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 1, Cited by 20]

Bombay High Court

Shri. Laxmikant Baburao Ande And Anr vs Babibai Bhikaji Nipunge And Ors on 16 September, 2019

Bench: S.C. Dharmadhikari, G.S. Patel

 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
      APPELLATE SIDE CIVIL JURISDICTION

                 WRIT PETITION NO. 173 OF 2015

 Sou. Sunita Murlidhar Nimkar And Ors.                    ....Petitioner
             V/S
 The Commissioner, Nashik Municipal                    ....Respondent

Commissioner And Ors WITH WRIT PETITION NO. 11106 OF 2014 Smt. Satyabhama Govind Ande And Ors. ....Petitioner V/S Nashik Municipal Corporation And Ors. ....Respondent WITH WRIT PETITION NO. 8288 OF 2015 Shri. Laxmikant Baburao Ande And Anr ....Petitioner V/S Babibai Bhikaji Nipunge And Ors ....Respondent CORAM : S.C. DHARMADHIKARI & G.S. PATEL, JJ DATE : 16th September, 2019 Page 1/2 ::: Uploaded on - 16/09/2019 ::: Downloaded on - 17/09/2019 02:02:48 ::: P.C. :

Due to paucity of time the matter is adjourned to 23/09/2019 . In case any ad-interim/interim relief is operating till today, the said order will continue to operate till the next date. If ad-interim/interim relief is not granted for a limited period, the said order will remain unaffected.
( FOR REGISTRAR JUDICIAL - I ) Page 2/2 ::: Uploaded on - 16/09/2019 ::: Downloaded on - 17/09/2019 02:02:48 :::