Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Advanced Technology Products Inc. vs Oriental Export Corporation
2026 Latest Caselaw 1946 Bom

Citation : 2026 Latest Caselaw 1946 Bom
Judgement Date : 23 February, 2026

[Cites 16, Cited by 0]

Bombay High Court

Advanced Technology Products Inc. vs Oriental Export Corporation on 23 February, 2026

Author: R.I. Chagla
Bench: R.I. Chagla
2026:BHC-AS:9107



                                                                                               comao-2-2026.doc

                        jsn
                                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                   CIVIL APPELLATE JURISDICTION
                                          COMMERCIAL APPEAL FROM ORDER NO.2 OF 2026
           Digitally
                                                                   WITH
           signed by
           JITENDRA
  JITENDRA SHANKAR
  SHANKAR NIJASURE
  NIJASURE Date:
                                                  INTERIM APPLICATION NO.372 OF 2026
           2026.02.23
           17:03:03
           +0530


                               Advanced Technology Products Inc.                     ...Appellant /
                                                                                     Applicant

                                       Versus

                               Oriental Export Corporation                           ...Respondent
                                                                  ----------
                               Mr. Gaurav Mehta with Mr. Ravitej Chilumuri, Ms. Afreen Noor, Mr.
                               Prince Todi and Ms. Sanya Gandhi i/b. Khaitan & Co. for the
                               Appellant / Applicant.
                               Ms. Ankita Singhania, Burzin Somandy, Ariana Somandy, Rina Ram,
                               and Nikita H. Joshi i/b. Somandy and Associates for the
                               Respondents / Ori. Plaintiffs.
                                                                  ----------

                                                             CORAM         :     R.I. CHAGLA
                                                                                 ADVAIT M. SETHNA, JJ.
                                                             Reserved on       : 4TH FEBRUARY, 2026.
                                                             Pronounced on : 23RD FEBRUARY, 2026.

                               J U D G M E N T (PER - R.I. CHAGLA J.)

1. By this Commercial Appeal from Order, the Appellant /

Original Defendant has challenged the exparte order dated 25th

April, 2025 passed by the Presiding Judge, Court No.2, City Civil

Court, Dindoshi (alternate Judge, Court No.3), in Review Application

comao-2-2026.doc

No.2 of 2025 in Commercial Suit No.149 of 2025.

2. By the impugned Order, the alternate Judge has set aside

the order dated 17th April, 2025 (Original Order) passed by the

Presiding Judge, Court No.3, City Civil Court, Dindoshi exparte and

in review by inter alia allowing registration of the Suit without the

Respondent / Original Plaintiff complying with the mandatory

requirement of pre-institution mediation under Section 12A of the

Commercial Court's Act, 2015.

3. The relevant facts are as under:-

(i) The Appellant is a Corporation based in Ohio and is

engaged in the manufacturing and distribution of pneumatic hose

and tubing products.

(ii) The Appellant vide multiple purchase Orders

between August, 2022 to September, 2024 purchased fitting and

tubing products from the Respondent for use in air brake systems.

The Appellant sold the products it purchased from the Respondent

to its clients based in Ohio and in other parts of United States.

comao-2-2026.doc

(iii) The Appellant's customers informed it by Email

dated 4th September, 2024 that they discovered quality defects in

the products. The Email was forwarded by the Appellant to the

Respondent immediately.

(iv) Thereafter correspondences were exchanged

between the Appellant and Respondent in September, 2024

whereby the Appellant requested the Respondent to furnish lab

reports and other documents demonstrating that Respondent's

tubing complied with the industry standards in North America. It

is the Appellant's case that the Respondent failed to provide any

such response and / or attend meetings held by the Appellant and

its customers to resolve the quality issues in the tubing products.

(v) In view of the Appellant having no clarity and / or

information from the Respondent regarding the quality issues

encountered in the Respondent's tubing products, the Appellant

had in public interest and in compliance with the laws applicable

in the United States issued a press release dated 13th September,

2024 inter alia stating that it had received a report of potential

deterioration of the tubing (supplied by the Respondent), when

comao-2-2026.doc

exposed to prolonged sunlight and is evaluating the said issue.

