Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Phoenix Arc Pvt Ltd vs Mr Santosh Subramanian Iyer
2023 Latest Caselaw 1532 Bom

Citation : 2023 Latest Caselaw 1532 Bom
Judgement Date : 14 February, 2023

Bombay High Court
Phoenix Arc Pvt Ltd vs Mr Santosh Subramanian Iyer on 14 February, 2023
Bench: R. I. Chagla
            Digitally signed
            by JITENDRA
 JITENDRA SHANKAR
 SHANKAR NIJASURE
 NIJASURE Date:
          2023.02.16
            11:48:05 +0530




                                                                       23-exa-1552-2017.doc

jsn
                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     ORDINARY ORIGINAL CIVIL JURISDICTION
                                             NOTICE NO.222 OF 2018
                                                        IN
                                    EXECUTION APPLICATION NO.1552 OF 2017

          Phoenix ARC Pvt. Ltd.                                       ...Decree Holder

                               Versus

          Mr. Santosh Subramanian Iyer                                ...Judgment
                                                                      Debtor
                                                     ----------
          Rajlaxmi Punjabi i/b. Manmohan Rao for the Decree Holder.
                                                     ----------

                                                     CORAM : R.I. CHAGLA J.
                                                     DATE  : 14 February 2023.
          ORDER :

1. The learned Advocate appearing for the Decree Holder

has sought further extension of time for service of notice under Order

XXI Rule 22 of the Code of Civil Procedure, 1908 upon the Judgment

Debtor.

2. By prior orders dated 29th July, 2022 and 30th August,

2022, this Court had granted extension of time for service of notice

under Order XXI Rule 22.

23-exa-1552-2017.doc

3. Having considered that time has been granted at two

previous occasions for service of notice under Order XXI Rule 22 of

the CPC upon the Judgment Debtor as and by way of last

opportunity, the Decree Holder shall serve notice upon the Judgment

Debtor within a period of six weeks from the date of this Order

failing which the matter shall be placed for dismissal.

4. List the matter on 3rd April, 2023.

[ R.I. CHAGLA J. ]

 
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