Citation : 2022 Latest Caselaw 8606 Bom
Judgement Date : 29 August, 2022
2. N 21-18 in EXA 1549-17.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
NOTICE NO. 21 OF 2018
IN
EXECUTION APPLICATION NO. 1549 OF 2017
Phoenix Arc Pvt. Ltd. .. Decree Holder
V/s
Bipin Sahadevan Auvila .. Judgment Debtor
*******
None present.
*******
CORAM: ABHAY AHUJA, JJ.
DATE : 29th AUGUST, 2022
P.C. :-
1. None for the parties.
2. On the last occasion, at the request of the learned advocate
for the decree holder seeking extension of time to serve the
judgment debtor, time to serve the notice under Order 21 Rule
22 of the Code of Civil Procedure, 1908 (CPC), was extended by
four weeks and it was directed that upon service of notice,
decree holder to file affidavit of service. Digitally signed by NIKITA NIKITA YOGESH YOGESH GADGIL GADGIL Date:
2022.08.29 16:40:32 +0530
Nikita Gadgil 1/2
2. N 21-18 in EXA 1549-17.odt
3. When the matter is listed today, it is noted from the papers
and proceedings that there is no notice containing fresh
returnable date nor is there affidavit of service indicating
service of notice under Order XXI Rule 22 of the CPC.
5. Let the affidavit of service with tangible proof thereof be
filed by the next date. In the event the affidavit of service is not
filed by the next date, matter be listed for dismissal.
6. List the matter on 12th September, 2022.
(ABHAY AHUJA, J.)
Nikita Gadgil 2/2
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!