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

Maimoona Hasan Darvesh vs Union Of India Through The Ministry Of ...
2024 Latest Caselaw 57 Bom

Citation : 2024 Latest Caselaw 57 Bom
Judgement Date : 2 January, 2024

Bombay High Court

Maimoona Hasan Darvesh vs Union Of India Through The Ministry Of ... on 2 January, 2024

Author: B. P. Colabawalla

Bench: B. P. Colabawalla

   2024:BHC-OS:111-DB


                                                                                     11-OSWPL-12813-2023.doc



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

                                               WRIT PETITION (L) NO. 12813 OF 2023

                        Maimoona Hasan Darvesh                                              ...Petitioner
                                   Versus
                        Union of India through the Ministry of Home
                        Affairs                                                             ...Respondents


                            Mr. Chaitanya Malgaonkar, Advocates for the Petitioner.
                            Mr. S. S. Halwasia, a/w Keshav Thakur, Advocates for
                            Respondent Nos. 1 & 2.
                            Mr. Anant Bamne, i/b A. R. Bamne & Co., Advocates for
                            Respondent No.3.
                            Mr. Jitendra Bakliwal, i/b Legal Prism, Advocates Union Bank of
                            India..3.

                                            CORAM         : B. P. COLABAWALLA &
                                                              SOMASEKHAR SUNDARESAN, JJ.
                                            DATE          : JANUARY 02, 2024

                       PC :


1. In the above Writ Petition, what is challenged by the

Petitioner is a Look Out Circular issued by the Respondent-Banks

against the Petitioner. The issues raised in the above Writ Petition have

already been heard by another Division Bench of this Court (in a bunch

Digitally signed by of other Writ Petitions) and the Judgment is reserved. We are therefore ASHWINI ASHWINI JANARDAN JANARDAN VALLAKATI VALLAKATI Date:

2024.01.05 11:50:37 +0530 of the opinion that this Writ Petition will have to await the outcome of

JANUARY 02, 2024 Ashwini Vallakati

11-OSWPL-12813-2023.doc

the Judgment to be delivered by the other Division Bench.

2. In these circumstances, we remove the above Writ Petition

from the board with liberty to the parties to apply as and when

necessary.

3. This order will be digitally signed by the Private Secretary/

Personal Assistant of this Court. All concerned will act on production by

fax or email of a digitally signed copy of this order.

[ SOMASEKHAR SUNDARESAN, J.] [ B. P. COLABAWALLA, J.]

JANUARY 02, 2024 Ashwini Vallakati

 
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