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 2, Cited by 20]

Bombay High Court

Sayyad Mohammad Javed vs Shri. Rajesh Deshmukh, The Collector, ... on 9 February, 2022

Author: S.M.Modak

Bench: R.D. Dhanuka, S.M.Modak

vai
                                        1/6
                                                         6 - cp 242- 2021 g.doc


        IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     CIVIL APPELLATE JURISDICTION

                 CONTEMPT PETITION NO. 242 OF 2021


Balasaheb Soma Degade,
Thr. C.A. Satish Jaganath Gawari                 ..... Petitioner
      VERSUS
The State of Maharashtra                         ..... Respondent

                          ALONGWITH
                 CONTEMPT PETITION NO. 57 OF 2022

Balasaheb Nathoba Dhamdhere                      ..... Petitioner
     VERSUS
The State of Maharashtra                         ..... Respondent

                          ALONGWITH
                 CONTEMPT PETITION NO. 58 OF 2022

Mangala Rameshchandra Kulkarni                   ..... Petitioner
     VERSUS
The State of Maharashtra                         ..... Respondent

                          ALONGWITH
                 CONTEMPT PETITION NO. 59 OF 2022

Ganesh Mahadeo Takate                            ..... Petitioner
     VERSUS
The State of Maharashtra                         ..... Respondent

                          ALONGWITH
                 CONTEMPT PETITION NO. 60 OF 2022

Sayyad Mohammad Javed                            ..... Petitioner
     VERSUS
Rajesh Deshmukh,
The Collector, Pune                              ..... Respondent

                                     ALONGWITH




      ::: Uploaded on - 10/02/2022               ::: Downloaded on - 11/02/2022 03:38:18 :::
 vai
                                     2/6
                                                     6 - cp 242- 2021 g.doc
                 CONTEMPT PETITION NO. 61 OF 2022

Parag Shripatirao Mate                      ..... Petitioner
     VERSUS
Rajesh Deshmukh,
The Collector, Pune                         ..... Respondent

                          ALONGWITH
                 CONTEMPT PETITION NO. 62 OF 2022

Tanaji Baban Parkhi                         ..... Petitioner
      VERSUS
Rajesh Deshmukh,
The Collector, Pune                         ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 272 OF 2021

Maruti Genaba Narsale,
Thr. C.A. Satish Jaganath Gawari            ..... Petitioner
      VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 404 OF 2021

Deepak Rajkumar Panchmukh,
Thr. C.A. Dharmaraj Dashrath Bothre         ..... Petitioner
      VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 245 OF 2021

Balasaheb Soma Dagade                       ..... Petitioner
     VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 316 OF 2021

Rekha Suresh Javale
@ Rekha Manohar Mhaske                      ..... Petitioner




      ::: Uploaded on - 10/02/2022           ::: Downloaded on - 11/02/2022 03:38:18 :::
 vai
                                     3/6
                                                     6 - cp 242- 2021 g.doc
     VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 308 OF 2021
                           ALONGWITH
                 CONTEMPT PETITION NO. 315 OF 2021

Laxman Kisan Kudale                         ..... Petitioner
     VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 309 OF 2021

Sakharam Sattu Tonde                        ..... Petitioner
     VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 310 OF 2021

Dashrath Thakaram Gargote                   ..... Petitioner
     VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 313 OF 2021

Harishchandra Dnyanoba Dhamdhere            ..... Petitioner
      VERSUS
The State of Maharashtra                    ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 314 OF 2021

Bira Babu Shendge                           ..... Petitioner
      VERSUS
The State of Maharashtra & Ors.             ..... Respondents

                           ALONGWITH
                 CONTEMPT PETITION NO. 317 OF 2021




      ::: Uploaded on - 10/02/2022           ::: Downloaded on - 11/02/2022 03:38:18 :::
 vai
                                        4/6
                                                           6 - cp 242- 2021 g.doc
Parshuram Abu Pacharne,
Thr. POA, Sandip Dattatray Hinge                   ..... Petitioner
      VERSUS
The State of Maharashtra                           ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 312 OF 2021

