Citation : 2023 Latest Caselaw 570 Bom
Judgement Date : 16 January, 2023
10-caf-57-2017.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL APPLICATION NO.57 OF 2017
WITH
FIRST APPEAL NO.9 OF 2017
Kavis Fashions Private Limited Applicant
...
V/s.
Ramesh Badrinarayan Dadhich Prop. Of
M/s. Bombay Rubber Industries ... Respondent
Mr. Aditya Shiralkar a/w Mr. Manish Shukla for the
applicant.
CORAM : AMIT BORKAR, J.
DATED : JANUARY 16, 2023 P.C.:
1. Having considered the impugned Judgment and Decree, the applicant has made out a case for grant of ad-interim relief in terms of prayer clause (a) subject to deposit of entire decretal amount within Eight (8) weeks from today.
2. It is made clear that if, the amount is not deposited within Eight (8) weeks from today, the interim relief granted earlier shall stands vacated without further reference to this Court.
FIRST APPEAL NO.9 OF 2017
3. Admit.
4. The appellant to file private paper book within One (1) year
10-caf-57-2017.doc
from today, if the appellant fails to file private paper book within One (1) year from today the appeal shall stand dismissed without further reference to this Court.
(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!