The Appellant recommended that until such evaluation, any sale

or use of the tubing be suspended. Pertinently, the Respondent's

name was not mentioned in the press release.

(vi) The Appellant's customer, viz. Stoughton Trailers

LLC ("Stoughton") engaged a third party lab viz. Element

Materials Technology to get the Respondent's tubing products

tested for UV and Ozone resistance tests and to ascertain their

compliance with the industry standards. From the test report

dated 7th October, 2024, it was found that one sample of

Respondent's tubing (from the production lot dated 6th January,

2024) failed the UV resistance test.

(vii) Based on the test report obtained by the Appellant,

the Appellant submitted the part 573 Safety Recall Report ("Recall

Report") in respect of tubing supplied by the Respondent with

National Highway Transportation Safety Administration, in

accordance with the requirements of National Traffic and Motor

Vehicle Safety Act, applicable in the US where the Appellant is

domiciled. It was mandatory for this Appellant to issue the said

comao-2-2026.doc

Recall Report in 2024 under Section 6, part 573 title 49 of the

Code of Federal Regulations.

(viii) The Appellant's Advocates issued a Demand

Notice dated 17th December, 2024 to the Respondent inter alia

calling upon the Respondent to indemnify and hold the Appellant

harmless from all damages, attorney's costs and fees it had

incurred due to the non-compliant products supplied by the

Respondent.

(ix) Notice dated 17th December, 2024 was addressed by

the Respondent inter alia seeking outstanding dues payable

towards goods supplied and calling upon the Appellant to cease

and desist from making alleged disparaging statements which

they claimed caused loss and damage to them, including damage

to their reputation.

(x) The Respondent's Advocates issued their response to

the demand notice on 20th January, 2025 inter alia requesting for

test reports received by the Appellant from Stoughton.

(xi) The Appellant's Advocates addressed an email dated

comao-2-2026.doc

6th February, 2025 to the Respondent's Advocates whereby it

expressly stated that the Appellant was compelled to remit an

amount of USD 44,464.50 to Stoughton as reimbursement of the

expenses incurred by Stoughton for third party lab testing of the

Respondent's products. The Appellant agreed to share test report

provided the Respondent remitted the amount of USD 44,464.50

to it.

(xii) The Respondent filed Commercial Suit No.149 of

2025 against the Appellant before City Civil Court, Dindoshi in

April, 2025.

(xiii) The Presiding Judge, Court Room No.3, City Civil

Court, Dindoshi rejected the plea of the Respondent to register the

Suit without exhausting the remedy of pre-institution mediation

vide Order dated 17th April, 2025.

(xiv) The Presiding Officer, Court Room No.2, City Civil

Court, Dindoshi (alternate Judge, Court No.3) passed an exparte

Order dated 25th April, 2025 ("impugned order") in Review

Application No.2 of 2025 filed by the Respondent and set aside

the Order dated 17th April, 2025. It is an admitted position that

comao-2-2026.doc

no prior notice of the Review Application was given to the

Appellant.

(xv) The Presiding Judge, Court Room No.3, City Civil

Court, Dindoshi passed an Order dated 9th May, 2025 in the Suit

inter alia directing the Respondent to serve the Writ of Summons

upon the Appellant and submit a service report on or before the

next date of hearing i.e. 18th June, 2025.

(xvi) The Respondent filed Notice of Motion NO.1735 of

2025 on 25th April, 2025 seeking interim relief in the form of an

injunction against the Appellant to stop making alleged

defamatory and disparaging statements which the Respondent

claims affected their business reputation and causing loss.

(xvii) The Appellant received Writ of Summons on 27th

May, 2025.

