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

Shriram City Union Finance Ltd vs Kamlesh Babulal Mehta And Meena ...
2022 Latest Caselaw 8693 Bom

Citation : 2022 Latest Caselaw 8693 Bom
Judgement Date : 30 August, 2022

Bombay High Court
Shriram City Union Finance Ltd vs Kamlesh Babulal Mehta And Meena ... on 30 August, 2022
Bench: Abhay Ahuja
                                                                        11-N-254-2018.doc


                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                      ORDINARY ORIGINAL CIVIL JURISDICTION

                                             NOTICE NO. 254 OF 2018
                                                       IN
                                      EXECUTION APPLICATION NO. 241 OF 2018

                      SHIRAM CITY UNION FINANCE LTD.          )...DECREE HOLDER

                               V/s.

                      KAMLESH BABULAL MEHTA & MEENA MEHTA)...JUDGMENT DEBTOR

                      Mr. Daulat Hari Shambharkar, Asst. Legal Manager of Decree
                      Holder, present in the Court.


                                           CORAM      :   ABHAY AHUJA, J.
                                           DATE       :   30th AUGUST 2022


                      P.C. :

                      1        Mr. Daulat Hari Shambharkar, who states that he is an

Assistant Legal Manager of the Decree holder, submits that the

notice under Order XXI Rule 22 of the Code of Civil Procedure,

1908 (CPC) has been lodged with the Sheriff's office for service

upon the judgment debtor. He, however, seeks time to ascertain

whether the said notice has been served or not.

ARTI
VILAS
KHATATE
Digitally signed by
                      AVK                                                         1/2
ARTI VILAS
KHATATE
Date: 2022.08.30
16:41:22 +0530
                                                      11-N-254-2018.doc


2     Accordingly, time is granted in the matter. Let an affidavit of

service with tangible proof thereof, be filed by the next date.

3 List the matter on 27th September 2022.



                                    (ABHAY AHUJA, J.)




AVK                                                            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