Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Phoenix Arc Pvt. Ltd vs Rajiv Chandra Nandalal Mahato
2023 Latest Caselaw 2634 Bom

Citation : 2023 Latest Caselaw 2634 Bom
Judgement Date : 17 March, 2023

Bombay High Court
Phoenix Arc Pvt. Ltd vs Rajiv Chandra Nandalal Mahato on 17 March, 2023
Bench: R. I. Chagla
                                                      M3-N 2.2018 in EXA 1542.2017.doc

K.S. Jadhav
                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     ORDINARY ORIGINAL CIVIL JURISDICTION

                                   NOTICE NO.2 OF 2018
                                            IN
                     EXECUTION APPLICATION NO.1542 OF 2017


     Phoenix ARC Pvt. Ltd.                                 ...Decree Holder

             Versus

     Rajiv Chandra Nandalal Mahato                         ...Judgment Debtor
                                 ----------
     Ms. Pooja Malik i/b Mr. Manmohan Raod, Advocate for the Decree
     Holder.
                                         ----------

                                         CORAM : R.I. CHAGLA J.

                                         DATE           : 17TH MARCH 2023.
     ORDER :

1. By praecipe bearing today's date, the Advocate for the

Decree Holder has sought extension of time for service of notice

under order XXI, Rule 22 of the Code Civil Procedure, 1908.

2. It is to be noted that this Court had considered the similar

applications in the order dated 14th February, 2023. By the said

order the Decree Holder had been granted four weeks time for

service of notice, failing with the said matter shall be dismissed. The

extension had been granted as last opportunity.

M3-N 2.2018 in EXA 1542.2017.doc

3. Considering that the matter has been listed on 23rd March,

2023 by the said order and the learned Advocate for the Decree

Holder has undertaken to serve notice prior to that date, extension of

time is granted.

4. It is made clear that no further extension of time will

thereafter be granted.

5. The matter shall remain placed on 23rd March, 2023.

[ R.I. CHAGLA J. ]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter