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

Ivory Properties And Hotels Pvt. Ltd vs Vasantben Ramniklal Bhuta And Anr on 10 July, 2023

Author: Nitin Jamdar

Bench: Nitin Jamdar

          Digitally signed
          by LAXMIKANT
LAXMIKANT GOPAL
GOPAL     CHANDAN
CHANDAN   Date:
                                                                    (4&5) COMAP-90.20&91.20.doc
          2023.07.11
          15:30:20 +0530


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

                                APPEAL NO.90 OF 2020
                                        IN
                    COMMERCIAL ARBITRATION PETITION NO.812 OF 2019


          Ivory Properties & Hotels Private Limited                      : Appellant.
                Versus
          Jayshree Devendra Mehta and ors.                               : Respondents.

                                    ALONG WITH
                                APPEAL NO.91 OF 2020
                                         IN
                    COMMERCIAL ARBITRATION PETITION NO.350 OF 2017


          Ivory Properties & Hotels Private Limited                      : Appellant.
                Versus
          Bhanumati Jaisukhbhai Bhuta & ors.                             : Respondents.


          Mr. Yash Kapadia a/w Ms. S Vedpathak i/by Maneksha and Sethna for the
          Appellants in both the Appeals.
          Mr.Netaji Gawade i/by Mr. Sanjay Udeshi for Respondent No.1 in Appeal
          No.90/20 and for Respondent No.2 in Appeal No.91/20.
          Mr. Rubin Vakil a/w Ms. Nupur Desai i/by Markand Gandhi & Co. for
          Respondent No.1 in Appeal No.91/20 and for Respondent No.2 in Appeal
          No.90/20.

                                               CORAM : NITIN JAMDAR, ACTING CJ. &
                                                       ARIF S. DOCTOR, J.

DATED : 10th JULY 2023.

          lgc                                                                                     1 of 2




                             ::: Uploaded on - 11/07/2023                ::: Downloaded on - 11/07/2023 18:58:42 :::
                                                  (4&5) COMAP-90.20&91.20.doc

P.C. :



List the Appeals on weekly Disposal Board at 3.00 pm on 24 July 2023.

2. The learned counsel for the parties will circulate a summary of propositions with reference to pleadings (with page numbers) and statutory provisions. Compilations of case law, if any, shall contain an index and the relevant paragraphs be marked and the proposition for which they are cited. The summary and compilations be circulated in advance. The parties to circulate their summary of proposition in advance.





(ARIF S. DOCTOR, J.)                          (ACTING CHIEF JUSTICE)




lgc                                                                          2 of 2




          ::: Uploaded on - 11/07/2023              ::: Downloaded on - 11/07/2023 18:58:42 :::