Citation : 2024 Latest Caselaw 295 Cal/2
Judgement Date : 29 January, 2024
OCD-6
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Commercial Division]
CS/388/2014
IA NO: GA/24/2019 (Old No: GA/434/2019), GA/25/2019, GA/26/2019,
GA/27/2019, GA/34/2020 (Old No:GA/328/2020),
GA/35/2020 (Old No:GA/329/2020), GA/36/2020(Old No:GA/330/2020),
GA/37/2020(Old No:GA/1047/2020), GA/39/2020, GA/40/2021,
GA/41/2021, GA/42/2021, GA/43/2021
JASPER MOTORS PRIVATE LIMITED AND ANR
VS
BASANTEE ECODRIVE PRIVATE LIMITED AND ORS
BEFORE:
The Hon'ble JUSTICE KRISHNA RAO
Date : January 29, 2024.
Appearance:
Mr. Kanishk Sinha ...Appears in person
Ms. Amrita Panja Moulick, Adv.
... for the defendant no.2
The Court: Mr. Kanishk Sinha is appearing in person on behalf of
the plaintiff. Ms. Amrita Panja Moulick, learned counsel, is appearing for
the defendant no.2.
In the present suit there are altogether 157 defendants, out of
which, the defendant nos. 2, 3, 8, 134, 139, 135, 137, 138, 140 and 145
have filed their written statement.
As per the office report, the written statement along with the
counterclaim filed by the defendant no.2, is defective and till date, the
defendant no.2 has not cured the said defects in the written statement
along with the counterclaim.
Counsel for the defendant no.2 prays for two weeks' time to take
appropriate steps to cure the defects as pointed out by the department
during the scrutiny of the written statement filed by the defendant no.2.
Mr. Kanishk Sinha, appearing in person on behalf of the plaintiff,
has handed over the service report wherein it reveals that defendant nos.
16, 23, 25, 34, 38, 60, 66, 74, 84, 89, 92, 110, 111, 112, 114, 115, 118,
121, 123, 128, 148, 17, 27, 31, 36, 37, 39, 42, 44, 47, 50, 52, 56, 57, 59,
62, 63, 64, 67, 69, 71, 72, 76, 77, 80, 81, 82, 86, 87, 90, 91, 94, 96, 98,
99, 102, 104, 120, 125, 126, 127, 130, 131, 19, 20, 29, 45, 49, 85, 95, 100,
124, 129, 22, 28, 35, 58, 70, 40, 46, 51, 54, 61, 79, 93, 132, 103, 133 have
not been served and subsequently, as per the order passed by this Court,
the plaintiff has published the notice in the newspaper and only after
publishing the newspaper, the defendant nos. 3, 8, 134, 139, 135, 137,
138, 140 and 145 have entered appearance.
Accordingly, except the defendant no. 2 and 3, 8, 134, 139, 135,
137, 138, 140 and 145, the suit may be placed as undefended against the
other defendants.
The plaintiff has filed an application being GA/37/2020 praying
for summary judgment.
Counsel for the defendant no.2 prays for time to file affidavit in
opposition in connection with GA/37/2020.
Let affidavit in opposition be filed within two weeks. Reply thereto,
if any, be filed within a week thereafter.
List the matter on 27th February, 2024 for hearing of
GA/37/2020.
(KRISHNA RAO, J.)
RS
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!