Citation : 2023 Latest Caselaw 5381 Bom
Judgement Date : 9 June, 2023
919.CRA.265.2023.doc
Harish
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL REVISION APPLICATION NO.265 OF 2023
WITH
INTERIM APPLICATION NO.7820 OF 2023
WITH
INTERIM APPLICATION NO.7815 OF 2023
IN
CIVIL REVISION APPLICATION NO.265 OF 2023
Smt. Prafulata Prakash Dhuri
In The Matter Between
Smt. Prafulata Prakash Dhuri ...Applicant
Versus
Edwin A. D'souza ...Respondent
Mr. Girin Pandit i/b Minal Parab, for the Applicant.
Ms. Vasuda Narvekar, for the Respondent.
CORAM : MADHAV J. JAMDAR, J.
DATE : 9th JUNE, 2023
P.C.:
1. Heard Mr. Pandit, learned counsel appearing for the
Applicant and Ms. Narvekar, learned counsel appearing for the
Respondent.
2. Mr. Pandit, learned counsel appearing for the Applicant
pointed out the cross-examination of PW-1-Edwin Anthony
D'souza conducted on 7th January, 2015 where the PW-1 has
919.CRA.265.2023.doc
admitted that, the suit was filed bearing LC suit No. 2229 of 2002
for demolition of the structures of the tenants and simultaneously
the present suit for Eviction was filed bearing R. A. E. Suit No.
11/12 of 2002.
3. Mr. Pandit, learned counsel appearing for the Applicant
seeks time to file additional paper book of the relevant documents
including the Plaint, Written statements and Judgments in the
said LC suit No. 2229 of 2002. Let such paper book of the relevant
documents be filed within a period of three weeks with an
advance copy to the learned counsel appearing for the
Respondent.
4. Stand over to 7th July, 2023.
5. Till the next date, ad-interim relief in terms of prayer clause
(d).
(MADHAV J. JAMDAR, 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!