Citation : 2025 Latest Caselaw 8757 Bom
Judgement Date : 13 December, 2025
S.R. KARNIK 8 EXA.67.2021.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
16:00:09 +0530
EXECUTION APPLICATION NO.67 OF 2021
Cholamandalam Investment and
Finance Company Limited .... Decree Holder
V/s.
Pascol Tours and Travels through
Prop. Pascol F Gariba and Anr. .... Judgment Debtors
----------
None for 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. None for Decree Holder.
2. It appears that the parties are not interested in pursuing the matter
before the National Lok Adalat.
3. Place the matter before Regular Court.
(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!