Citation : 2023 Latest Caselaw 1254 Bom
Judgement Date : 6 February, 2023
6-fa1328-2022.doc
VRJ
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO.1328 OF 2022
WITH
INTERIM APPLICATION NO.20099 OF 2022
IN
FIRST APPEAL NO.1328 OF 2022
Kaycee Corporation ... Appellant
V/s.
Gangaram R. Bathija & Ors. ... Respondents
Ms. Sonal with Mr. Rohit Gupta and Jimish Shah i/by
Divya Shah Associates for the appellant.
Mr. Prem S. Gidwani with Gouri Deshpande with
Priyanka Tanna for the respondent No.1.
Mr. Nilesh Parte for the respondent Nos.2, 3 & 5.
CORAM : AMIT BORKAR, J.
DATED : FEBRUARY 6, 2023 P.C.: FIRST APPEAL NO.1328 OF 2022
1. Arguable questions are raised.
2. Admit.
3. The appellant to file private paper book within one (1) year from today, failing which the the first appeal shall stand dismissed without further reference to the Court.
INTERIM APPLICATION NO.20099 OF 2022
1. By the impugned judgment and decree, suit for possession on
6-fa1328-2022.doc
title has been decreed. According to the appellant, the suit was based on agreement to sale which confers no title.
2. Prima facie, on perusal of agreement it appears that there is no clause in the agreement which confers title on the plaintiff. The appellant has, therefore, made out a case for grant of ad-interim relief.
3. Until further orders, there shall be ad-interim relief in terms of prayer clause (a).
4. The opponent to file reply within two (2) weeks from today.
5. Stand over to 27th February, 2023.
6. The interim relief shall be considered after reply is filed by the respondent.
(AMIT BORKAR, 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!