Citation : 2022 Latest Caselaw 4141 Bom
Judgement Date : 19 April, 2022
7 EXA-361-22.doc
Digitally
signed by
LAXMI
LAXMI SUBHASH
SUBHASH SONTAKKE
SONTAKKE Date:
2022.04.20
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
11:22:43
+0530
ORDINARY ORIGINAL CIVIL JURISDICTION
EXECUTION APPLICATION NO. 361 OF 2022
Bajaj Finance Limited ..Applicant
Vs.
Kaleem Sayed ..Respondent
Mr. Harsha R. More i/b. Sandeep Rankhambe for the Applicant.
CORAM:- B. P. COLABAWALLA,J.
DATE :- APRIL 19, 2022.
P. C.:
1. The learned Advocate appearing on behalf of the Applicant/
Judgment Creditor has stated before the Court that the amounts due to
the Judgment Creditor have been paid and no further claim survives
against the Respondents. She therefore seeks leave to withdraw the
above Execution Application.
2. In these circumstances, the Execution Application is
disposed of as withdrawn. No order as to costs.
Laxmi page 1 of 2
7 EXA-361-22.doc
3. This order will be digitally signed by the Private
Secretary/Personal Assistant of this Court. All concerned will act on
production by fax or email of a digitally signed copy of this order.
( B. P. COLABAWALLA, J. )
Laxmi page 2 of 2
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!