Citation : 2023 Latest Caselaw 11798 Bom
Judgement Date : 28 November, 2023
1 49 sj 17-23 in comss 64-22 with ial 20337-23-os.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
SUMMONS FOR JUDGMENT NO. 17 OF 2023
IN
COMMERCIAL SUMMARY SUIT NO. 64 OF 2022
WITH
INTERIM APPLICATION (L) NO.20337 OF 2023
IN
SUMMONS FOR JUDGMENT NO.17 OF 2023
Vikram Coils Private Limited ... Plaintiff/Respondent
Vs.
Metform Corporation and ors. ... Defendants/Applicants
-------
Mr.Rohit Shetty, Advocate for the Plaintiff/Respondent.
None for the Defendants/Applicants.
-------
CORAM : ABHAY AHUJA, J.
DATE : 28 NOVEMBER, 2023. P.C. :
1. Mr.Rohit Shetty, learned counsel appears for the Plaintiff and submits that
in view of the new facts in the rejoinder, the Plaintiff seeks to file a sur-
rejoinder.
2. Let the sur-rejoinder be accepted by the Registry. Let the copy of the
same be furnished to the other side.
3. List on 11th December, 2023.
(ABHAY AHUJA, J.)
Priya R. Soparkar 1 of 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!