Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Parasram H. Bhojwani vs Pravinchand Sehgal And 2 Ors And ...
2023 Latest Caselaw 3033 Bom

Citation : 2023 Latest Caselaw 3033 Bom
Judgement Date : 28 March, 2023

Bombay High Court
Parasram H. Bhojwani vs Pravinchand Sehgal And 2 Ors And ... on 28 March, 2023
Bench: R. I. Chagla
                                                             31-grnl-34270-2022.doc

jsn
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       ORDINARY ORIGINAL CIVIL JURISDICTION
                        GARNISHEE NOTICE (L) NO.34270 OF 2022
                                          WITH
                       INTERIM APPLICATION (L) NO.5297 OF 2022

       Parasram H. Bhojwani                                  ...Applicant

               Versus

       Pravinchand Sehgal and Ors and Rem         ...Judg Debtors
       Enterprises and 17 Ors.
                                    WITH
                    GARNISHEE NOTICE (L) NO.34271 OF 2022
                                          WITH
                        GARNISHEE NOTICE (L) NO.34273 OF 2022
                                          WITH
                        GARNISHEE NOTICE (L) NO.34274 OF 2022
                                          WITH
                       INTERIM APPLICATION (L) NO.5297 OF 2022
                                         ----------
       Jamsheed Master i/b. Veera Shinde for the Applicant.
       Mr. S.C. Naidu, Aniket Poojari, Ms. Divya Yajurvedi, Mr. Sudesh
       Kumar Naidu, Parshva Shah, Pradeep Kumar i/b. C.R. Naidu & Co.
       for the Judgment Creditors.
       Ziyaad Madon with Sujit Lahoti and Aniket Worlikar i/b. Sujit Lahoti
       and Associates for Respondent Nos.6 to 9.
                                         ----------

                                         CORAM : R.I. CHAGLA J.
                                         DATE  : 28 March 2023.
       ORDER :

1. The learned Counsel appearing for the Applicant in the

31-grnl-34270-2022.doc

above three Garnishee Notices states that the Garnishees will make

payment of the Garnishee Notice amounts within a period of six

weeks to the Judgment Creditor. The statement is accepted as

undertaking to the Court.

2. The Garnishee Notices shall be placed for compliance on

6th June, 2023. Garnishee Notice (L) No.34274 of 2022 which is also

listed at Sr.No.31 is placed on 6th April, 2023.

3. The Garnishee shall the Affidavit in Reply prior to the

next date.

[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