Citation : 2024 Latest Caselaw 2624 Bom
Judgement Date : 29 January, 2024
Board Sr.No.:-30
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL ARBITRATION PETITION LODGING NO. 27638 OF 2023
Era International ....PETITIONER
V/S
Aditya Birla Global Trading India Private ....RESPONDENT
Limited Previously Known As Swiss Singapore India Pvt Ltd
WITH COMMERCIAL ARBITRATION PETITION LODGING NO. 27643 OF 2023
Era International ....PETITIONER V/S Aditya Birla Global Trading India Private ....RESPONDENT Limited Previously Known As Swiss Singapore India Pvt Ltd
Mr. Rahul Totala a/w. Mr. Manish Priyadarshi a/w. Mr. Naman Maheshwari, Ms. Vidisha Rohira and Ms. Apeksha Agarwal i/by. Ashwin Poojari, RT Legal for Petitioner.
Mr. Rushabh Sheth a/w. Mr. Sayeed Mulani and Ms. Ria Goradia i/by. Mulani and Co. for Respondent No.1.
Mr. Vikram Nankani, Senior Advocate a/w. Mr. Sumeet Nankani a/w. Ms. Neha Bhosale, a/w. Ms. Laveena Tejwani and Ms. Anuja Divadkar i/by. NDB Law for Respondent no.2.
CORAM : HON'BLE SMT. JUSTICE BHARATI DANGRE
J
DATE : 29th January, 2024
P.C. :
Arguments are concluded. Judgment/ order is reserved.
( ASSOCIATE )
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!