Bombay High Court
Revent Precision Engineering Ltd vs State Of Maharashtra Throu. The ... on 3 September, 2025
Author: Milind N. Jadhav
Bench: Milind N. Jadhav
common order.doc
Ajay
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CORAM : MILIND N. JADHAV, J.
DATE : SEPTEMBER 03, 2025 P.C.:
1. Due to paucity of time, the following matters are adjourned to future dates as follows:-
Serial Nos. Adjourned date 22, 24 to 28, 30, 32, 33, 35, 36 and 39 to 50 15th December 2025 51 to 57, 59 to 61 and 64 to 75 16th December 2025 76 to 79 and 81 to 92 17th December 2025
2. In the meanwhile, ad-interim relief, if any, granted earlier to continue.
Ajay [ MILIND N. JADHAV, J. ] Digitally signed by AJAY AJAY TRAMBAK TRAMBAK UGALMUGALE
UGALMUGALE Date: 2025.09.03 17:39:27 +0530 1 of 1 ::: Uploaded on - 03/09/2025 ::: Downloaded on - 03/09/2025 21:41:47 :::