Citation : 2024 Latest Caselaw 2253 Cal/2
Judgement Date : 2 July, 2024
OCD-5 & 6
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
[Commercial Division]
IA NO. GA-COM/1/2024
IN CS-COM/564/2024
BRAVO SPONGE IRON PRIVATE LIMITED
-VS-
BIRAT CHANDRA DAGARA
&
IA NO. GA-COM/1/2024
IN CS-COM/565/2024
SHAKAMBARI ISPAT AND POWER LIMITED
-VS-
BIRAT CHANDRA DAGARA
BEFORE:
The Hon'ble JUSTICE KRISHNA RAO
Date : July 2, 2024.
Appearance:
Mr. Kumarjit Banerjee, Adv.
Ms. Sanchari Chakraborty, Adv.
Mr. Sourajit Dasgupta, Adv.
Ms. Tanishika Khandelwal, Adv.
...for the plaintiff/petitioner
Mr. Ratnanko Banerji, Sr. Adv.
Mr. Jayanta Sengupta, Adv.
Mr. S. Banerjee, Adv.
Mr. Rahul Auddy, Adv.
Mr. A. Goopta, Adv.
...for the defendant/respondent
The Court: Mr. Kumarjit Banerjee, learned advocate, is appearing for
the plaintiff/petitioner and Mr. Ratnanko Banerji, learned Senior advocate, is
appearing for the defendant/respondent.
Counsel for the plaintiff has filed an application being GA-
COM/1/2024 for judgment upon admission.
Counsel for the plaintiff has concluded his argument.
Counsel for the defendant has argued the matter at length but due to
paucity of time, the argument could not be completed.
List the matter on 9th July, 2024 as "Part Heard".
(KRISHNA RAO, J.)
S.De
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!