Citation : 2022 Latest Caselaw 11608 Bom
Judgement Date : 15 November, 2022
6.exa.340.2019.doc
Digitally
signed by
UTKARSH
UTKARSH KAKASAHEB
KAKASAHEB BHALERAO
BHALERAO Date:
2022.11.17
15:28:36
+0530 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
EXECUTION APPLICATION NO. 340 OF 2019
HDFC Bank Ltd. .. Claimants
Vs.
Vachanaram K Choudhary .. Respondent
WITH
CHAMBER SUMMONS NO. 380 OF 2019
IN
EXECUTION APPLICATION NO. 340 OF 2019
HDFC Bank Ltd. .. Applicant
(Org. Claimant/Decree Holder)
In the matter between:
HDFC Bank Ltd. .. Petitioners/Claimants-
Decree Holder
Vs.
Vachanaram K Choudhary .. Respondents/Judgment
Debtors
Ms. Bijal Gogri i/b GNP Legal for the Petitioner.
CORAM:- B. P. COLABAWALLA,J.
DATE :- NOVEMBER 15, 2022.
Utkarsh page 1 of 2
6.exa.340.2019.doc
P. C.:
1. When the above matter is called out the learned advocate
appearing on behalf of the Applicant/Decree Holder has stated that the
amount due to the Applicant-Bank under the Arbitral Award has infact
been paid by the Judgment Debtor and hence seeks leave to withdraw
the above Execution Application.
2. In these circumstances, the above Execution Application is
disposed of as withdrawn. However, there shall be no order as to costs.
3. In view of the disposal of the Execution Application nothing
survives in the above Chamber of Summons and the same is disposed of
accordingly.
4. This order will be digitally signed by the Private
Secretary/Personal Assistant of this Court. All concerned will act on
production by fax or email of a digitally signed copy of this order.
( B. P. COLABAWALLA, J. )
Utkarsh page 2 of 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!