Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Delhi High Court - Orders

Mrs. Anju Parwani And Anr vs Ashwani Parwani And Anr & Anr on 22 December, 2020

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

                          $~3
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI

                          +       CS(OS) 447/2020

                                  MRS. ANJU PARWANI AND ANR.                                 .....Plaintiffs
                                               Through : Mr. Asav Rajan, Adv.

                                                     versus

                                  ASHWANI PARWANI AND ANR & ANR.                           .....Defendants
                                               Through : None.
                                  CORAM:
                                  HON'BLE MR. JUSTICE RAJIV SHAKDHER
                                               ORDER

% 22.12.2020 [Court hearing convened via video-conferencing on account of COVID-19] I.A. No.12530/2020

1. This is an application filed by the plaintiffs under Section 151 of the Code of Civil Procedure, 1908 [in short "CPC"] seeking exemption not only from filing original and certified copies of certain documents but also from filing legible copies of dim annexures.

2. The application is allowed, subject to the plaintiffs filing legible copies of dim documents within two weeks from today. 2.1 Insofar as the filing of original and certified copies of the documents is concerned, the plaintiffs will place the same on record as and when they are directed to do so by this Court.

CS(OS) 447/2020 & I.A. No.12529/2020

3. Issue summons in the suit and notice in the captioned application via all means including email.

CS(OS) 447/2020 1/2 Signature Not Verified Digitally Signed By:VIPIN KUMAR RAI Signing Date:24.12.2020 09:21:35

4. List the matter before the Joint Registrar (Judicial) on 29.01.2021 for completion of service, pleadings as also the admission/denial of the documents.

4.1 List the matter before the Court on 07.04.2021.

5. In the meanwhile, the parties will maintain status quo as regards the possession and title vis-a-vis the suit property, which is described as: 43/16, Second Floor, East Patel Nagar, New Delhi-110008.

6. The plaintiffs will comply with the provisions of Order XXXIX Rule 3 of the CPC within seven days from the date of receipt of a copy of this order.

RAJIV SHAKDHER, J DECEMBER 22, 2020 pmc Click here to check corrigendum, if any CS(OS) 447/2020 2/2 Signature Not Verified Digitally Signed By:VIPIN KUMAR RAI Signing Date:24.12.2020 09:21:35