Citation : 2025 Latest Caselaw 4352 Bom
Judgement Date : 25 August, 2025
13-IA-2990-2024.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY AND ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
INTERIM APPLICATION NO. 2990 OF 2024
IN
COMMERCIAL EXECUTION APPLICATION NO.3 OF 2023
SOURAV CHANDIDAS GANGULY )...APPLICANT
V/s.
PERCEPT TALENT MANAGEMENT LIMITED )
AND ANOTHER )...RESPONDENTS
WITH
INTERIM APPLICATION (L) NO. 974 OF 2022
IN
COMMERCIAL EXECUTION APPLICATION NO.3 OF 2023
WITH
INTERIM APPLICATION (L) NO. 1031 OF 2022
IN
GARNISHEE APPLICATION (L) NO. 20243 OF 2021
IN
INTERIM APPLICATION NO. 1751 OF 2022
WITH
INTERIM APPLICATION NO. 1751 OF 2022
WITH
INTERIM APPLICATION NO. 2774 OF 2022
WITH
INTERIM APPLICATION NO. 2773 OF 2022
WITH
INTERIM APPLICATION NO. 2605 OF 2022
IN
COMMERCIAL EXECUTION APPLICATION NO.3 OF 2023
Mr.Harshvardhan Nankani a/w. Mr.Huzefa Khokhawala i/by
M/s.Nankani & Associates, Advocate for the Applicant in
IA/2990/2024, IA(L)/1031/2022, IA(L)/974/2022, IA/2773/2022,
IA/1751/2022, IA/2774/2022 and IA/2605/2022.
avk 1/3
::: Uploaded on - 26/08/2025 ::: Downloaded on - 26/08/2025 21:24:30 :::
13-IA-2990-2024.doc
Mr.Niranjan Shimpi, Advocate for the Union of India in IA/1751/2022.
Mr.Parag Khandhar a/w. Ms.Siddhi Somani, Ms.Zara D. i/by DSK Legal,
Advocate for the Judgment Debtors in IA/2990/2024.
Mr.Akash Rebello a/w. Mr.Nadeem Shama and Ms.Hubab Sayyed,
Advocate for the Respondent no.2 in IA/2605/2022.
Mr.Zal Andhyarujina, Senior Advocate a/w. Mr.Dipesh Siroya, Advocate
for the Respondent in IA/2990/2024.
CORAM : ABHAY AHUJA, J.
DATE : 25th AUGUST 2025 P.C. :
1. Mr.Harshvardhan Nankani, learned Counsel, appears for the
Applicant / Judgment Creditor and submits that he is led by a senior
who is on his legs in another Court and the matter be suitably
accommodated.
2. Mr.Andhyarujina, learned Senior Counsel, appearing for the
Respondents has no objection if accommodation is granted.
3. It is observed that the Interim Applications and the Garnishee
Application are still on lodging numbers. Let objections to the Interim
Applications and the Garnishee Application be removed within a period
of three weeks and registered numbers be obtained, failing which, the
13-IA-2990-2024.doc
Interim Applications and the Garnishee Application to stand dismissed
without further reference to this Court.
4. Subject to the above, list on 13th 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!