Citation : 2024 Latest Caselaw 25161 Bom
Judgement Date : 2 September, 2024
25-IA-1380-2023.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
INTERIM APPLICATION NO. 1380 OF 2023
IN
COMMERCIAL EXECUTION APPLICATION (L) NO. 4120 OF 2023
Orceth Gomes ... Applicant
V/s.
Khurshid Dinyar Daruwala ... Respondent
WITH
INTERIM APPLICATION (L) NO. 18835 OF 2024
IN
INTERIM APPLICATION NO. 1380 OF 2023
Mr. Gaurang Mehta instructed by Ms. Dipal Mehta, Advocate for the
Applicant/Decree Holder.
Ms. Khurshid Dinyar Daruwala, Respondent, present in-person.
CORAM : ABHAY AHUJA, J.
DATE : 2 SEPTEMBER, 2024 P.C. :
1. Today, when the matter is called out, Respondent appears in-
person and once again seeks time submitting that she would be
appointing an Advocate. Mr. Mehta appearing for the Applicant/Decree
Holder reiterates and maintains that the Judgment Debtor is
deliberately delaying the matters and draws the attention of this Court
to paragraph 4 of the last order submitting that last chance was granted
to file reply. However, the same has not done till date.
25-IA-1380-2023.doc
2. Having heard Mr. Mehta and also having considered the
request made by the Judgment Debtor, this Court has put to the
Judgment Debtor in-person that either she appoint an Advocate or seek
an approval from the committee to appear as party in-person or if she
needs assistance from legal aid, then this Court would refer her to the
legal aid, subject to being qualified under the Legal Services Authorities
Act, 1987.
3. However, Ms. Daruwala submits that she be given one week's
time to appoint an Advocate. Let the Advocate be appointed within a
period of one week and reply be filed within a week thereafter, with a
copy to the other side. Rejoinder be filed in a week thereafter.
4. List on 1st October 2024. It is made clear that if the orders of
this court are not complied with, this Court will proceed to pass orders
in accordance with law.
5. In the interests of justice, until the next date, the Respondents
are directed, not to, in any manner whatsoever deal with or dispose of
their assets, movable or immovable, tangible or intangible.
(ABHAY AHUJA, J.)
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!