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 0, Cited by 0]

Bombay High Court

Disha Constructions vs Lok Constructions And 5 Ors on 30 July, 2025

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                                                                        47-CHSCD-1130-2018.doc


                                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                             ORDINARY ORIGINAL CIVIL JURISDICTION
           Digitally signed
           by KANCHAN
           PRASHANT
                                                  IN ITS COMMERCIAL DIVISION
KANCHAN    DHURI
PRASHANT
DHURI
           Date:
           2025.07.30
                                              CHAMBER SUMMONS NO. 1130 OF 2018
           18:58:34
           +0530                                               IN
                                    COMMERCIAL EXECUTION APPLICATION NO. 1341 OF 2018
                               Disha Constructions                                ... Applicant
                                     Versus
                               Lok Constructions and others                       ... Respondents
                                                             WITH
                                               CHAMBER SUMMONS NO. 5 OF 2019
                                                               IN
                                    COMMERCIAL EXECUTION APPLICATION NO. 1341 OF 2018
                                                            ............
                               Mr. Karl Tamboly alongwith Ms. Kausar Banatwala, Advocates for the
                               Applicant.
                               Mr. Dhaval Poriya instructed by Vimadalal & Co., Advocate for the
                               proposed Respondent No.5A.
                                                            ............

                                                                CORAM       :       ABHAY AHUJA, J.
                                                                DATE        :       30 JULY 2025
                               P.C. :

1. When the matter is called out, Mr. Tamboly, learned Counsel appearing for the Awardholder/Claimant submits that Respondents No.1 to 4 who are not represented today, have not complied with the order dated 25th November 2024. That no additional Affidavit of disclosure has been filed on their behalf till date. That although there is an injunction against the Respondents not to deal with or dispose of their shares, mutual fund units and plots, this Court may direct issuance of the warrants of attachment in respect of the said properties. Kanchan Dhuri 1/2 ::: Uploaded on - 30/07/2025 ::: Downloaded on - 31/07/2025 21:55:48 :::

47-CHSCD-1130-2018.doc

2. None appears for the Respondents No.1 to 4 on call. It also does not appear that the Respondents No.1 to 4 have filed Affidavits of disclosure as was directed by order dated 25th November 2024. Accordingly this Court is inclined to direct the Execution Department to issue warrants of attachment with respect to the shares, mutual fund units and plots referred to in the said order. Directed accordingly.

3. Let the restraint contained in paragraph 4(vi) (to be read as

(iv)) continue until further orders.

4. Mr. Tamboly submits that as per the directions contained in order dated 25th November 2024, Interim Application (L) No. 23313 of 2025 for bringing the heirs of the deceased Respondent No.5 has been filed and also served.

5. Mr. Poriya, learned Counsel, appears for proposed Respondent No.5A.

6. List the Interim Application (L) No.23313 of 2025 on 10th September 2025.

7. Let the Affidavit of service with respect to the service to the other proposed Respondents be filed by the next date.

(ABHAY AHUJA, J.) Kanchan Dhuri 2/2 ::: Uploaded on - 30/07/2025 ::: Downloaded on - 31/07/2025 21:55:48 :::