Citation : 2021 Latest Caselaw 10217 Bom
Judgement Date : 3 August, 2021
P1-CARBPL-11890-2021.DOC
Atul
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
COMM ARBITRATION PETITION (L) NO. 11890 OF 2021
Kalpataru Ltd ...Petitioner
Versus
Middle Class Friends Corporative Housing Ltd ...Respondent
Mr Sharan Jagtiani, Senior Advocate, with Gulnar Mistry, Saket Mone, & DK Sinha, i/b Vidhii Partners, for the Petitioner. Dr Birendra Saraf, Senior Advocate,with Ameet Naik, i/b Naik Naik & Co., for the Respondent.
CORAM: G.S. PATEL, J (Through Video Conferencing) DATED: 3rd August 2021 PC:-
Digitally signed by ATUL ATUL GANESH
1. Not on board. Mentioned. Taken on board.
GANESH KULKARNI
KULKARNI Date:
2021.08.05
09:56:28
+0530 2. The matter was to be listed today for pronouoncement of judgment. I believe I will need to hear the parties on one aspect of the matter. I will indicate to both sides the precise page / paragraph numbers that need to be addressed. I will hear both sides briefly on 11th August 2021 at 2.30 pm.
3. The previous ad-interim order will continue until then.
3rd August 2021 P1-CARBPL-11890-2021.DOC
4. This order will be digitally signed by the Private Secretary of this Court. All concerned will act on production of a digitally signed copy of this order.
(G. S. PATEL, J)
3rd August 2021
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!