Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Marie Joseph Faria D/O Late Frant ... vs Bharat Petroleum Corporation Ltd And ...
2024 Latest Caselaw 2442 Bom

Citation : 2024 Latest Caselaw 2442 Bom
Judgement Date : 25 January, 2024

Bombay High Court

Marie Joseph Faria D/O Late Frant ... vs Bharat Petroleum Corporation Ltd And ... on 25 January, 2024

2024:BHC-AS:3986
                                                                               913-WP-4686-2023.doc


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CIVIL APPELLATE JURISDICTION

                                       WRIT PETITION NO.4686 OF 2023
                                                   WITH
                                 INTERIM APPLICATION (ST) NO.32651 OF 2023

                    Marie Joseph Faria D/o Late Frank
                    Oliveira JR & Ors.                            ... Petitioners
                                      V/s.
                    Bharat Petroleum Corporation Ltd &
                    Ors.                                          ... Respondents

                                                      WITH
                                          WRIT PETITION NO.10103 OF 2023

                    Bharat Petroleum Corporation Limited
                    Formerly Known As Burmah Shell Oil
                    Storage And Distribution Co. & Ors            ... Petitioners
                                      V/s.
                    Marie Joseph Faria D/o Late Frank
                    Oliveira & Ors.                        ... Respondents
                                ____________________________________

                    Mr. Nursat Shah a/w. Ema Almeida, Kevin Gala, Archana Jha & Mr.
                    Anil Rai i.b Samma Shah, Advocate for the Petitioner in
                    WP/4686/2023 & for Respondent No.1 in WP/10103/2023.
                    Mr. P. S. Dani Senior Advocate a/w Mr. S. R. Page, Eesha J. & Adv.
                    Ruchi Umrotkar for Respondents in WP/4686/2023 & for
                    Petitioner in WP/10103/2023.
                    Mr. C. D. Mali - APP for the Respondent-State
                                  ____________________________________

                                                   CORAM    : RAJESH S. PATIL, J.
                                                   DATED    : 25 JANUARY 2024





                    Sharada


                                                                 913-WP-4686-2023.doc


  P.C.:

                        WRIT PETITION NO.4686 OF 2023

1. Mr. Dani Senior Counsel appearing for the Respondents have raised a preliminary objection about maintainability of this Writ Petition.

2. Mr. Dani submits that the impugned order has been challenged by the petitioners by Writ Petition when the Revision could have been filed before the Appellate Bench of the Small Causes Court.

3. Mr. Dani has referred the full bench judgment of this Court Bhartiben Shah Vs. Gracy Thomas reported in 2013(2) Bom C.R.1.

4. Mr. Nursat Shah appearing for the petitioner seeks leave of the court to withdraw this Writ Petition with liberty to file a Revision under Section 42 of the Presidential Small Causes Act 1882 before the Appellate Bench of Court of Small Causes, at Mumbai. He further sought exclusion of time period from filing of the present Writ Petition till today. This said period should be excluded while calculating the limitation period.

5. Leave with liberty, as prayed for, is granted. Writ Petition is disposed of as withdrawn with liberty to the petitioner to file the Revision under Section 42 before the Court of Small Causes. Since this Court has not dealt with the merits of the matter, all contentions of parties are kept open.

6. If the revision is filed by the petitioner within a period of one week from today, the same will be decided by the Appellate Bench

Sharada

913-WP-4686-2023.doc

of Small Causes court as expeditiously as possible and will try to make an endavour to dispose of the same within a period of six weeks from today.

7. All parties to act on an authenticated copy of this order.

WRIT PETITION NO.10103 OF 2023

1. Stand over to 8 February 2024 under the caption 'for admission'.

2. Ad-interim relief, if any, to continue till the next date of the hearing.

(RAJESH S. PATIL, J.)

Sharada

 
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