(xviii) The Appellant's Advocate served an unregistered

copy of its Notice of Motion under Order VII Rule 11 of the CPC

on the Respondent's Advocate on 20th September, 2025.

comao-2-2026.doc

(xix) The Respondent's Advocate served a copy of their

Reply to the Notice of Motion on the Appellant's Advocates on

17th October, 2025. In this Reply, the Respondent for the first

time, referred to and reproduced a copy of the impugned Order.

(xx) The Appellant's Advocate applied for the certified

copy of the impugned Order and the Review Application. The

certified copies were received on 15th December, 2025.

(xxi) Notice of Motion No.4349 of 2025 filed by the

Respondent inter alia seeking ad-interim relief restraining the

Appellant from selling, alienating, transferring, creating third

party rights in or otherwise dealing with the goods supplied by the

Respondent.

(xxii) The present Commercial Appeal from Order was

thereafter filed.

(xxiii) The Respondent claimed that the Appellant has

thereafter continued to advertise and sell the goods being subject

matter of the Commercial Suit No.149 of 2025 including on the

website and on third party platforms.

comao-2-2026.doc

(xxiv) The Reply to the present Commercial Appeal from

Order was filed by the Respondent on 28th January, 2026.

4. Mr. Gaurav Mehta, the learned Counsel appearing for the

Appellant / Original Defendant has submitted that under Order XLVII

Rule 4(2) of the CPC, it is provided that no application for review

should be granted without previous notice to the "Opposite Party" to

enable him to appear and be heard in support of the order of which

review is sought. He has submitted that the Review Application was

filed on 23rd April, 2025 and disposed of by the impugned Order on

25th April, 2025 without notice being given to the Appellant. He has

submitted that notice to the "Opposite Party" under Order XLVII Rule

4 of the CPC is mandatory and non-compliance invalidates the Order.

5. Mr. Mehta has submitted that the Appellant is the

"Opposite Party" and the fact that the Suit was yet to be instituted as

contended by the Respondent does not do away with the requirement

of Notice. He has placed reliance upon the judgment of the Kerala

High Court in Thirumangalath Nelliotan Ammu v. Thirumangalath

Nelliotan Govindar Nair1, paras 3, 4, 5 and 10 and the judgment of

the Andhra Pradesh High Court in B.F. Pushpaleela Devi v. State of 1 AIR 1966 Ker 294.

comao-2-2026.doc

A.P.2, paragraphs 13 - 15 in support of this contention.

6. Mr. Mehta has submitted that the Order dated 17th April,

2025 had been passed by Justice Takalikar (Court No.3). However,

the impugned Order in review has been passed by Justice Mohiuddin

(Court Room 2) in charge of Court Room No.3, while Justice

Takalikar was on leave for two weeks. He has submitted that this is

not a case where the learned Judge who passed the Order dated 17th

April, 2025 sought to be reviewed was not available permanently. He

has submitted that Justice Mohiuddin who passed the impugned

Order had no jurisdiction to pass the impugned Order. The impugned

Order is passed in contravention of Order XLVII Rule 5 of the CPC. He

has referred to the Order XLVII Rule 5 which provides that where the

Judge, or Judges, or any one of the Judges who passed the decree or

made the Order, of which review is applied for continues or continue

to be attached to the Court at the time when the application for a

review is presented and is not or are not precluded by absence or

other cause for a period of two months next after application from

consideration of the decree or order to which the application refers,

such Judge or Judges or any of them shall hear the application and

2 (2002 SCC OnLine AP 716.

comao-2-2026.doc

no other Judge or Judges of the Court shall hear the same.

7. Mr. Mehta has submitted that the learned Judge by

passing the impugned Order has in effect sat in appeal over the Order

dated 17th April, 2025 passed by the co-ordinate bench. The

impugned Order (i) in terms sets aside order dated 17th April, 2025

and (ii) provides no reasoning / grounds for review and (iii) treats

the review application like an appeal.

