Citation : 2023 Latest Caselaw 2559 Bom
Judgement Date : 16 March, 2023
20-EXA-484&483-21+.doc
Sharayu Khot.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION (L) NO. 19299 OF 2022
IN
EXECUTION APPLICATION NO. 484 OF 2021
Virmati Villa Co-operative Housing Society ...Judgment Creditor/
Ltd. Decree Holder (Orig.
Claimant)
Versus
Shamik Enterprises Private Limited ...Judgment Debtor
(Orig. Respondent)
WITH
INTERIM APPLICATION (L) NO. 19301 OF 2022
IN
EXECUTION APPLICATION NO. 483 OF 2021
WITH
INTERIM APPLICATION (L) NO. 19303 OF 2022
IN
EXECUTION APPLICATION NO. 484 OF 2021
WITH
INTERIM APPLICATION (L) NO. 19309 OF 2022
IN
EXECUTION APPLICATION NO. 483 OF 2021
----------
Fatema Tankiwala i/by LJ Law for the Respondent/Judgment
Creditor.
Mr. Virat M. Chavda for the Applicant in IAL/19299/22,
IAL/19309/22
1/3
::: Uploaded on - 20/03/2023 ::: Downloaded on - 20/03/2023 23:18:07 :::
20-EXA-484&483-21+.doc
Ms. Minal V. Chavan for the Applicant in IAL/19301/22 & 19303/22
----------
CORAM : R.I. CHAGLA J
DATE : 16 March 2023
ORDER :
1. Learned Counsel appearing for the Judgment Creditor
states that the Judgment Debtor/Corporate Debtor is currently in
CIRP. An Interim Resolution Professional has been appointed for the
Judgment Debtor. She has sought leave to file Affidavit in Reply to
bring these facts on record as well as to take steps to amend the
cause title of the Execution Application for bringing the Interim
Resolution Professional on record as to represent the Judgment
Debtor.
2. Accordingly, the Judgment Creditor shall file Affidavit in
Reply within a period of one week from today. Further, the Interim
Resolution Professional shall be brought on record to represent the
Judgment Debtor and which amendment shall be carried out within a
period of one week from today.
20-EXA-484&483-21+.doc
3. The Interim Application taken out by the
Applicant/Obstructionists for raising of attachment will be considered
on the next date, subject to hearing the Interim Resolution
Professional.
4. Place the Interim Application on 30th March 2023, first
on high on board matters.
[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!