Citation : 2022 Latest Caselaw 8710 Bom
Judgement Date : 30 August, 2022
39. EXA 999-17.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
EXECUTION APPLICATION NO. 999 OF 2017
AXIS BANK LTD. )...DECREE HOLDER
V/s.
SHEETAL HARSHAD DEDHIA )...JUDGMENT DEBTOR
Ms. Bijal Gogri i/b. O M Gujay Law Chambers, Advocate for the
Decree Holder.
CORAM : ABHAY AHUJA, J.
DATE : 30th AUGUST 2022
P.C. :
1 By this application, the decree holder is seeking to execute
the Award dated 14th March 2015 for sum of Rs.1,28,250.48 in
addition to costs and fees of arbitration of Rs.6,100.00 with
further interest at the rate of 18 % per annum from 18 th May 2017
on Rs.1,28,250.48 till payment is received or recovered.
2 From the application it is observed that, although the date of
the Award is 14th March 2015, an application for execution has
ARTI VILAS KHATATE Digitally signed by AVK 1/2 ARTI VILAS KHATATE Date: 2022.08.30 16:41:20 +0530
39. EXA 999-17.doc
been made only on 31st May 2017, which is beyond the period of
two years from the date of the Award. Therefore, it prima facie
appears that notice under Order XXI Rule 22 of the Code of Civil
Procedure, 1908 (CPC) would need to be issued in the matter.
3 It is also noted from Clause J of the application that there is
a handwritten submission with respect to issuance of notice under
Order XXI Rule 22 of the CPC.
4 Accordingly, issue notice under Order XXI Rule 22 of the
CPC, returnable in four weeks. The decree holder to file an
affidavit of service with tangible proof thereof after the service of
notice by the next date.
5 List the matter on 27th September 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!