8. Mr. Mehta has submitted that it is well settled that the

application for review can only be on (i) discovery of new facts /

evidence which was not within the Applicant's knowledge despite

due diligence or could not be produced when the Order was passed

or (ii) on account of mistake or error apparent on the face of the

record or (iii) for other sufficient reasons. He has submitted that

none of these grounds have been made out or even referred to in the

Review Application or impugned Order.

9. Mr. Mehta has submitted that the Review Application

does not plead any grounds for review under Order XLVII of the CPC.

He has submitted that apart from re-arguing merits, the Review

Application proceeds on the basis that the Order dated 17th April,

comao-2-2026.doc

2025 incorrectly records the Plaintiff's submissions. He has submitted

that the Review Application is nothing but an Appeal.

10. Mr. Mehta has submitted that the impugned Order is

really an Order passed in Appeal recording 'erroneous' findings and

reappreciating / rehearing the request for waiver of pre-filing

mediation. Review is not a rehearing of an original matter. The power

of review cannot be confused with appellate power which enables a

superior Court to correct errors. He has in this context placed

reliance upon Kamlesh Verma v. Mayawati3, at paragraphs 14 -15.

11. Mr. Mehta has submitted that in paragraph 5 of the

Review Application, it is contended that the Order dated 17th April,

2025 incorrectly records the Plaintiff's submissions. He has submitted

that it is impermissible for the Plaintiff / Respondent herein to

contend before an in-charge alternative co-ordinate Court that the

Order dated 17th April, 2025 incorrectly records submissions. He has

submitted that it is well settled by the Supreme Court in State of

Maharashtra v. Ramdas Shrinivas Nayak & Anr4, Paragraph 4 that

the statement of facts as to what transpired at the hearing, recorded

3 (2013) 8 SCC 320.

4 (1982) 2 Supreme Court Cases 463.

comao-2-2026.doc

in the judgment of the Court, are conclusive of the facts so stated and

no one can contradict such statements by Affidavit or other evidence.

If a party thinks that the happenings in Court have been wrongly

recorded in a judgment, it is incumbent upon the party, while the

matter is still fresh in the minds of the judges, to call attention of the

very judges who have made the record to the fact that the statement

made with regard to his conduct was a statement that had been

made in error.

12. Mr. Mehta has also placed reliance upon the judgment of

Supreme Court in Ram Bali v. State of U.P5, at paragraph 9 which is

to the same effect. He has also placed reliance upon the judgment of

this Court in Priyanka Communications (India) Pvt. Ltd. & Ors. v.

Tata Capital Financial Services Ltd6, at paragraphs10, 11, 19, 20-21

which is also to this effect.

13. Mr. Mehta has submitted that though the Respondent has

contended that the Appellant's conduct subsequent to the filing of the

Suit demonstrates urgency as the Appellant continues to advertise

and sell goods that are the subject matter of the Suit, in this Appeal,

5 (2004) 10 Supreme Court Cases 598.

6 2021 SCC OnLine Bom 1595.

comao-2-2026.doc

this Court is not deciding whether there was any urgency in filing the

Suit or not. This question is within the domain of the learned Trial

Court. This Court is to consider the legality of the impugned Order

and not to adjudicate the merits of the Respondent's claims regarding

the alleged urgency in filing of the Commercial Suit. He has

submitted that the Commercial Appeal from Order accordingly

requires to be allowed and the impugned Order set aside.

14. Ms. Ankita Singhania, the learned Counsel appearing for

the Respondent / Original Plaintiff has supported the impugned

Order. She has submitted that in an application to obtain exemption

from the Court of the requirement of undertaking pre-institution

mediation, there is no "Opposite Party" as admittedly, the Suit has

not yet been registered or numbered till such time the Court grants

exemption to pre-institution mediation. Thus, Clause (a) of Sub

Section 2 of Rule 4 of Order XLVII of the CPC, which provides for

giving notice to "Opposite Party" is not applicable at the stage of

deciding the Review Application for dispensation of pre-institution

mediation.

