Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Trading Corporation Of India ... vs Mausumi Overseas Pvt. Ltd. And 2 Ors
2024 Latest Caselaw 24344 Bom

Citation : 2024 Latest Caselaw 24344 Bom
Judgement Date : 19 August, 2024

Bombay High Court

The State Trading Corporation Of India ... vs Mausumi Overseas Pvt. Ltd. And 2 Ors on 19 August, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                                                  2. COMSS 6-11 @ connected matters.doc


                                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          ORDINARY ORIGINAL CIVIL JURISDICTION

                                        COMMERCIAL SUMMARY SUIT NO. 6 OF 2011

                       The State Trading Corporation of India Ltd.     ...Plaintiff
                                   V/s.
                       Mausumi Overseas Pvt. Ltd and Ors.              ...Defendants
                                                       WITH
                                       NOTICE OF MOTION NO. 17 OF 2013
                                                       WITH
                                       NOTICE OF MOTION NO. 48 OF 2015
                                                       WITH
                                      NOTICE OF MOTION NO. 1900 OF 2018
                                                       WITH
                                  COMMERCIAL SUMMARY SUIT NO. 49 OF 2011
                                                       WITH
                                      NOTICE OF MOTION NO. 114 OF 2015
                                                         IN
                                  COMMERCIAL SUMMARY SUIT NO. 49 OF 2011
                                                       WITH
                                      NOTICE OF MOTION NO. 1899 OF 2018
                                                         IN
 NIKITA                           COMMERCIAL SUMMARY SUIT NO. 49 OF 2011
 YOGESH
 GADGIL                                                WITH
Digitally signed by
NIKITA YOGESH
GADGIL
                                     COUNTER CLAIM (L) NO. 19723 OF 2022
Date: 2024.08.19
18:21:25 +0530                                           IN
                                  COMMERCIAL SUMMARY SUIT NO. 49 OF 2011

                       Mr. Darshit K. Jain with Ms. L. M. Jenkins i/b Vigil Juris for Plaintiff.

                                                 CORAM   :     ABHAY AHUJA, J.
                                                 DATE    :     19th AUGUST, 2024

                       P.C. :


1. Pursuant to the order dated 24th July, 2024, today when the

matters are called out, Mr. Jain, learned Counsel appearing for the

2. COMSS 6-11 @ connected matters.doc

Plaintiff informs this Court that by order dated 25 th June, 2019, Court

(Coram : R. I. Chagla, J.) in view of the suit and the summons for

judgment having been filed with respect to the same subject matter, as

pending in the arbitration proceedings, had kept the arbitration

proceedings in abeyance till the hearing of the summons for judgment.

That after the summons for judgment has been disposed, the

arbitration proceedings are still pending and since there is no stay in

view of the disposal of the summons for judgment, that this Court,

therefore, once again pass an order keeping the arbitration proceedings

in abeyance. Mr. Jain also submits that the Counter Claim that has been

filed before this Court on behalf of the Defendants is identical to the

claim filed in the arbitration proceedings and therefore, also two

proceedings on the same subject matter cannot parallelly continue.

2. Mr. Jain also submits that today the matters are for framing of

issues and this Court on 3rd January, 2024 had directed exchange of

draft issues in advance. That the draft issues on behalf of the Plaintiffs

are ready, however, no such draft has been received from the

Defendants.

2. COMSS 6-11 @ connected matters.doc

3. Mr. Jain also points out that the Notices of Motion No. 114 of

2015 and 1899 of 2018 in Commercial Summary Suit No. 49 of 2011

are disposed of.

4. Registry to take note of the same and remove the same from the

board.

5. Having heard the learned Counsel and having considered his

submissions, this Court directs the Defendants to submit their draft

issues by the next date.

6. List for framing of issues on 5th September, 2024.

7. In the meanwhile, the arbitration proceedings be kept in

abeyance until further orders.

(ABHAY AHUJA, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter