Citation : 2022 Latest Caselaw 3991 Bom
Judgement Date : 12 April, 2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL ARBITRATION APPLICATION NO. 238 OF 2019
Edufocus International Education Llp ....PETITIONER
V/S
Yashovardhan Birla And 4 Ors ....RESPONDENT
Mr. Rohan Kelkar, a/w Mr. Chirag M. Bhatia, a/w Rashi Shah, i/b. Kartikeya & Associates, for Applicant. Mr. Vishal Kanade, a/w Mr. Submit Chakrabarti, Shantam Mandhyan, i/b. Vidhii Partners, for Respondents.
CORAM : HON'BLE SHRI JUSTICE N. J. JAMADAR J
DATE : 12th April, 2022
P.C. :
Arguments are concluded. Judgment/ order is reserved.
( ASSOCIATE )
Page 1/1
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!