15. Ms. Singhania has submitted that the requirement to

comao-2-2026.doc

obtain exemption from the Court of requirement of undertaking pre-

institution mediation is clearly prior to the institution of a

Commercial Suit. A bare reading of Section 12A of the Commercial

Courts Act, 2015 makes it clear that a Suit which does not

contemplate any urgent interim relief shall not be instituted unless

the Plaintiff exhausts the remedy of pre-institution mediation. Thus,

it is clear from the plain reading of Section 12 that unlike clause 14

of the Letters Patent, there is no requirement to give notice

contemplated thereunder.

16. Ms. Singhania has submitted that at the stage of deciding

whether pre-institution mediation requirement can be dispensed with

or not, the lis is only between the Plaintiff and the Court. The reason

being that it is settled law that the Court must decide the application

for dispensation of pre-institution mediation requirement only on the

basis of averments in Plaint taken on a demurer as if the same were

true. Further, the defence of the Defendant is not considered at this

stage at all. She has placed reliance upon the judgment of this Court

in Ultra Media and Entertainment Private Ltd. v. Y Not Films LLP and

Anr7. She has submitted that the Court is only considering whether

7 2024 SCC OnLine Bom 3085 (CCC 15).

comao-2-2026.doc

interim relief has been sought and not whether ultimately the Court

accedes to the Plaintiff's request for interim relief. She has in this

context placed reliance upon Supreme Court judgment in Yamini

Manohar v. TKD Keerthi8.

17. Ms. Singhania has submitted that in an application for

dispensation of pre-institution mediation, the Court is only

considering the Plaint and the documents annexed thereto and

examining if the Plaintiff has pleaded a case for interim relief, as if

the same were true. In this scenario, there is no role of a proposed

Defendant since it is not as if the Defendant is permitted to make out

a case at this stage as to why the interim relief ought not to be

granted. She has submitted that this is also clear from the language

of Section 12A of the Commercial Courts Act, 2015 which states that

the only enquiry that the Court is conducting is whether "a Suit

which does not contemplate any urgent interim relief..."

18. Ms. Singhania has submitted that the Court at the stage

of considering the application for dispensation of the requirement of

pre-institution mediation is only considering whether the Suit

contemplates urgent interim relief or not. She has referred to the 8 (2024) 5 Supreme Court Cases 815.

comao-2-2026.doc

definition of the word "contemplate" as contained in Oxford Learners

Dictionary which is "to think about whether you should do something

or how you should do something".

19. Ms. Singhania has submitted that just as in the case of

Clause 12 of the Letters Patent in Section 12 A of the Commercial

Courts Act, there is no role that the Defendant plays. It cannot be

termed as an "Opposite Party". She has relied upon the judgment in

M/s. Harman Overseas & Ors. v. Dongguan TR Bearing Co. Ltd. &

Anr9., wherein this Court has held that there is no requirement of

giving notice under Clause 12 of the Letters Patent to a Defendant.

20. Ms. Singhania has submitted that in the present case,

since at the time of passing of the Order dated 17th April, 2025 as

well as the impugned Order dated 25th April, 2025, the Suit wasn't

even registered, there is no question of giving the Defendant a notice.

21. Ms. Singhania has submitted that the Defendant has not

been prejudiced by lack of notice and / or not being present at the

time of passing of the Order dated 17th April, 2025 as there was no

role of the proposed Defendant at that stage. She has submitted that 9 Appeal No.340 of 2015 in Leave Petition No.286 of 2013 in Suit No.674 of 20134 with companion matters dated 4th August, 2017.

comao-2-2026.doc

a proposed Defendant could in no way have contributed to the facts

under review in the impugned Order dated 25th April, 2025, which

were once again between the Court and the Plaintiff. She has placed

reliance upon the judgment of the Calcutta High Court in Surendra

Prosad Lahiri Choudhuri v. Aftabuddin Ahmed10 and Janki Nath Hore

and Ors. v. Prabhasini Dasi11 in this context.

