Citation : 2021 Latest Caselaw 17745 Bom
Judgement Date : 21 December, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION NO.2720 OF 2021
IN
EXECUTION APPLICATION (LODGING) NO.25204 OF 2021
Axis Bank Ltd. .. Applicant-Award Holder
Vs.
Ashish Yadav .. Respondent-Judgment Debtor
Ms. Juhi Bhogle, with Ms. Sonali Sabale, i/by O.M. Gujar Law Chambers, for
the Applicant-Award Holder.
None for the Respondent-Judgment Debtor.
CORAM : A. K. MENON, J.
DATE : 21ST DECEMBER, 2021. P.C. :
1. The application seeks a direction (i) to deposit the decreetal amount, (ii)
detention of the respondent-judgment debtor in civil prison, (iii) direction to
the respondent-judgment debtor for disclosure of assets and; (iv) an
injunction restraining the respondent-judgment debtor from disposing the
properties disclosed on affidavit.
2. There are a total twelve prayers. The claim is only Rs.4,06,332/-. No
steps have been taken to attach salary of the respondent-judgment debtor or
any attempts made to ascertain ownership of the residential address provided
herein. Learned counsel for the applicant-award holder states that today she
is only seeking disclosure. Affidavit-of-service dated 13 th December 2021 is
on record, which indicates that postal packet has been served.
32-IA-2720-2021.doc Dixit
3. Accordingly, at the request of learned counsel for the applicant-award
holder, I pass the following order :-
(i) There will be an ad-interim order in terms of prayer
clauses (b) and (d) of the IA, which reads as under :-
"(b). That the Respondent above named be required by an order of this Hon'ble Court to file his affidavit stating particulars of his properties etc., as provided under Order XXI Rule 41 of the Code of Civil Procedure, 1908.
(d) That the Respondent be directed to disclose his means on affidavit for satisfying the decree of the Applicant under execution, as per Section 51 of the Code of Civil Procedure."
(ii) The learned counsel for the applicant-award holder to
serve an authenticated copy of this order upon the
respondent-judgment debtor within a period of two weeks
from today.
(iii) Affidavit-of-disclosure to be filed by the respondent-
judgment debtor within a period of four weeks from the
date of receipt of a copy of this order.
(A.K. MENON, J.)
Digitally signed
SNEHA by SNEHA
ABHAY ABHAY DIXIT Date:
32-IA-2720-2021.doc 2021.12.23 DIXIT 16:32:47 +0530 Dixit
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!