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 1]

Bombay High Court

Elizabeth J. Rozario Anita M. Gajbiye ... vs James Ambrose Rozario (Deceased) on 13 January, 2020

Author: A.K. Menon

Bench: A.K. Menon

                                                               901. TP 6 of 2017.odt

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       TESTAMENTARY AND INTESTATE JURISDICTION
                               COMMON CONDITIONAL ORDER
                                     SR. NOS. 901 TO 1238
                     (Cause title and appearances as per the Board notified)


                                    CORAM : A.K. MENON, J.

DATED : 13th JANUARY, 2020.

P.C. :

1. In all these matters, office objections, if any, are to be removed on or before 7th April, 2020, with no possibility of extension. In default, the Petition will stand dismissed without further reference to the Court.
2. It is clarified that the Department is not to dismiss any matter for non-

removal of office objections where any Caveat has already been filed. The Department is, therefore, required to check on a case by case basis whether any Caveat is filed or not. This will also apply in cases where Caveat has been filed but has been dismissed, and there is a Notice of Motion or Chamber Summons filed for restoration of the Caveat or a condonation of delay. If the office objections raised in such matters is not removed within 12 weeks from dismissal of Caveat, the Petition will stand dismissed, without further reference to the Court.

(A.K.MENON, J.) L.S.Panjwani, P.S. 1/1 ::: Uploaded on - 18/01/2020 ::: Downloaded on - 09/06/2020 04:26:16 :::