Citation : 2022 Latest Caselaw 990 Bom
Judgement Date : 27 January, 2022
GANESH 15-IA-282-2022.doc
SUBHASH
LOKHANDE
Digitally signed by
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
GANESH SUBHASH
LOKHANDE
Date: 2022.01.28
ORDINARY ORIGINAL CIVIL JURISDICTION
16:10:34 +0530
INTERIM APPLICATION NO. 282 OF 2022
IN
EXECUTION APPLICATION NO. 273 OF 2019
Kotak Mahindra Bank Ltd. .. Applicant/
Claimant
IN THE MATTER BETWEEN:
Kotak Mahindra Bank Ltd. .. Claimant/
Award Holder
Vs.
Tirupati Balaji Corporation & Ors. .. Respondents
(Award Debtors)
Nikhil Rajani a/w. Apurva Kulkarni i/b. V. Deshpande & Co. for the
Applicant.
CORAM :- B.P.COLABAWALLA, J.
DATE :- 27th JANUARY, 2022.
(THROUGH VIDEO CONFERENCING)
P. C.:
1. Considering that the Judgment Debtors/Respondents are
from Mumbai, the advocates for the Applicant are directed to serve the
above Application along with a copy of this order on Judgment
Debtors/Respondents by hand delivery on or before the next date and
shall file an Affidavit of Service to that effect.
Ganesh Lokhande 1/2 15-IA-282-2022.doc
2. It is made clear that if the Judgment Debtors/Respondents
do not appear despite service, this Court may proceed to pass orders in
their absence.
3. Stand over to 10th February, 2022.
4. All parties to act on an authenticated copy of this order
digitally signed by the Personal Assistant /Private Secretary/Associate
of this Court.
(B. P. COLABAWALLA, J.)
Ganesh Lokhande 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!