Citation : 2025 Latest Caselaw 8726 Bom
Judgement Date : 13 December, 2025
2025:BHC-OS:25259
S.R. KARNIK 547 EXA.2224.2024.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BEFORE THE NATIONAL LOK ADALAT
SUMIT
Digitally signed
by SUMIT
RAMESH
ORDINARY ORIGINAL CIVIL JURISDICTION
RAMESH KARNIK
KARNIK Date: 2025.12.18
16:00:06 +0530
EXECUTION APPLICATION NO.2224 OF 2024
HDFC Bank Ltd. .... Decree Holder
V/s.
Shaikh Samaira Shadab .... Judgment Debtor
-------------
Ms. Meghana M. Murudkar Advocate for the Decree Holder.
-------------
CORAM : SHRI. ADVAIT M. SETHNA, J.
(HEAD OF THE PANEL)
SHRI. V. V. KATHARE, Registrar (Vigilance-II)
SHRI. D. V. KUTE, Dy. Registrar, Personnel
DATE : 13th DECEMBER, 2025
P.C. :-
1. Mrs. Dhanshree Borkar, Authorised Signatory is present. She has
furnished her identity card/details. A copy of the same is taken on record.
2. The learned counsel for the Applicant - Bank has placed on record an
Application for withdrawal of the Execution Application. The same is taken
on record and marked 'X' for identification. Perused the Application.
3. Leave to withdraw is granted, in terms of the Application.
S.R. KARNIK 547 EXA.2224.2024.doc 4. The Execution Application is disposed of as withdrawn.
Consequently all Interim Applications/Notice of Motions, if any, filed in
the Execution Application will not survive and are disposed of.
5. If warrant of attachment of property is executed, Sheriff will be
entitled for his fees and poundage as per Rule 474 of the Bombay High
Court (Original Side) Rules.
(D. V. KUTE) (V. V. KATHARE) (ADVAIT M. SETHNA, J.) MEMBER MEMBER HEAD OF THE PANEL
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!