maharashtra & ANR.

[Civil Appeal No. 6870 of 2018 @ Special Leave Petition (Civil) No. 19262 of 2018]

[D. No. 23778 of 2018]

KURIAN JOSEPH,J.

Delay condoned. Leave granted. Heard learned counsel for the appellant. In the nature of order we propose to pass, it is not necessary to issue notice to the respondents, since the interest of both the parties is protected. The appellant seeks to withdraw the compensation amount deposited in the Reference Court.

The compensation is for the land acquired from the appellant. We permit the appellant to withdraw 50% of the amount deposited without any security. The remaining amount can be withdrawn on furnishing appropriate security to the satisfaction of the Reference Court. We make it clear that this order will apply to the deposits already made or to be made. The appeal is, accordingly, disposed of.

..........................J. [KURIAN JOSEPH]

.........................J. [SANJAY KISHAN KAUL]

NEW DELHI

23rd JULY, 2018

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 Newsletter