Citation : 2023 Latest Caselaw 1014 Bom
Judgement Date : 31 January, 2023
41-IAL-158-23.doc
Sharayu Khot.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION (L) NO. 158 OF 2023
AND
INTERIM APPLICATION (L) 2519 OF 2023
AND
INTERIM APPLICATION (L) NO. 21768 OF 2022
IN
EXECUTION APPLICATION (L) NO. 19964 OF 2022
IN
SUIT NO. 1611 OF 2000
Harishree Enterprises ...Applicant/
Decree-holder/Org.
Defendant No. 1
In the matter between
Vikas Housing Limited ...Respondent/
Judgment-Debtor/
Original Plaintiff
Versus
Harishree Enterprises & Ors. ...Decree-holders/
Org. Defendants
And
Shreeji Constructions & Ors. ...Proposed
Respondents
----------
Mr. Vishal Kanade i/by Mr. Kamlesh Tiwari for the Applicant.
Mr. Sirat Khan for the Proposed Respondent Nos. 1 to 3.
1/3
::: Uploaded on - 01/02/2023 ::: Downloaded on - 01/02/2023 22:47:10 :::
41-IAL-158-23.doc
Mr. Dinyar Madon, Senior Advocate a/w Mr. Piyush Raheja, Mr.
Krishkumar A. Jain, Ms. Drishti Jain i/by Mr. Ritesh K. Jain for the
Proposed Respondent Nos. 4 to 7.
Mr. J.P. Sen, Senior Advocate a/w Mrs. Pooja Kane, Mr. Sharad
Bansal, Mr. L. Jain i/by Mr. Yogesh Adhia for the Respondents in
Execution Application.
----------
CORAM : R.I. CHAGLA J
DATE : 31 January 2023
ORDER :
1. Mr. Vishal Kanade, learned Counsel appearing for the
Applicant/Decree-holder/Org. Defendant No. 1 has sought extension
of time to file Affidavit in Rejoinder which was to be filed on or
before 30th January 2023 as per order dated 13th January 2023.
2. Mr. Dinyar Madon, learned Senior Counsel appearing for
the proposed Respondent Nos. 4 to 7 has sought extension of time to
file Affidavit in Reply as there is some delay.
3. Same request is made by Mr. Sen, learned Senior
Counsel appearing for the Respondent No. 1.
4. Accordingly, time is extended.
41-IAL-158-23.doc
5. Respondent No. 1 as well as the proposed Respondent
Nos. 4 to 7 shall file Affidavit in Reply to the impleadment
application in the Registry by 2nd February 2023.
6. Applicant/Decree-holder shall file Affidavit in Rejoinder
on or before 4th February 2023.
7. Mr. Vishal Kanade has referred to the Interim
Application (L) No. 2519 of 2023, which has been taken out by the
Applicant/ Decree-holder for dispension of notice under Order XXI
Rule 22 of Code of Civil Procedure, 1908.
8. Mr. Madon and Mr. Sen have sought time to file Affidavit
in Reply to the Interim Application.
9. In view thereof, the Affidavit in Reply shall be filed to
the Interim Application on or before 10th February 2023.
10. Place the above matters on 16th February 2023, high on
board.
[R.I. CHAGLA 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!