Citation : 2023 Latest Caselaw 12888 Bom
Judgement Date : 15 December, 2023
2023:BHC-OS:14757
1/1 10 EXAL-36805-22.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
EXECUTION APPLICATION (L) NO.36805 OF 2022
Bajaj Finance Limited .. Applicant
Versus
Max Print .. Respondent
...
Mr.Aditya Lele with Priyanka Desai and R. Deo i/b Mandar
Lalsare for the Applicant/Decree Holder.
...
CORAM: BHARATI DANGRE, J.
DATED : 15th DECEMBER, 2023
P.C:-
1. The learned counsel representing the Applicant has instructions to make a statement that pursuant to the fling of the Execution Application, the parties have arrived at amicable resolution and the Judgment Debtor has settled the Loan Account. As a consequence, the Decree Holder/Execution Applicant seeks withdrawal of the Application.
2. For the reasons indicated above, the Execution Application is permitted to be withdrawn and stands disposed off as such.
( SMT. BHARATI DANGRE, J.)
M.M.Salgaonkar
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!