Citation : 2022 Latest Caselaw 5573 Bom
Judgement Date : 17 June, 2022
1 ia.1963-22 in carbp20-2020
shantanu
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
INTERIM APPLICATION NO.1963 OF 2020
IN
COMM. ARBITRATION PETITION NO.20 OF 2020
M/s Sanskriti Developers & Ors. ...Applicants
In the matter between
M/s. Mandal Infrastructure Pvt. Ltd. ...Petitioner/
org. Judgment Holder
vs.
M/s. Sanskriti Developers & Ors. ...Respondents
---
Mr. Birendra Saraf, Sr. Adv. a/w Mr. Satchit Bhogle i/b Khan Javed
Akhtar for applicants/org. Respondents.
Mr. Ashish Kamat a/w Ms. Aakanksha Saxena, Mr. Raghav Gupta, Ms.
Treesa Ann Benny i/b Wadia Ghandy & co. for the original petitioner.
-----
CORAM : G.S. KULKARNI, J.
DATE : June 17, 2022.
P.C.:
1. Dr. Saraf, learned Senior Counsel for the applicants states that as
execution proceedings arising from the consent order are already pending
before the executing Court, and as the issues as arising in the present
application also have a bearing on the issues which are before the Executing
Court, he fairly states that the applicants would move an application before
the Hon'ble the Chief Justice to club both these proceedings, to be heard by
one bench.
2. Accordingly, removed from the board. Liberty to apply before the
appropriate Bench after the orders are passed by the Hon'ble Chief Justice.
[G.S. KULKARNI, J.]
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!