Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamal Khandhadia vs Shree Tirupati Greenfield And Ors
2023 Latest Caselaw 10960 Bom

Citation : 2023 Latest Caselaw 10960 Bom
Judgement Date : 23 October, 2023

Bombay High Court
Kamal Khandhadia vs Shree Tirupati Greenfield And Ors on 23 October, 2023
Bench: Amit Borkar
2023:BHC-AS:31921
                                                           21-wp-13236-23@[email protected]


                    SA Pathan

                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION


                                       WRIT PETITION NO.13236 OF 2023

                    Kamal Khandhadia                             ... Petitioner
                               V/s.
                    Shree Tirupati Greenfiled Developers &
                    Ors                                          ... Respondents


                                                   WITH
                                       WRIT PETITION NO.13237 OF 2023

                    Mahendra Meghani                             ... Petitioner
                               V/s.
                    Shree Tirupati Greenfiled Developers &
                    Ors                                          ... Respondents

                                                   WITH
                                       WRIT PETITION NO.13238 OF 2023

                    Kamal Khandhadia                             ... Petitioner
                               V/s.
                    Shree Tirupati Greenfiled Developers &
                    Ors                                          ... Respondents


                    Mr. Narayan Sahu i/by Mr. Ashish P Pawar, for
                    petitioner in all writ petitions.
                    Mr. Sawrabh Oka, for respondent in all writ petitions.




                                                CORAM     : AMIT BORKAR, J.

DATED : OCTOBER 23, 2023

21-wp-13236-23@[email protected]

P.C.:

1. By the impugned order, the Executing Court rejected application filed by the decree holder seeking direction against judgment debtor Nos.3 & 4 to disclose property owned by judgment debtor Nos.3 & 4.

2. Learned Advocate for judgment debtor Nos.3 & 4 on instructions states that judgment debtor Nos.3 and 4 will file affidavit giving details of the property, if any, owned by judgment debtor Nos.3 & 4 before the Executing Court within three weeks from today.

3. In view of the said statement, nothing remains to be adjudicated in these writ petitions; hence, writ petitions stand disposed of.

(AMIT BORKAR, 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