Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanatan Merchants Pvt Ltd vs Narpat Bokadia And Kotak Mahindra ...
2022 Latest Caselaw 9524 Bom

Citation : 2022 Latest Caselaw 9524 Bom
Judgement Date : 20 September, 2022

Bombay High Court
Sanatan Merchants Pvt Ltd vs Narpat Bokadia And Kotak Mahindra ... on 20 September, 2022
Bench: B.P. Colabawalla
                                                                  3-COMEX-945-2018.doc

         Digitally
         signed by
         GANESH
GANESH   SUBHASH
SUBHASH LOKHANDE
LOKHANDE Date:                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
         2022.09.22
         11:38:11
         +0530                          ORDINARY ORIGINAL CIVIL JURISDICTION
                                             IN ITS COMMERCIAL DIVISION

                           COMMERCIAL EXECUTION APPLICATION NO. 945 OF 2018
                                                          IN
                                            TRANSFERRED C. S. NO. 5 OF 2011


                      Sanatan Merchants Pvt. Ltd.                      .. Applicant/
                                                                         Plaintiff/
                                                                        Decree Holder
                                Vs.
                      Narpat Bokadia                                   .. Defendant/
                                                                         Respondent/
                                                                         Judgment Debtor
                                                        WITH
                                         CHAMBER SUMMONS NO. 1121 OF 2018
                                                          IN
                           COMMERCIAL EXECUTION APPLICATION NO. 945 OF 2018
                      Narpat Bokadia                                   .. Applicant/
                                                                        Org. Defendant
                                                                       Org. Judgment Debtor
                      IN THE MATTER BETWEEN:
                      Sanatan Merchants Pvt. Ltd.                      .. Plaintiff
                              Vs.
                      Narpat Bokadia                                   .. Defendant/
                                                                       Org. Judgment Debtor
                                                        WITH

                      Ganesh Lokhande                                             page 1 of 5
                                            3-COMEX-945-2018.doc


                   CHAMBER SUMMONS NO. 817 OF 2019
                                   IN
     COMMERCIAL EXECUTION APPLICATION NO. 945 OF 2018


Kotak Mahindra Bank Ltd.                        .. Applicant


IN THE MATTER BETWEEN:
Sanatan Merchants Pvt. Ltd.                     .. Plaintiff
        vs.
Narpat Bokadia                                  .. Defendant

                                 WITH
                   CHAMBER SUMMONS NO. 802 OF 2019
                                   IN
     COMMERCIAL EXECUTION APPLICATION NO. 945 OF 2018


Manjul A Narpat Bokadia                         .. Applicant/
                                                 Org. Defendant
                                                Org. Judgment Debtor
IN THE MATTER BETWEEN:
Sanatan Merchants Pvt. Ltd.                     .. Plaintiff
        Vs.
Narpat Bokadia                                  .. Defendant/
                                                Org. Judgment Debtor

                  CONTEMPT PETITION (L) NO. 161 OF 2019
                                   IN
     COMMERCIAL EXECUTION APPLICATION NO. 945 OF 2018


Sanatan Merchants Pvt. Ltd.                     .. Petitioner/

Ganesh Lokhande                                            page 2 of 5
                                                3-COMEX-945-2018.doc


                                                     Org. Plaintiff
          Vs.
Narpat Bokadia                                      .. Contemnor/
                                                      Org. Defendant


Manoj Thakur for the Applicant in COMEX/945/2018.
Rajendra R. Mishra for the Respondent/Defendant.
M. S. Topkar for the Applicant in CHS/817/2019.



                                  CORAM:- B. P. COLABAWALLA,J.

DATE :- 20th SEPTEMBER, 2022.

P. C.:

1. The learned advocate appearing on behalf of the

Applicant/Decree Holder has stated before the Court that the Decree

passed in Transferred Civil Suit No. 5 of 2011 has been fully satisfied by

the Judgment Debtor and now no further proceedings need to be

proceeded with for execution of the said decree. He, therefore, sought

leave to unconditionally withdraw the above Execution Application.

2. In view of the aforesaid statement, the Execution

Application is dismissed as withdrawn. No order as to costs.

3. Any attachment levied on any of the properties of the

Defendant shall stand raised and vacated forthwith. All amounts paid by

Ganesh Lokhande page 3 of 5 3-COMEX-945-2018.doc

the Judgment Debtor to the Decree Holder including any interest shall

be intimated to the Sheriff's Office within a period of one week from

today. On the Sheriff's Office receiving such information, he shall

inform the advocates for the Decree Holder, the amount payable by the

Decree Holder towards poundage of the Sheriff as set out in Rule 474 of

the Bombay High Court (Original Side) Rules, 1980.

4. As far as Contempt Petition (L) No. 161 of 2019 is

concerned, the learned advocate appearing on behalf of the

Petitioner/Decree Holder has stated that no show cause notice has been

issued against the Respondent. He submitted that in view of the fact

that the disputes between the parties are now been settled, he wishes to

withdraw the above Contempt Petition.

5. In these circumstances, Contempt Petition (L) No. 161 of

2019 is dismissed as withdrawn. No order as to costs.

6. In view of this order, nothing survives in Chamber

Summons No.1121 of 2018, Chamber Summons No.817 of 2019 and

Chamber Summons No. 802 of 2019, and the same are disposed of

accordingly.

Ganesh Lokhande                                                page 4 of 5
                                                    3-COMEX-945-2018.doc


7. This order will be digitally signed by the 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. )




Ganesh Lokhande                                                   page 5 of 5
 

 
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