Citation : 2022 Latest Caselaw 8705 Bom
Judgement Date : 30 August, 2022
24. N 219-18 in EXA 1544-18.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
NOTICE NO. 219 OF 2018
IN
EXECUTION APPLICATION NO. 1544 OF 2018
PHOENIX ARC PVT LTD )...DECREE HOLDER
V/s.
HARI LAKHIMAL VAZIRANI )...JUDGMENT DEBTOR
Ms.Rajalaxmi Punjabi i/b. Manmohan Rao, Advocate for the
Decree Holder.
CORAM : ABHAY AHUJA, J.
DATE : 30th AUGUST 2022
P.C. :
1 Ms. Rajalaxmi Punjabi, learned counsel for the decree holder
submits that the decree holder needs some more time to effect
service of the notice under Order XXI Rule 22 of the Code of Civil
Procedure, 1908 (CPC).
2 Let the notice under Order XXI Rule 22 of the CPC be served
upon the decree holder within a period of four weeks. The
returnable date be extended by a period of four weeks.
ARTI
VILAS
KHATATE
Digitally signed by
AVK 1/2
ARTI VILAS
KHATATE
Date: 2022.08.30
16:41:17 +0530
24. N 219-18 in EXA 1544-18.doc
3 Let an affidavit of service with tangible proof thereof be filed
by the next date.
4 List the matter on 4th October 2022.
(ABHAY AHUJA, J.)
AVK 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!