Citation : 2023 Latest Caselaw 884 Cal/2
Judgement Date : 5 April, 2023
ORDER SHEET
OD-35
IA No. GA 1 of 2023
In
CS No. 9 of 2023
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISIDICTION
FARINNI LEATHER PRIVATE LIMITED
VERSUS
SUGAN LEASING PRIVATE LIMITED
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 5th April, 2023.
Appearance:
Mr. Chayan Gupta, Adv.
Mr. Shayak Mitra, Adv.
Mr. Pourush Bandopadhyay, Adv.
Mr. Abhijit Sarkar, Adv.
For the plaintiff.
Mr. Rajarshi Dutta, Adv.
Ms. Sananda Ganguli, Adv.
Mr. Sarbajit Mukherjee, Adv.
Mr. Shubradip Roy, Adv.
For the defendant.
The Court :- Affidavit in opposition filed in Court today is taken on
record.
This is an application by the plaintiff, inter alia, for judgment upon
admission. The plaintiff says that a sum of Rs. 25 lakhs was given as
temporary accommodation loan. The payment was through National
Electronic Fund Transfer (in short NEFT) and as such receipt thereof cannot
be denied by the defendant. The defendant has paid interest after deducting
tax at source (TDS) which is evident from the Form-26AS filed under the
provisions of Income Tax Act, 1961. The plaintiff also says that there are
balance confirmation duly signed and sealed by the defendant as also a
cheque for Rs. 25 lakhs issued by the defendant which was, however, not
presented at the request of the defendant. The defendant on the other hand
disputes the signature on the balance confirmation, but is not in a position
to dispute the receipt of the money, payment of interest and the issuance of
cheque. The defendant, however, denies the quantum of interest as claimed
by the plaintiff.
After hearing the parties, let this matter appear on 12th April, 2023
for further consideration.
(ARINDAM MUKHERJEE, J.)
snn
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!