Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kotak Mahindra Bank Ltd. vs Dsa Airfreight Pvt.Ltd. And 3 Ors
2025 Latest Caselaw 3666 Bom

Citation : 2025 Latest Caselaw 3666 Bom
Judgement Date : 19 August, 2025

Bombay High Court

Kotak Mahindra Bank Ltd. vs Dsa Airfreight Pvt.Ltd. And 3 Ors on 19 August, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                   908. IAL 8304-25 in IA 274-22 @ connected matters.doc


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

                   INTERIM APPLICATION (L) NO. 8304 OF 2025
                                     IN
                     INTERIM APPLICATION NO. 274 OF 2022

 Digamber Sakharam Tembulkar & Ors.               ...Applicants
 In the matter between
 Kotak Mahindra Bank Ltd.                         ...Claimant
        V/s.
 DSA Airfreight Pvt. Ltd. and Ors.                ...Respondents
                                   WITH
                INTERIM APPLICATION NO. 274 OF 2022
                                    IN
               EXECUTION APPLICATION NO. 43 OF 2020
                                   WITH
               EXECUTION APPLICATION NO. 43 OF 2020

 Mr. Nikhil Rajani i/b V. Deshpande & Co. for the Judgment Creditor.
 Mr. Ram Ugrah Singh for the Judgment Debtors.
 Mr. Digambar Tembulkar and Mr. Sandip Tirwadekar - Defendants No.
 2 and 4 present.
                               CORAM      :        ABHAY AHUJA, J.
                               DATE       :        19th AUGUST 2025
 P.C. :


 1.       Pursuant to the order dated 29th July, 2025, today when the

 matter is called out, Mr. Singh, learned Counsel appears for the

 Judgment Debtors and submits that only two Judgment Debtors have

 been able to come and due to heavy rains, Judgment Debtor No. 3 is

 unable to reach the Court and may be in the train. Mr. Singh submits

 that three weeks' time be granted to make payments of the outstanding

 amount to the Judgment Creditor.

 Nikita Gadgil                                                                        1/3




::: Uploaded on - 19/08/2025                      ::: Downloaded on - 19/08/2025 21:33:56 :::
                                   908. IAL 8304-25 in IA 274-22 @ connected matters.doc


 2.       Mr. Rajani, learned Counsel appears for the Applicant and

 submits that on more than three occasions time has been sought to

 make the payments and as recorded in the earlier orders of this Court,

 the cheques that had been handed over on behalf of the Respondents

 have also been dishonoured and the submissions made to this Court

 and accepted as an undertakings to this Court have also been breached

 and that this Court may consider initiating proceedings under the

 Contempt of Courts Act, 1971 against the Respondents.



 3.       Mr. Rajani submits that the Respondents are in a habit of being

 brought to the Court through warrants issued by this Court and on

 their own do not even attend the Court proceedings. Mr. Rajani submits

 that even today, the Judgment Debtor No. 3 is not present and that this

 Court may pass appropriate orders.



 4.       Having heard the learned Counsel and having noted the conduct

 of the Judgment Debtors No. 2 to 4, the following order is passed:-

                                  ORDER

(i) Before the Judgment Debtors present in Court leave the Court

premises, let them furnish an undertaking to this Court that:

(a) they will remain present in the Court on every date when the

908. IAL 8304-25 in IA 274-22 @ connected matters.doc

matter is listed.

(b) That they will make payment of Rs. 10 lacs to the Judgment

Creditor within a period of three weeks.

5. List on 9th September, 2025 on the Supplementary Board.

6. Let the Judgment Debtors No. 2 to 4 positively remain present in

the Court on the next date, failing which this Court will consider to

passing orders entirely at their peril.

(ABHAY AHUJA, J.)

 
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