Citation : 2024 Latest Caselaw 38 Cal/2
Judgement Date : 8 January, 2024
O-7 & 8
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Commercial Division)
AP/758/2023
THE BIHAR MEDICAL SERVICES
AND INFRASTRUCTURE CORPORATION LIMITED
VS
BAID POWER SERVICES PRIVATE LIMITED
AMRITA PANDEY RAM RATAN MODI
With
AP/757/2023
IA NO: GA/1/2023, GA/2/2023
IA NO: GA/1/2023, GA/2/2023
THE BIHAR MEDICAL SERVICES
AND INFRASTRUCTURE CORPORATION LIMITED
VS
BAID POWER SERVICES PRIVATE LIMITED
AMRITA PANDEY RAM RATAN MODI
BEFORE:
The Hon'ble JUSTICE MOUSHUMI BHATTACHARYA
Date : 8th January, 2024.
Appearance:
Mr. Kumar Manish, Adv.
Mr. Surendra Kumar, Adv.
Ms. Amrita Pandey, Adv.
...for the petitioner
Mr. Pranit Bag, Adv.
Mr. Anuj Mishra, Adv.
Ms. Ahiddhima Mukherjee, Adv.
...for the respondent
The Court: Learned counsel appearing for the award-holder, who also
seeks to file an application of the execution of the award, prays that the matter
be adjourned for a fortnight. The basis of the prayer is that the Division Bench
is due to hear an appeal filed by the award-holder from a judgment passed by a
Co-ordinate Bench which would have a bearing on the award-holder's
arguments of the Section 34 application being filed out of time.
List this matter on 22nd January, 2024 as prayer for on behalf of the
award-holder.
(MOUSHUMI BHATTACHARYA, J.)
T.O. A.R.(C.R.)
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!