Citation : 2023 Latest Caselaw 4532 Bom
Judgement Date : 2 May, 2023
m1-comexa-23-2023.doc
jsn
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
COMMERCIAL EXECUTION APPLICATION NO.23 OF 2023
IN
SUMMONS FOR JUDGMENT NO.37 OF 2021
IN
COMS SUMMARY SUIT NO.311 OF 2020
WITH
INTERIM APPLICATION (L) NO.29790 OF 2022
Tikamdas & Associates ...Applicant
Versus
Deepak Raheja ...Respondent
----------
Mr. Shanay Shah i/b. AVP Partners for the Applicant.
Mr. Durgadas Chaudhary, Deputy Sheriff is present.
----------
CORAM : R.I. CHAGLA J.
DATE : 2 MAY 2023.
ORDER :
1. Mentioned. Not on board. Taken on board.
2. By praecipe bearing today's date, learned Counsel for the
Applicant states that, there is a urgency in view of the warrants being
ready for sealing and appointment having been fixed with Deputy
m1-comexa-23-2023.doc
Sheriff of Mumbai for on 4th May, 2023 for carrying out attachment
in terms of the warrants. However, the necessary amendment is
required in the Execution Application in terms of the warrants.
Further, the Respondent is stated to be in the process of dissipating
assets and the warrants are required to be executed on an immediate
basis.
3. I have considered the averments in the praecipe as well
as the directions of the Registry to amend the particulars of the
properties of the Respondent i.e. to include the entire postal address
of the Bank where the accounts are located, adding the details of the
IFSC Code of the Bank etc. These have been set out in the schedule of
draft amendment which is tendered and taken on record and marked
'X' for identification.
4. The Applicant is permitted to amend the Commercial
Execution Application in accordance with the draft amendment.
Amendment shall be carried out forthwith. Re-verification is
dispensed with.
[ 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!