Citation : 2022 Latest Caselaw 8691 Bom
Judgement Date : 30 August, 2022
5-N-206-2018.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
NOTICE NO. 206 OF 2018
IN
EXECUTION APPLICATION NO. 1654 OF 2017
KOTAK MAHINDRA BANK LIMITED )...DECREE HOLDER
V/s.
SHRINIVAS VEMULA )...JUDGMENT DEBTOR
Ms. Bijal Gogri i/b. O. M. Gujar Law Chamber, Advocate for the
Decree Holder.
CORAM : ABHAY AHUJA, J.
DATE : 30th AUGUST 2022
P.C. :
1 Learned counsel appearing for the decree holder submits
that she needs some time to serve the notice under Order XXI Rule 22 of the Code of Civil Procedure, 1908. Accordingly, time to serve the notice is extended by a period of four weeks. Let the returnable date also be extended by the same period.
2 The decree holder to file an affidavit of service with tangible proof thereof by the next date.
3 List the matter on 27th September 2022.
(ABHAY AHUJA, J.) ARTI VILAS KHATATE Digitally signed by AVK 1/1 ARTI VILAS KHATATE Date: 2022.08.30 16:41:20 +0530
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!