Citation : 2025 Latest Caselaw 3708 Bom
Judgement Date : 20 August, 2025
6. IA 3275-24 @ COMEXL 22263-24.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION NO. 3275 OF 2024
Pannalal Manicklal Trading Co. Pvt. Ltd. ...Applicant
V/s.
Liberty Tea Company (a A Group) ...Respondent
WITH
COMMERCIAL EXECUTION APPLICATION (L) NO. 22263 OF 2024
Mr. Ameya V. Khot i/b Legal Vision for the Applicant.
CORAM : ABHAY AHUJA, J.
DATE : 20th AUGUST 2025
P.C. :
1. Mr. Khot, learned Counsel appears for the Applicant and submits
that despite service of the order dated 4 th December, 2024, neither any
affidavit of disclosure has been filed nor any payments have been
received and that this Court may grant an injunction in terms of the
prayer Clause (e) of the Interim Application.
2. Having heard the learned Counsel and having considered his
submissions, this Court grants reliefs in terms of the prayer Clause (e),
which reads thus:-
Digitally "(e) That this Hon'ble Court may be pleased to direct the signed by NIKITA NIKITA YOGESH Judgment Debtors / Respondents and or their family YOGESH GADGIL members, assigns, agents or anyone claiming through or GADGIL Date:
2025.08.20 16:23:12 +0530
6. IA 3275-24 @ COMEXL 22263-24.doc
under them to restrain from directly or indirectly in any manner, selling, transferring or creating third party rights in respect fo all their assets and properties, being (but not limited to): all fixed assets, properties, flats, shops, units, galas, garages, land etc. owned by the Respondents and/or their family members or wherein the Respondents have any interest in, either directly or indirectly and ; Movable properties including but not limited to the particulars of all the Bank accounts held by the Respondents and/or their family members all the demat accounts held by the Respondents and/or their sister concerns, all investments in shares, securities, bonds, mutual funds, debentures, provident fund, Private Portfolio Management funds, made by the Respondents and/or their family members / sister concerns till the payment and/or actual realization fo the decretal amount in the favour of the Applicants."
3. Let copy of this order be served upon the Respondents and an
appropriate affidavit of service be filed in this regard.
4. It is observed that the Commercial Execution Application is on
lodging number. Let objections be removed and registered number be
obtained within a period of three weeks, failing which the Commercial
Execution Application and consequential Interim Application to stand
dismissed without further reference to the Court.
5. Subject to the above, list on 8th October, 2025.
(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!