Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Integro Finserv Private Limited vs L And T Finance Limited
2024 Latest Caselaw 22667 Bom

Citation : 2024 Latest Caselaw 22667 Bom
Judgement Date : 5 August, 2024

Bombay High Court

Integro Finserv Private Limited vs L And T Finance Limited on 5 August, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                                                                   962-IA-46-2023.doc


                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        ORDINARY ORIGINAL CIVIL JURISDICTION

                                          INTERIM APPLICATION NO. 46 OF 2023
                                                          IN
                                        EXECUTION APPLICATION NO. 1385 OF 2016

                      INTEGIRO FINSERV PVT. LTD                     )...APPLICANT

                                                    IN THE MATTER BETWEEN

                      L & T FINANCE LIMITED                         )...ORIGINAL CLAIMANT/
                                                                    DECREE HOLDER
                               V/s.
                      C.H.PRASAD AND ANOTHER                        )...RESPONDENTS/
                                                                   JUDGMENT DEBTORS

                      Mr.Yash Dadriwal i/b D.S. Law, Advocate for the Applicant.
                      None for the Respondents.

                                                      CORAM    :    ABHAY AHUJA, J.

Digitally signed by ARTI VILAS ARTI KHATATE VILAS KHATATE Date:

2024.08.05 DATE : 5th AUGUST 2024 19:56:49 +0530

P.C. :

1. Mr.Dadriwal, learned Counsel, appears for the Applicant and

submits that pursuant to order dated 3rd May 2024, the record has been

reconstructed. However, since the substitution granted by order dated

15th December 2023 could not be carried out, due to the absence of the

record, this Court may extend the time to effect the substitution.

962-IA-46-2023.doc

2. Accordingly, the time to carry out amendment granted by order

dated 15th December 2023 is extended by a period of two weeks.

3. The praecipe, accordingly, stands disposed.

(ABHAY AHUJA, 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