Vikas Maruti Dendage                               ..... Petitioner
      VERSUS
The State of Maharashtra                           ..... Respondent

                           ALONGWITH
                 CONTEMPT PETITION NO. 311 OF 2021

Bira Babu Shendge                                  ..... Petitioner
      VERSUS
The State of Maharashtra                           ..... Respondent

                                     ALONGWITH

                 CONTEMPT PETITION NO. 396 OF 2021
                           ALONGWITH
                 CONTEMPT PETITION NO. 399 OF 2021
                           ALONGWITH
                 CONTEMPT PETITION NO. 403 OF 2021


Kashinath Gundiba Tambe,
Thr. POA Satish Jagannath Gavari                   ..... Petitioner
      VERSUS
The State of Maharashtra                           ..... Respondent


Mr. Sachin H.Deokar for the Petitioners in all above 23 contempt
petitions.

Mr. S.B.Kalel, A.G.P. for the State in all above 23 contempt petitions.

                           ALONGWITH
                 CONTEMPT PETITION NO. 256 OF 2021

Ranjit Narayan Gat                                 ..... Petitioner




      ::: Uploaded on - 10/02/2022                 ::: Downloaded on - 11/02/2022 03:38:18 :::
 vai
                                           5/6
                                                               6 - cp 242- 2021 g.doc
     VERSUS
The State of Maharashtra                              ..... Respondent

Mr.Y.B.Lengare for the Petitioners.

Mr.A.I.Patel, Additional G.P. a/w. Mrs.A.A.Purav, A.G.P. for the State.

                             ALONGWITH
                   CONTEMPT PETITION NO. 171 OF 2021

Smt.Ratnamala Popat
@ Sadashiv Narke & Ors.                               ..... Petitioners
     VERSUS
The State of Maharashtra                              ..... Respondent

Mr.Manoj A.Patel, i/b. Mr.Mandar G.Bagkar for the Petitioners.

Mr.Rajan S.Pawar, A.G.P. for the State.

                             ALONGWITH
                   CONTEMPT PETITION NO. 197 OF 2021

Shivaji Dnyaneshwar Nikam                             ..... Petitioner
      VERSUS
The State of Maharashtra & Ors.                       ..... Respondents


Mr. Manoj A.Patil for the Petitioner.

Mr. S.B.Kalel, A.G.P. for the State.

                                       CORAM : R.D. DHANUKA &
                                               S.M.MODAK, JJ.

DATE : 9TH FEBRUARY, 2022.

(THROUGH VIDEO CONFERENCE) P.C:-

1. Mr.Kalel, learned AGP and others appearing for the State in these matters have tendered a copy of the letter dated 8th February, 2022 addressed by the Deputy Secretary, State of Maharashtra to the ::: Uploaded on - 10/02/2022 ::: Downloaded on - 11/02/2022 03:38:18 ::: vai 6/6 6 - cp 242- 2021 g.doc learned AGP instructing him to make a statement that all the contempt petitions where the State Government is directed to delete the mutation entry which are on board today would be complied with within two weeks from today. A copy of the letter is taken on record and marked "X" for identification. Statements made by the learned AGP are accepted as and by way of undertaking to this Court.

Undertaking would be complied with within two weeks from today.

2. In view of the undertaking rendered by the learned AGP, all these contempt petitions are disposed of.

3. Place all these contempt petitions on board for reporting compliance on 25th February, 2022. It is made clear that no further extension of time would be granted. If the order is not complied with of which contempt is alleged by the petitioners and in accordance with the undertaking rendered before this Court, this Court would initiate appropriate proceedings under the provisions of the Contempt of Courts Act, 1971 read with Article 215 of the Constitution of India against the erring officers on the next date.

(S.M. MODAK, J.)                                 (R.D. DHANUKA, J.)




      ::: Uploaded on - 10/02/2022                 ::: Downloaded on - 11/02/2022 03:38:18 :::