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

Tapi Irrigation Development ... vs Shri Pandurang Kashinath Marathe Died ... on 20 November, 2025

                                                      29 30 CA 12339 OF 2025.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                 29 CIVIL APPLICATION NO. 12339 OF 2025
                             IN FAST/4808/2025
                                   WITH
                  CIVIL APPLICATION NO. 12340 OF 2025
                             IN FAST/4808/2025
  TAPI IRRIGATION DEVELOPMENT CORPORATION JALGAON THROUGH THE
              EXECUTIVE ENGINEER MIW DIVISION JALGAON
                                  VERSUS
                SHRI DASHRATH ZINGA PARADHI AND ORS
                                     ...
               Advocate for Applicant : Mr. Ajay Dongar Pawar
                 AGP for Respondent/State : Mr. S.V. Hange
                                     ...
                 30 CIVIL APPLICATION NO. 12341 OF 2025
                             IN FAST/3803/2025
                                   WITH
                  CIVIL APPLICATION NO. 12342 OF 2025
                             IN FAST/3803/2025
  TAPI IRRIGATION DEVELOPMENT CORPORATION JALGAON THROUGH THE
              EXECUTIVE ENGINEER MIW DIVISION JALGAON
                                  VERSUS
 SHRI PANDURANG KASHINATH MARATHE DIED THROUGH HIS LEGAL HEIRS
                            RADHABAI AND ORS
                                     ...
               Advocate for Applicant : Mr. Ajay Dongar Pawar
                 AGP for Respondent/State : Mr. S.V. Hange
                                     ...
                      CORAM                :   SHAILESH P. BRAHME, J.
                      DATE                 : 20.11.2025

PER COURT :

Issue notice to the respondents, returnable on 26.02.2026. Learned A.G.P. waives service for respondents/State

2. There shall be ad interim stay to the execution of the impugned judgment and award subject to depositing entire amount of compensation with accrued interest within a period of 12 (twelve) weeks.

( SHAILESH P. BRAHME, J.) mkd/-

1/1