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 3, Cited by 0]

Bombay High Court

Dhiru Mangu Waghari vs Chief Executive Officer on 14 June, 2024

Author: M.S. Sonak

Bench: M.S. Sonak

                                                                      Board Sr.No.:-49

 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
     ORDINARY ORIGINAL CIVIL JURISDICTION

                WRIT PETITION NO. 1917 OF 2024

 Amit Shankar Mangu                            ....PETITIONER
            V/S
 Chief Executive Officer                     ....RESPONDENT

WITH WRIT PETITION NO. 1918 OF 2024 Khakhodia Vinod Kumar Mangu ....PETITIONER V/S Chief Executive Officeicer, Slum Rehabilitation ....RESPONDENT Authority WITH WRIT PETITION NO. 1913 OF 2024 Shyam Mangu Waghela ....PETITIONER V/S Chief Executive Officer Slum Rehabilitation ....RESPONDENT Authority WITH WRIT PETITION NO. 1944 OF 2024 Manohar Mangu Waghari Alias Manohar M ....PETITIONER V/S Chief Executive Officer Sra ....RESPONDENT WITH Page 1/2 ::: Uploaded on - 15/06/2024 ::: Downloaded on - 25/06/2024 13:53:52 ::: WRIT PETITION NO. 820 OF 2024 Dhiru Mangu Waghari ....PETITIONER V/S Chief Executive Officer ....RESPONDENT WITH WRIT PETITION NO. 1920 OF 2024 Deepak Mangu Waghari @waghela ....PETITIONER V/S Chief Executive Officer ....RESPONDENT CORAM : HON'BLE SHRI JUSTICE M.S. SONAK & HON'BLE JUSTICE KAMAL KHATA, JJ DATE : 14th June, 2024 P.C. :

Balance Daily Board cannot be taken up today on account of paucity of time. Stand over to 30/07/2024 . Ad-interim relief or interim relief, if any, granted earlier will continue to operate till next date.
( ASSOCIATE ) Page 2/2 ::: Uploaded on - 15/06/2024 ::: Downloaded on - 25/06/2024 13:53:52 :::