Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Moreno Carlos Rebelo vs Goa State Election Commission, Thr. The ...
2025 Latest Caselaw 8094 Bom

Citation : 2025 Latest Caselaw 8094 Bom
Judgement Date : 27 November, 2025

Bombay High Court

Moreno Carlos Rebelo vs Goa State Election Commission, Thr. The ... on 27 November, 2025

2025:BHC-GOA:2335
2025:BHC-GOA:2335
                                                  907 WP 458-2025



              Jose

                         IN THE HIGH COURT OF BOMBAY AT GOA


                                   WRIT PETITION NO.458 OF 2025

               Salitho Ores Pvt Ltd.
               A Company incorporated under the
               Indian Companies Act, 1956
               (Companies Act 2013)
               Having its registered office at
               Salgaocar Bhavan, Plot No. 15
               Altinho, Panaji - Goa 403001
               Through its duly Authorized Representative
               Mr. Subramany, Son of late Gopalappa,
               62 years of age, having Office at
               Salgaocar Bhavan, Altinho,
               Panjim - Goa.                              ... Petitioner.
                        Versus
               1. THE STATE OF GOA
               Through the Chief Secretary, Secretariat,
               Porvorim - Goa.

               2. THE DIRECTOR OF MINES
               Director of Mines and Geology,
               having its Office at Institute
               Menezes Braganza, Panaji - Goa

               3. THE COLLECTOR
               North Goa District Collectorate,
               Collectorate Building,
               Panaji, North - Goa.                                       ... Respondents.

                     Mr. Vibhav Amonkar with Ms. Maria D'Costa, Ms. T.
                     Mashelkar, Ms. Sonam Dessai, Mr. Ravnak Mayekar and Mr.
                     Raj Chodankar, Advocates for the Petitioner.

                                                   Page 1 of 5
                                               27th November, 2025




                ::: Uploaded on - 27/11/2025                         ::: Downloaded on - 27/11/2025 21:57:50 :::
                                      907 WP 458-2025




     Mr. Ajay Borkar, Additional Government Advocate for the
     State.

                                CORAM:         VALMIKI MENEZES, J.
                                DATED:         27th November, 2025


ORAL JUDGMENT:

1. Registry to waive office objections and register the matter.

2. Heard. Rule. Rule made returnable forthwith. With the consent of the parties, petition is disposed of finally.

3. This is a petition challenging an order dated 18.11.2025 rejecting an application at Exhibit D-19 on the file of the Adhoc District Judge-2, Merces in Civil Suit No.7/2024. The application for adjournment was sought on grounds that the Plaintiff was in the process of preparing an application for amendment based on documents and facts which came to the notice of the Plaintiff, during the hearing of the arguments and the application for rejection of the plaint. Though the application for adjournment sets out, what according to the Plaintiff are detailed reasons for granting the adjournment, in substance, this is an application requesting the deferment of the arguments on the Order 7 Rule 11 application until the amendment application at the behest of the Plaintiff, to incorporate new facts into the plaint was filed and, according to the Plaintiff is required to be considered before the arguments on the

27th November, 2025

907 WP 458-2025

application for rejection of plaint are heard.

4. On going through the entries in the Roznama, it appears that the application for rejection of plaint was filed on 19.07.2025 though, the Written Statement of the Defendant came to be filed after condoning delay and taking it on record only on 20.08.2025. Thereafter, since the earlier amendment application had been granted, additional Written Statement came to be filed on 17.10.2025. Though the stages would not be relevant for deciding the application for rejection of plaint, for which the sole consideration is the averments made in the plaint, it would suffice to record that at least six hearings went by during August and October on these stages.

5. The arguments on the application for rejection of plaint, was on 04.11.2025 on which date, the Plaintiff had partly argued the matter and on 14.11.2025, the Plaintiff sought time on an oral application and on 18.11.2025, four days thereafter, sought yet another adjournment which was rejected by the impugned order.

6. Considering that from the time the arguments commenced on 04.11.2025, the rejection of the application for adjournment on 18.11.2025, hardly two weeks had passed and the matter being part heard, it may not have been justified on the part of the Trial Court to reject the adjournment, more so since there are grounds set out therein which have not been referred to at all in the impugned order. All that the impugned order states is that since an ultimate

27th November, 2025

907 WP 458-2025

opportunity was given for the arguments and no arguments were advanced on that date, the Plaintiff's arguments stand closed. The matter is now listed on 01.12.2025 to hear the arguments of the Defendant on the application under Order 7 Rule 11.

7. Considering these facts, I set aside the impugned order. However, considering that the Plaintiff has sought two adjournments on the plea that it would file an application for amendment, costs would have to be borne by the Plaintiff which are quantified at Rs.10,000/- to be deposited in the Registry of the District Court or paid directly to the Defendant Nos. 1 and 2 or to the Advocate of the Defendant Nos. 1 and 2 under receipt. This shall be a condition precedent to allow the Plaintiff to continue arguments on the application for rejection of plaint.

8. The Petitioner/original Plaintiff makes a statement that they would serve an advance copy of an application for amendment of plaint by 28.11.2025 on the Advocate who appears for Defendant Nos. 1 and 2 to enable him to file a reply, if any, by the next date of hearing i.e. 01.12.2025 or any day that the Trial Court may fix for that purpose. The Trial Court is requested to hear such amendment application expeditiously and decide the same, and thereafter proceed to hear the arguments on the application for rejection of plaint. Needless to state, of course, that if the application for amendment is allowed, the Defendants would be given an opportunity to file an

27th November, 2025

907 WP 458-2025

additional Written Statement.

9. Rule is made absolute in the above terms with the aforesaid observations.

VALMIKI MENEZES, J.

27th November, 2025

 
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