22. Ms. Singhania has submitted that in Patil Automation

Private Ltd. & Ors. v. Rakheja Engineers Private Ltd 12, the Supreme

Court has considered what constitutes institution of Suit and in that

context has held that the act of numbering the Plaint and inclusion in

the register of Suits alone would constitute the institution of Suit.

She has submitted that in the present case the Suit had not been

instituted as it had not been numbered and the application for

exemption from pre-institution mediation was prior to the institution

of the Suit.

23. Ms. Singhania has also dealt with the submission of the

Appellant that the alternate Judge had no jurisdiction. She has

submitted that under Order XLVII Rule 5 of the CPC, the time

10 AIR 2022 Calcutta 234.

11 1915 (22) CLJ 99.

12 (2022) 10 Supreme Court Cases 1.

comao-2-2026.doc

stipulated viz. period of two months of non-availability of regular

Court of the learned Judge who had passed the Order, is not

sacrosanct. She has submitted that this period of time varies and the

two months of absence cannot be held to be mandatory. She has

submitted that in the event of urgency, the Plaintiff may move the

alternate Judge to review the Order passed by the regular Court. She

has referred to the impugned Order and in particular the finding

therein that the Plaintiff had brought to the notice of the alternate

Judge the relevant pleadings in the Plaint and prayer clause (c) in

which the Plaintiff was seeking injunction and certain directions to

the Defendant and upon considering these aspects the alternate

Judge has considered urgency and heard the Review Petition.

24. Ms. Singhania has also referred to the paragraph 3 of the

impugned Order wherein the alternate Judge has referred to the

decision of the Karnataka High Court in Shivappa Mallappa Jigalur

and Ors. v. The LAO and Asstt. Commissioner and Ors 13, as well as

the judgment of the Delhi High Court in Rajiv Lochan v. Shri

Narender Nath14 which have been cited by the Counsel for the

Plaintiff. The Delhi High Court has held that it is true that the general

13 MANU/KA/0163/2004.

14 AIR 2004 Delhi 48.

comao-2-2026.doc

principle, for very good reason, is that a review must always be heard

by the same Judge or by the same Court but there are situations in

which this is not possible particularly where the same judicial officer

is not available and in this situation it is very well settled law that

any other Court of competent jurisdiction can hear the case. She has

submitted that this is one such situation where the Plaintiff having

pleaded urgency and sought prayer had made out a case for moving

the alternate Judge.

25. Ms. Singhania has accordingly submitted that there is no

merit in the present Commercial Appeal and that the same may be

dismissed.

26. Having considered the submissions, there have been

arguments addressed regarding the applicability of Order XLVII Rule

4(2)(a) to a review of an Order passed in an application for

dispensation of pre-institution mediation. The said provision provides

for giving notice to the "Opposite Party" and that no application for

review should be granted without previous notice to the "Opposite

Party" to enable him to appear and be heard in support of the order

of which review is sought. However, these arguments are not

comao-2-2026.doc

required to be considered in the present matter and are best reserved

to a matter where the issue requires consideration. This is in view of

the fundamental issue which arises herein namely whether in the

present circumstances the alternate Judge could have entertained the

application for review of the Order passed by a coordinate bench. In

answering this issue it is pertinent to note that the alternate Judge in

the present case has entertained the Review Application and passed

the impugned Order when the coordinate bench who had passed the

Order in review was on a leave for merely two weeks.

27. It is provided in Order XLVII Rule 5 of the CPC that

where the learned Judge who has made the Order for which the

review is applied for, continues to be attached to the Court at the

time when the application for review is presented, and is not

precluded by absence or other cause for a period of two months next

after the application from consideration of the Order to which the

application refers, such Judge shall hear the application, and no

other Judge of the Court shall hear the same. Thus, in our considered

view there is a clear violation of this provision in the present case by

the alternate Judge having heard the Review Application of the

Respondent and passing the impugned Order, when the coordinate

comao-2-2026.doc

bench who had passed the Order under review was available after

the two weeks leave.

