Citation : 2024 Latest Caselaw 2803 Bom
Judgement Date : 30 January, 2024
1 9 sj 27-23 in comss 32-23-os.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
SUMMONS FOR JUDGMENT NO.27 OF 2023
IN
COMMERCIAL SUMMARY SUIT NO.32 OF 2023
Manoj Jagdish Prasad Saraf ... Plaintiff
Vs.
Shree Kishan Joshi ... Defendant
-------
Mr. Girish Kedia with Mr. Krushang Kedia and Mr. Manoj Agre, Advocates
for the Plaintiff.
Mr. Ashok M. Saraogi, Advocate for the Defendant.
-------
CORAM : ABHAY AHUJA, J.
DATE : 30 JANUARY, 2024. P.C. :
1. When the matter is called out, Mr. Saraogi, learned counsel for the
Defendant submits that he has just had a word with Mr. Kedia, learned
counsel for the Plaintiff for making an endeavour to settle the mater
amicably and some time be granted. Mr. Kedia, learned counsel for the
Plaintiff has no objection, if some time is granted to settle the matter
amicably.
2. Accordingly, at the joint request of the learned counsel for the
parties, list on 12th February, 2024.
(ABHAY AHUJA, J.)
Priya R. Soparkar 1 of 1
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!