Citation : 2023 Latest Caselaw 173 Bom
Judgement Date : 5 January, 2023
1-Comm.Exe.(L) 1297.2018 with Ch.Sum.802.2018.doc
K.S. Jadhav
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL EXECUTION APPLICATION (L) NO.1297 OF 2018
WITH
CHAMBER SUMMONS NO.802 OF 2018
M/s I Pay Clearing Services Pvt. Ltd. ... Applicant /
Decree Holder
(Original Claimant)
Versus
ICICI Bank Limited ...Judgment Debtor
(Original Respondent)
----------
Ms. Chaitali Bhogle i/b Sagar Kasar, Advocate for Applicant/Original
Claimant.
Ms. Sanaya Dadachanji i/b Manilal Kher Ambalal & Co., Advocate for
Respondent.
----------
CORAM : R.I. CHAGLA J
DATE : 5TH JANUARY, 2023.
ORDER :
1. The learned Advocate appearing for the Applicant/Original
Claimant seeks leave to withdraw Commercial Execution Application
(L) No.1297/2018 unconditionally.
2. In view thereof, Commercial Execution Application (L)
No.1297/2018 is disposed of as withdrawn.
1-Comm.Exe.(L) 1297.2018 with Ch.Sum.802.2018.doc
3. Chamber Summons No.802/2018 filed therein does not survive
and is accordingly disposed of.
[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!