Citation : 2023 Latest Caselaw 3296 Bom
Judgement Date : 31 March, 2023
2023:BHC-AS:10043
10-wp-5043-2017.doc
Sonali
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.5043 OF 2017
WITH
INTERIM APPLICATION NO.2349 OF 2020
WITH
INTERIM APPLICATION NO.1340 OF 2021
Kishor Manilal Dalal ...Petitioner
Versus
Nitin Manilal Dalal & Ors. ...Respondents
Mr. Akshay Chauhan, h/f. Sukeshi Bhandari, for the Petitioner.
CORAM : MADHAV J. JAMDAR, J.
DATED : 31st MARCH 2023
P.C. :
1. Learned counsel appearing for the Petitioner states that
the learned Judge, Small Causes Court, Mumbai has decreed
the suit bearing R.A.D. Suit No.602 of 2010 by Judgment and
Decree dated 19th December 2020. He states that nothing
survives in the Writ Petition, wherein interim order was
challenged and therefore, seeks withdrawal of the Writ Petition.
2. In view of above, Writ Petition is allowed to be withdrawn
and dismissed as such.
3. In view of the dismissal of the Writ Petition, nothing
10-wp-5043-2017.doc Sonali
survives in the Interim Applications and the same are
dismissed as such.
[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!