Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

M/S. Echjay Industries Private Limited vs State Of Maharashtra Through Its Urban ... on 1 February, 2019

Author: Bharati H. Dangre

Bench: Ranjit More, Bharati H. Dangre

                                                                  501 wp 2977.17.doc

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          CIVIL APPELLATE JURISDICTION
                          WRIT PETITION NO.2977 OF 2017
M/s. Echjay Industries Private Limited                         .....Petitioner
versus
The State of Maharashtra and ors.                           ......Respondents

None for the petitioner.
Ms. Ashwini A. Purav, AGP for the State.
Mr. Raviraj R. Shinde, advocate for the respondent No.4.

                                CORAM : RANJIT MORE &
                                        SMT. BHARATI H. DANGRE, JJ.

DATE : 1st FEBRUARY, 2019.

P. C. :

Mentioned for production. Upon mentioning taken up on production board.

2. The above matter is placed on board for speaking to the minutes of order dated 29 th January, 2019. The learned counsel for the respondent No.4 submitted that there is an inadvertent mistake in the appearance of the advocate in the cause-title of the said order. He submitted that it has been inadvertently mentioned that Mr. A. Y. Sakhare, Senior Advocate a/w Mr. J.J. Carloes is instructed by "MGK Legal for Respondent Nos.2 and 3" instead of "Mr. Raviraj R. Shinde for the Respondent No.4". Thus, the last appearance be substituted and read as "Mr. A. Y. Sakhare, Senior Advocate a/w Mr. J. J. Carloes and Mr. Raviraj R. Shinde for the Respondent No.4." The order dated 29th January, 2019, be corrected accordingly.

[SMT. BHARATI H. DANGRE, J.] [RANJIT MORE, J.] Shubhada S Kadam 1/1 ::: Uploaded on - 04/02/2019 ::: Downloaded on - 15/03/2019 10:44:12 :::