Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rocket Engineering Corporation Pvt Ltd vs Hdfc Bank Limited
2024 Latest Caselaw 1127 Bom

Citation : 2024 Latest Caselaw 1127 Bom
Judgement Date : 17 January, 2024

Bombay High Court

Rocket Engineering Corporation Pvt Ltd vs Hdfc Bank Limited on 17 January, 2024

Author: R.I. Chagla

Bench: R.I. Chagla

                                                                  25-IAL-18733-23.doc

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

                    INTERIM APPLICATION (L) NO. 18733 OF 2023
                                            IN
                         ARBITRATION PETITION NO. 166 OF 2022


      Rocket Engineering Corporation Pvt.Ltd.                 ...Applicant/
                                                              Petitioner

                Versus

      HDFC Bank Ltd.                                          ...Respondent

                                         ----------
      Mr. Sagar Wagle i/by Riddhi A. Pandit for the Petitioner.
                                         ----------

                                         CORAM : R.I. CHAGLA J

                                          DATE        : 17 January 2024

      ORDER :

1. Matter is on board, mentioned at 10.30 a.m.

2. The learned Advocate appearing for the Applicant states

that the Interim Application has been taken out in the wrong

proceedings and accordingly, he has sought leave to withdraw

Interim Application (L) No. 18733 of 2023.

25-IAL-18733-23.doc

3. Leave is granted.

4. Interim Application (L) No. 18733 of 2023 is disposed of

as withdrawn.

INTERIM APPLICATION (L) NO. 1152 OF 2024 IN ARBITRATION PETITION NO. 166 OF 2022

Rocket Engineering Corporation Pvt.Ltd. ...Applicant/ Petitioner

Versus

HDFC Bank Ltd. ...Respondent

----------

5. Matter is mentioned. Not on board. Taken on board.

6. By Praecipe bearing today's date, the learned Advocate

for the Applicant has sought production of the matter at 2.30 p.m.

7. In view of the liberty granted to the Applicant to apply

for withdrawal of the deposited amount by the Respondent-Judgment

Debtor, the Interim Application is taken out for withdrawal of the

deposited amount.

25-IAL-18733-23.doc

8. In view thereof, the matter shall be placed at 2.30 p.m.

[R.I. CHAGLA 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