Bombay High Court
Shakeel Noorani vs Sanjay Dutt on 4 January, 2019
Author: K. R. Shriram
Bench: K. R. Shriram
sr.4 to 43 exa.655.2010.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
EXECUTION APPLICATION NO. 655 OF 2010
The Bombay Mercantile Co-op. Bank Ltd. ... Applicant
V/s.
M/s.Dreambig Enterprises & ors. ... Respondents
WITH
EXECUTION APPLICATION NO. 656 OF 2010
EXECUTION APPLICATION NO. 659 OF 2010
EXECUTION APPLICATION NO. 709 OF 2010
EXECUTION APPLICATION NO. 710 OF 2010
EXECUTION APPLICATION NO. 765 OF 2010
EXECUTION APPLICATION NO. 768 OF 2010
EXECUTION APPLICATION NO. 776 OF 2010
EXECUTION APPLICATION NO. 879 OF 2010
EXECUTION APPLICATION NO. 880 OF 2010
EXECUTION APPLICATION NO. 890 OF 2010
EXECUTION APPLICATION NO. 891 OF 2010
EXECUTION APPLICATION NO. 892 OF 2010
EXECUTION APPLICATION NO. 893 OF 2010
EXECUTION APPLICATION NO. 894 OF 2010
EXECUTION APPLICATION NO. 895 OF 2010
EXECUTION APPLICATION NO. 896 OF 2010
EXECUTION APPLICATION NO. 898 OF 2010
EXECUTION APPLICATION NO. 933 OF 2010
EXECUTION APPLICATION NO. 972 OF 2010
EXECUTION APPLICATION NO. 983 OF 2010
EXECUTION APPLICATION NO. 1 OF 2011
EXECUTION APPLICATION NO. 3 OF 2011
EXECUTION APPLICATION NO. 4 OF 2011
EXECUTION APPLICATION NO. 5 OF 2011
EXECUTION APPLICATION NO. 6 OF 2011
EXECUTION APPLICATION NO. 7 OF 2011
EXECUTION APPLICATION NO. 8 OF 2011
EXECUTION APPLICATION NO. 9 OF 2011
EXECUTION APPLICATION NO. 10 OF 2011
EXECUTION APPLICATION NO. 11 OF 2011
EXECUTION APPLICATION NO. 12 OF 2011
EXECUTION APPLICATION NO. 13 OF 2011
EXECUTION APPLICATION NO. 14 OF 2011
...
vina k. 1/2
::: Uploaded on - 08/01/2019 ::: Downloaded on - 10/01/2019 06:11:49 :::
sr.4 to 43 exa.655.2010.doc
None for the parties.
...
CORAM : K. R. SHRIRAM, J.
DATE : 4th JANUARY 2019. P.C. :
1. The applicants/claimants have not taken any steps for almost 8 years from the date of presentation and therefore, Registry has placed these applications for dismissal under Rule 329 of the Bombay High Court (O.S.) Rules, 1980. Nobody is also present at call. Therefore, applications stand dismissed.
2. All interim applications stand disposed.
(K. R. SHRIRAM, J.) vina k. 2/2 ::: Uploaded on - 08/01/2019 ::: Downloaded on - 10/01/2019 06:11:49 :::