Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gini Tex Pvt. Ltd vs Soham Fashions And 3 Others
2022 Latest Caselaw 1627 Bom

Citation : 2022 Latest Caselaw 1627 Bom
Judgement Date : 16 February, 2022

Bombay High Court
Gini Tex Pvt. Ltd vs Soham Fashions And 3 Others on 16 February, 2022
Bench: A. K. Menon
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    ORDINARY ORIGINAL CIVIL JURISDICTION
                               [ COMMERCIAL DIVISION ]

                 COMMERCIAL SUMMARY SUIT NO.1383 OF 2019
                           ALONG WITH
           SUMMONS FOR JUDGMENT (LODGING) NO.5886 OF 2020

Gini Tex Pvt. Ltd.                                      .. Plaintiff-Applicant
         Vs.
Soham Fashions and Ors.                                 .. Defendants


Ms. Akshaya Puthran, with Ms. Priyanka Rane, i/by S.K. Singhi & Co., for the
Plaintiff-Applicant.
None for the Defendants.


                                             CORAM : A. K. MENON, J.
                                             DATE    : 16TH FEBRUARY, 2022.

P.C. :

1. The learned counsel for the plaintiff-applicant states that the Summons

for Judgment was taken out inadvertently and under a belief that appearance

had been entered on behalf of the defendants. She seeks leave to withdraw the

Summons for Judgment. Accordingly, the Summons for Judgment is disposed

as withdrawn.

2. The bailiff's report is said to be part of the affidavit dated 6 th March

2020, which records that postal packets sent have been returned. One of

them is unclaimed and the remaining since the addressees had left. Plaintiff

has not made any further attempts for serving writ of summons except via e-

15-COMSS-1383-2019 & SJ(L)-5886-2020.doc Dixit mail. That is insufficient. The learned counsel for the plaintiff states that she

will apply for substituted service within two weeks from today.

3. List the Suit on 2nd March 2022 "for directions".

4. It is made clear that if no application is filed for serving defendants by

substituted service, setting out all attempts at service, Suit is liable to be

dismissed on the next date.

(A.K. MENON, J.)

Digitally signed SNEHA 15-COMSS-1383-2019 & SJ(L)-5886-2020.doc by SNEHA ABHAY DIXIT ABHAY Date:

Dixit 2022.02.17 DIXIT 14:02:17 +0530

 
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