Citation : 2021 Latest Caselaw 6425 Bom
Judgement Date : 9 April, 2021
Chittewan 1/2 4. comss 954-19.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL SUMMARY SUIT NO.954 OF 2019
WITH
SUMMONS FOR JUDGMENT NO.39 OF 2019
Mehul Shah ... Plaintiff
Versus
Paras Porwal ... Defendant
.....
Ms. Aanchal Singhania a/w Mr. Amey Mirajkar and Mr. Ayush
Chaddha i/b AZB & Partners for the Plaintiff.
Mr. Kiran Jain i/b Kiran Jain & Co. for the Defendant.
.....
CORAM : S.C. GUPTE, J.
DATE : 9 APRIL 2021 P.C. : . Learned Counsel for the parties tender Consent Terms duly signed by the parties as well as their respective advocates. The
consent terms contain a compromise between the parties in respect of the subject matter of the present suit. Learned Counsel request that the consent terms be taken on record and the Plaintiff may be permitted to withdraw the suit in terms of the consent terms. The consent terms are taken on record, marked 'X' for identification. The
Chittewan 2/2 4. comss 954-19.doc
statements/undertakings contained therein are accepted. The Plaintiff is permitted to withdraw the suit as provided in the consent terms. No order as to costs. Refund of court fees in accordance with the applicable rules.
2 In view of the disposal of the suit, the Summons for Judgement does not survive and is disposed of.
(S.C. GUPTE, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!