Bombay High Court
Sanjay Vishnu Shende And Another vs The State Of Maharashtra And Others on 13 February, 2019
Author: A. M. Dhavale
Bench: S. V. Gangapurwala, A. M. Dhavale
(1) 72-wp-7491-2018
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
72 WRIT PETITION NO.7491 OF 2018
SANJAY VISHNU SHENDE AND ANOTHER ..PETITIONERS
VERSUS
THE STATE OF MAHARASHTRA AND OTHERS ..RESPONDENTS
...
Mr. J. R. Shah, Advocate for the Petitioner.
Mr. K. B. Jadhavar, AGP for Respondents-State.
Mr. Ravindra C. Misal h/f Mr. Amol S. Sawant,
Advocate for Respondent Nos.3 and 4.
...
CORAM : S. V. GANGAPURWALA &
A. M. DHAVALE, JJ.
DATED : 13th FEBRUARY, 2019. PER COURT:-
1. An adjournment is sought on behalf of Mr. Sawant, learned counsel for respondent nos.3 and 4.
2. Stand over to 13.03.2019.
3. The learned A.G.P. shall also file reply by the next date.
(A. M. DHAVALE) (S. V. GANGAPURWALA) JUDGE JUDGE Devendra/February-19 ::: Uploaded on - 15/02/2019 ::: Downloaded on - 15/02/2019 23:38:56 :::