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

Raksha Kiit Gosher vs Official Liquidator Of Woodland Garde ... on 9 December, 2025

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                            15. S 2865-94 @ Connected Matters.doc


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

                               SUIT NO. 2865 OF 1994

 Bhavesha S. Goradia                                              ...Plaintiff
       V/s.
 Aviation Travels Pvt. Ltd. and Ors.                              ...Defendants

                                      WITH
                  INTERIM APPLICATION (L) NO. 27830 OF 2023
                                        IN
                              SUIT NO. 2865 OF 1994
                                      WITH
                  INTERIM APPLICATION (L) NO. 25939 OF 2023
                                        IN
                              SUIT NO. 2865 OF 1994
                                      WITH
                   INTERIM APPLICATION (L) NO. 1615 OF 2023
                                        IN
                      CONTEMPT PETITION ON. 352 OF 1996
                                      WITH
                   INTERIM APPLICATION (L) NO. 4540 OF 2021
                                        IN
                       CIVIL APPLICATION NO. 453 OF 2017
                                      WITH
                              SUIT NO. 190 OF 2022
                                      WITH
                     INTERIM APPLICATION NO. 2119 OF 2020
                                        IN
                              SUIT NO. 190 OF 2022
                                      WITH
                   INTERIM APPLICATION (L) NO. 6421 OF 2023
                                        IN
                              SUIT NO. 190 OF 2022
                                      WITH
                   INTERIM APPLICATION (L) NO. 6222 OF 2023
                                        IN
                              SUIT NO. 190 OF 2022
                                      WITH
                  INTERIM APPLICATION (L) NO. 31172 OF 2024

 Nikita Gadgil                                                                      1/3




::: Uploaded on - 09/12/2025                    ::: Downloaded on - 09/12/2025 21:01:03 :::
                                          15. S 2865-94 @ Connected Matters.doc


                                      IN
                             SUIT NO. 190 OF 2022
                                    WITH
                  INTERIM APPLICATION (L ) NO. 6320 OF 2024
                                      IN
                     CONTEMPT PETITION NO. 352 OF 1996
                                    WITH
                             CNPCP NO. 3 OF 2019
                                      IN
                      CIVIL APPLICATION NO. 453 OF 2017
                                    WITH
                  INTERIM APPLICATION (L) NO. 15085 OF 2021
                                      IN
                      CONTEMPT PETITION NO. 3 OF 2019
                                    WITH
                      REVIEW PETITION (L) NO. 7 OF 2019
                                      IN
                      CONTEMPT PETITION NO. 3 OF 2019
                                    WITH
                  INTERIM APPLICATION (L) NO. 20457 OF 2025
                                      IN
                     CONTEMPT PETITION NO. 352 OF 1996
                                    WITH
                 OFFICIAL LIQUIDATOR'S REPORT NO. 95 OF 2024
                                    WITH
                  INTERIM APPLICATION (L) NO. 25986 OF 2024
                                      IN
                     CONTEMPT PETITION NO. 352 OF 1996

 Mr. Shanay Shah with Mr. Dharmesh Pandya i/b Ashwin Pandya &
 Associates for the Plaintiffs./Applicants in IA 2119/20 in S 190/22.
 Mr. Dharmesh Pandya i/b Ashwin Pandya & Associates for the
 Plaintiff/Applicant in IAL 25939/23 in S 2865/94 for Applicant in IAL
 6320/24, IAL 1615/23.
 Mr. Sunil C. Khandagale i/b Ms. Komal Punjabi for the Defendant
 No.14-BMC.
 Mr. Pranav Nair, through VC with Mr. Pritesh Burad, through VC and
 Mr. Shrreyas Moharir i/b Pritesh Burad Associates for the Respondents
 No. 10 to 13 in IA 2119/20, for Applicant in IAL 3710/22, 6421/23,
 15085/21, IAL 27830/23 and for Defendant No.1A in IAL 25939/23
 Mr. Himanshu Takke, AGP for the State.

 Nikita Gadgil                                                                   2/3




::: Uploaded on - 09/12/2025                 ::: Downloaded on - 09/12/2025 21:01:03 :::
                                          15. S 2865-94 @ Connected Matters.doc


                           CORAM   :    ABHAY AHUJA, J.
                           DATE    :    9th DECEMBER, 2025


 P.C. :


1. When the matter is called out, Mr. Shanay Shah, learned Counsel appears for the Plaintiff and submits that the Official Liquidator's Report is yet to be heard and decided and the matter be suitably adjourned.

2. Learned Counsel appearing in the matter submit that in view of the Administrative Order of the Hon'ble The Chief Justice, all the matters are tagged together before another Bench of this Court.

3. Accordingly, remove from the Board and list before the appropriate Bench.

(ABHAY AHUJA, J.) Nikita Gadgil 3/3 ::: Uploaded on - 09/12/2025 ::: Downloaded on - 09/12/2025 21:01:03 :::