Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atlanta Limited And 2 Ors vs Dombivali Nagrik Sahakari Bank ...
2021 Latest Caselaw 9522 Bom

Citation : 2021 Latest Caselaw 9522 Bom
Judgement Date : 19 July, 2021

Bombay High Court
Atlanta Limited And 2 Ors vs Dombivali Nagrik Sahakari Bank ... on 19 July, 2021
Bench: D. S. Naidu
                                                4. COMS No. 81 of 2019.odt



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


                     COMMERCIAL SUIT NO. 81 OF 2019
                                 ALONGWITH
                   NOTICE OF MOTION NO. 474 OF 2019
                                     IN
                     COMMERCIAL SUIT NO. 81 OF 2019


 Atlanta Limited and 2 Ors.                        ...Plaintiffs
          Versus
 Dombivali Nagrik Sahakari Bank Ltd.               ...Defendant
                            ----------
 Ms. Aparna Devkar i/by M/s M. P. Vashi & Associates - Advocate
 for the Plaintiffs.

 Rajhoo Bbarot, Chairman of the Plaintiffs' company - Present.

 Mr. A. R. Gole - Advocate for the Defendant.

 Mr. Devendra Danis, Sr. Manager of Defendant - Present.
                            ----------
                           CORAM : DAMA SESHADRI NAIDU, J.

DATE : 19th JULY, 2021.

P.C. :

The learned counsel for the plaintiffs and for the defendant, in the presence of their respective parties, report that the parties have settled the matter out of the Court. They have

Seema 1/2

4. COMS No. 81 of 2019.odt

also filed consent terms. I place them on record.

2. For the plaintiffs, besides the learned counsel, Shri Rajhoo Bbarot, who is the Chairman of the plaintiff Company, is present. Then, for the defendant-Bank, Shri Devendra Danis, who is the Senior Manager, is present.

3. I, therefore, dispose of the Commercial Suit No. 81 of 2019 as per the Terms of Consent, dated 19 th July 2021. These Terms of Consent shall form part of this Judgment and Decree.

4. All interlocutory applications, including Notice of Motion No. 474 of 2019, stand closed.

The refund of Court fees is as per the Rules.



                                [DAMA SESHADRI NAIDU, J.]




 Seema                                                                      2/2





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter