Citation : 2024 Latest Caselaw 25207 Bom
Judgement Date : 2 September, 2024
49-SJ-8-2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
SUMMONS FOR JUDGMENT NO. 8 OF 2021
IN
COMMERCIAL SUMMARY SUITS NO. 12 OF 2021
Ashwin Khater and another ... Plaintiffs
Versus
Avinash Khater and others ... Defendants
WITH
INTERIM APPLICATION (L) NO. 8765 OF 2024
IN
SUMMONS FOR JUDGMENT NO. 8 OF 2021
Mr. Rashmin Khandekar alongwith Ms. Shaheda Madraswala and Ms.
Uttara Jhaveri instructed by Vashi & Vashi, Advocate for the Plaintiff.
Mr. Dharam Jumani alongwith Mr. Munaf Virjee, Mr. Rushabh Parekh
and Mr. Akash Agarwal, Advocate for the Defendant No.1.
Mr. Yash Momaya instructed by Mr. Jayesh Mestry for Defendants No.2
and 3.
CORAM : ABHAY AHUJA, J.
DATE : 2 SEPTEMBER, 2024 P.C. :
1. Pursuant to the order dated 1st August 2024, today Mr.
Khandekar has concluded his arguments on behalf of Plaintiff.
2. For Mr. Jumani to commence his arguments on behalf of
Defendant No.1 and for Mr. Momaya to commence his arguments on
behalf of Defendant Nos.2 and 3, list on 7th October 2024 at 3.15 p.m.
(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!