Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Axis Bank (Formerly Known As Uti ... vs Sanket Hasmukhbhai Kasla
2021 Latest Caselaw 15879 Bom

Citation : 2021 Latest Caselaw 15879 Bom
Judgement Date : 16 November, 2021

Bombay High Court
Axis Bank (Formerly Known As Uti ... vs Sanket Hasmukhbhai Kasla on 16 November, 2021
Bench: A. K. Menon
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     ORDINARY ORIGINAL CIVIL JURISDICTION

              INTERIM APPLICATION (LODGING) NO.23480 OF 2021
                                        IN
           EXECUTION APPLICATION (LODGING) NO.23473 OF 2021

Axis Bank
(Formerly known as UTI Bank Ltd.)                .. Applicant-Award Holder
               Vs.
Sanket Hasmukhbhai Kasla                         .. Respondent-Judg. Debtor


Ms. Juhi Bhogle, with Ms. Sonali Sabale, Mr. M.B. Kale and Ms. Gauri M. Joshi,
i/by O.M. Goyal Law Chambers, for the Applicant-Award Holder.

None for the Respondent-Judgment Debtor.



                                          CORAM : A. K. MENON, J.
                                          DATE      : 16TH NOVEMBER, 2021.
P.C. :

1. This IA is taken out by the applicant-award holder seeking direction to

the respondent to deposit the decretal sum of Rs.1,71,635/- and, in the

meanwhile, disclose assets sufficient to satisfy the award passed in favour of

the applicant-bank.

2. Respondent is absent on call. Affidavit-of-service is produced before

the court, which indicates that the respondent is served. The learned counsel

for the applicant undertakes to file affidavit-of-service in the registry.

Respondent being absent on call, I am of the view that an order of disclosure

is required to be passed. Accordingly, I pass the following order :-

21-IAL-23480-2021.doc Dixit

(i) Affidavit-of-service to be filed in the registry within one

week from today.

(ii) There will be an ad-interim order in terms of prayer

clauses (b) and (d) of the IA.

(iii) Respondent shall file disclosure affidavit within two

weeks of service of authenticated copy of this order.

(iv) It is made clear that if disclosure affidavit is not filed

within the stipulated time, the court will be constrained

to issue warrant of arrest against the respondent.

(v) Copy of this order shall be served personally on the

respondent through bailiff of the Sheriff of Bombay.

(A.K. MENON, J.)

Digitally signed

SNEHA by SNEHA

21-IAL-23480-2021.doc ABHAY DIXIT ABHAY Date:

2021.11.16 DIXIT Dixit 16:12:10 +0530

 
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