Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Minaxi Satra vs Mayank Jaswantilal Shah
2024 Latest Caselaw 451 Bom

Citation : 2024 Latest Caselaw 451 Bom
Judgement Date : 9 January, 2024

Bombay High Court

Minaxi Satra vs Mayank Jaswantilal Shah on 9 January, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                        1                        23 sj 57-21 with ors.doc


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

                         SUMMONS FOR JUDGMENT NO.57 OF 2021
                                          IN
                        COMMERCIAL SUMMARY SUIT NO.57 OF 2021
                                         WITH
                       INTERIM APPLICATION (L) NO.5085 OF 2023
                                          IN
                       COMMERCIAL SUMMARY SUIT NO.57 OF 2021
                                         WITH
                       INTERIM APPLICATION (L) NO.5090 OF 2023
                                          IN
                       COMMERCIAL SUMMARY SUIT NO.58 OF 2021
                                         WITH
                         SUMMONS FOR JUDGMENT NO.56 OF 2021
                                          IN
                       COMMERCIAL SUMMARY SUIT NO.58 OF 2021

 Mayank Jaswantlal Shah                        ... Plaintiff/Respondent
       Vs.
 Prime Developers and ors.                     ... Defendants/Applicants

                                            -------

 Mr. Mani Thevar with Ms. Gauri Joshi i/by M/s Ganesh & Co., Advocates
 for the Plaintiff/Respondent.

 Mr. Shlok Bodas i/by M/s Parinam Law Associates, Advocates for the
 Defendants/Applicants.
                               -------
                  CORAM : ABHAY AHUJA, J.

DATE : 09 JANUARY, 2024.

P.C. :

1. Both the learned counsel submit that the pleadings of the Interim

Applications seeking return of the plaint under Order VII Rule 10 of the

Priya R. Soparkar 1 of 2

2 23 sj 57-21 with ors.doc

Code of Civil Procedure, 1908 ("CPC") are complete so are the pleadings

in the Summons for Judgment. However, Mr. Mani Thevar learned

counsel for the Plaintiff in the two suits seeks some accommodation on the

ground of counsel difficulty. Mr. Shlok Bodas, learned counsel for the

Defendants has no objection, if some short accommodation is granted.

2. At the joint request of the learned counsel for the parties, list on 5 th

February, 2024.




                                                   (ABHAY AHUJA, J.)




   Priya R. Soparkar                                                                    2 of 2



 

 
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