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

Mody Beverages Pvt. Ltd. vs Parle Agro Pvt. Ltd. on 17 September, 2025

Author: Madhav J. Jamdar

Bench: Madhav J. Jamdar

                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                APPELLATE SIDE CIVIL/CRIMINAL JURISDICTION AND
         Digitally
         signed by
                                    ORDINARY ORIGINAL CIVIL JURISDICTION
         ARJUN
ARJUN    VITTHAL
VITTHAL  KUDHEKAR
KUDHEKAR Date:
         2025.09.18                                             COMMON ORDER
         20:13:42
         +0530


                                                                          CORAM: MADHAV J. JAMDAR, J.

DATE: 17 SEPTEMBER 2025 P.C.:

Due to paucity of time, matters from Sr. Nos.942 to 979 and Sr. Nos.1 to 99 (except Sr. Nos.955,964,1,2,3 and 86) are adjourned to the respective dates as given below:
Sr. Nos. Due Dates Sr. Nos. Due Dates 942-952 18/09/2025 34-40 18/09/2025 953-962 19/09/2025 41-44 19/09/2025 963-970 20/09/2025 45-48 20/09/2025 971-975 22/09/2025 49-55 22/09/2025 976-977 20/09/2025 56-63 23/09/2025 978-979 22/09/2025 64-80 29/09/2025 4-10 22/09/2025 81-90 30/09/2025 11-20 23/09/2025 91-95 06/10/2025 21-26 29/09/2025 96-99 19/09/2025 27-33 30/09/2025 Ad-interim relief, if any, granted earlier, to continue till then.
If any ad-interim or interim reliefs, operative until today, are in force and the matter, though scheduled to be listed today, has not been listed, such ad-interim or interim reliefs shall stand extended until the next date of listing.
[MADHAV J. JAMDAR, J.] ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:47:22 :::