28. The alternate Judge in the impugned Order has

proceeded on the premise of urgency for hearing the Review Petition

on the ground that the Plaintiff had pleaded urgency in the Plaint,

particularly paragraphs 3 and 8 of the Plaint and sought prayer

Clause (c) viz., injunction and direction to the Defendant. However,

the alternate Judge lost sight of the cause of action pleaded in

paragraph 11 of the Plaint viz. having arisen on 4th September, 2024.

29. Although, we are not called upon to determine urgency

in the filing of the Suit, the alternate Judge was enjoined to consider

the pleadings as a whole and from which it is apparent that the

Respondent could very well have moved the learned Judge who had

passed the Order under review upon his having resumed charge of

Court Room No.3 after two weeks.

30. It has been contended by Ms. Singhania on behalf of the

Respondent that the period of two months absence prescribed in

Order XLVII Rule 5 of the CPC of non-availability of the Judge who

passed the Order under review, is not mandatory. However, it is clear

comao-2-2026.doc

from this provision that the Judge who has passed the order under

review and no other Judge of the Court shall hear the application for

review, if the judge is available within the prescribed period of two

months. This period of absence may be shorter provided the

Applicant cannot wait any longer for hearing of his review

application which certainly is not the case here. Further, there is no

pleading which would warrant the application of review to be moved

before the alternate Judge by not waiting for an additional week

when the coordinate Court who had passed the Order under review

was available.

31. There is much merit in the submission on behalf of the

Appellant that the alternate Judge who has passed the impugned

Order has infact sat in appeal over the Order dated 17th April, 2025

passed by the coordinate bench. This is borne out from the impugned

Order which sets aside the Order dated 17th April, 2025 by providing

no reasons / grounds of review and treating the Review Application

like an Appeal. It is well settled that the power of review cannot be

confused with appellate power which enables a superior Court to

correct errors. The judgment of the Supreme Court in Kamlesh Verma

comao-2-2026.doc

v. Mayawati15, is apposite.

32. From a perusal of the Review Application and in

particular paragraph 5 thereof, it is apparent that the Respondent has

contended that the Order dated 17th April, 2025 incorrectly records

the Plaintiff's submissions. It is impermissible for the Respondent to

contend before an in-charge alternate coordinate Court that the

Order dated 17th April, 2025 incorrectly records submissions. The

judgments of the Supreme Court in State of Maharashtra v. Ramdas

Shrinivas Nayak & Anr (Supra) and Ram Bali (Supra) as well

Judgment of this Court in Priyanka Communications (India) Pvt. Ltd.

& Ors. (Supra) have held that, if a party thinks that the happenings

in a Court have been wrongly recorded in a judgment, it is incumbent

upon the party while the matter is still fresh in the minds of the

judges, to call attention of the very judges who have made the record

to the fact that the statement made with regard to his conduct was a

statement that had been made in error. From these judgments it is

clear that the learned Judge who had passed the Order dated 17th

April, 2025 should have been moved in the event the Plaintiff sought

for correction of alleged errors in the statements of the Plaintiff

15 (2013) 8 SCC 320.

comao-2-2026.doc

recorded in the said Order.

33. Accordingly, we find that the alternate Judge could not

have heard the Review Application filed by the Respondent herein

and passed the impugned Order.

34. We make the Commercial Appeal absolute by setting

aside the impugned Order.

35. The Commercial Appeal from Order is accordingly

disposed of. There shall be no order as to costs.

[ ADVAIT M. SETHNA, J. ] [ R.I. CHAGLA J. ]

36. The learned Counsel appearing for the Respondent has

sought a stay of the said judgment and order. We do not consider it

appropriate to grant a stay in favour of the Respondent in view of the

findings that the alternate Judge could not have entertained the

application for review or passed the impugned order thereon, having

regard to the provisions of Order XLVII Rule 5 of the Code of Civil

Procedure, 1908.

37. Accordingly, the request for stay stands rejected.

 [ ADVAIT M. SETHNA, J. ]                                 [ 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