Citation : 2023 Latest Caselaw 13001 Bom
Judgement Date : 18 December, 2023
19-SJ-39-2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
SUMMONS FOR JUDGMENT NO.39 OF 2021
IN
COMMERCIAL SUMMARY SUIT NO.20 OF 2021
CHANDRAKANT SAJANLAL CHOKSI )...PLAINTIFF
V/s.
AHUJA PROPERTIES AND DEVELOPERS & ORS. ...DEFENDANTS
WITH
INTERIM APPLICATION (L) NO.18452 OF 2021
IN
SUMMONS FOR JUDGMENT NO.39 OF 2021
Mr.Pradeep Thorat i/by Mr.Pravin Kadam, Advocate for the Plaintiff.
None for the Defendants.
CORAM : ABHAY AHUJA, J.
DATE : 18th DECEMBER, 2023 P.C. :
1. Mr.Thorat, learned Counsel, appears for the Plaintiff and submits
that despite notice to the Defendants to appear in the matter, none
appears for the Defendants even today. Learned Counsel submits that
there was in Interim Application filed on behalf of the Defendants
seeking condonation of delay in filing leave to defend. However, once
again, none appears for the Insolvent / Interim Applicant.
19-SJ-39-2021.doc
2. Learned Counsel submits that the Affidavit of Evidence along
with compilation of documents has already been filed online and seeks
to tender physical copy of the same.
3. Learned Counsel requests this Court to take up the matter for ex-
parte decree.
4. Accordingly, list for ex-parte decree on 17th January 2024.
(ABHAY AHUJA, J.)
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!