Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Cosmos Co-Operative Bank Ltd vs Krishna Structural Steel India Ltd
2026 Latest Caselaw 1401 Bom

Citation : 2026 Latest Caselaw 1401 Bom
Judgement Date : 7 February, 2026

[Cites 0, Cited by 0]

Bombay High Court

The Cosmos Co-Operative Bank Ltd vs Krishna Structural Steel India Ltd on 7 February, 2026

 Vivekanand                                            suo moto 16-IA(L)-18012-2025.doc




                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    ORDINARY ORIGINAL CIVIL JURISDICTION

                  INTERIM APPLICATION (L) NO. 18012 OF 2025
                                     IN
                    INTERIM APPLICATION NO. 1137 OF 2024

 Jyoti Dhiraj Nandu                                  ... Applicant
                    V/s.
 The Cosmos Cooperative Bank Ltd                     ... Respondent

                               WITH
              INTERIM APPLICATION (L) NO. 18033 OF 2025
                                IN
          COMMERCIAL EXECUTION APPLICATION NO. 266 OF 2020

 Dhiraj Nandu HUF                                    ... Applicant
                    V/s.
 The Cosmos Cooperative Bank Ltd                     ... Respondent

                               WITH
              INTERIM APPLICATION (L) NO. 18125 OF 2025
                                IN
          COMMERCIAL EXECUTION APPLICATION NO. 266 OF 2020

 Hetal Jitendra Nandu                                ... Applicant
                    V/s.
 Cosmos Cooperative Bank Ltd                         ... Respondent
                                   ------------
                               CORAM : RAJESH S. PATIL, J.
                               DATE    : 7 FEBRUARY 2026
                                        (IN CHAMBER)
 P.C. :

1. Suo moto the matter is placed in chamber for speaking to the

minutes of the order dated 5 February 2026.

Vivekanand suo moto 16-IA(L)-18012-2025.doc

2. In the said order, paragraph no.2 be added as "Ad-interim

relief, if any, to continue till next date of the hearing."

3. Rest of the order dated 5 February 2026 remains unaltered.

4. This order be treated as part of the order dated 5 February

2026.

(RAJESH S. PATIL, J.)

 
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