Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Biswajeet Kumar Paswan vs Shakambhariispat And Power Ltd
2025 Latest Caselaw 1047 Cal/2

Citation : 2025 Latest Caselaw 1047 Cal/2
Judgement Date : 11 August, 2025

Calcutta High Court

Biswajeet Kumar Paswan vs Shakambhariispat And Power Ltd on 11 August, 2025

OCD-3
                               ORDER SHEET

                     IN THE HIGH COURT AT CALCUTTA
                          COMMERCIAL DIVISION
                              ORIGINAL SIDE

                            CS-COM/110/2025

                      BISWAJEET KUMAR PASWAN
                                VS
                  SHAKAMBHARIISPAT AND POWER LTD.

 BEFORE:
 The Hon'ble JUSTICE KRISHNA RAO
 Date: August 11, 2025.
                                                                     Appearance :
                                                       Ms. Ujjaini Chatterjee, Adv.
                                                  Mr. Debabrata Chakrabarti, Adv.
                                                                 ... for the plaintiff


  1.

The plaintiff has filed the present suit praying for a sum of

Rs.68,95,641.82 along with interest at the rate of 18 % per annum.

The plaintiff has also prayed for dispensation of provisions of Section

12A of the Commercial Courts Act, 2015.

2. The plaintiff says that the plaintiff has supplied materials to the

defendant from time to time in terms of the agreement entered

between the parties and the materials supplied by the plaintiff were

duly accepted by the defendant. There was a due for a sum of

Rs.67,26,466.58 and the plaintiff has made several requests to the

defendant for payment of the balance amount but the defendant

failed to pay the amount.

3. It is submitted by the Learned Counsel for the plaintiff that the

defendant has admitted the claim of the plaintiff but the defendant

has not paid the amount.

4. Learned Counsel for the plaintiff submits that several

communications by way of e-mails have been exchanged between the

parties and lastly, the plaintiff has even given an offer to the

defendant that the plaintiff will accept the amount by giving a

minimum 25% discount on the total pending amount but in spite of

the same, the defendant has not come forward to pay the dues of the

plaintiff and as such, the plaintiff has filed the present suit.

5. Counsel for the plaintiff prays for leave under Section 12A of the

Commercial Courts Act on the ground that the defendant has

admitted the claim of the plaintiff and in spite of several

communications, the defendant has not paid the amount and

recently, the plaintiff came to know that the accounts of the

defendant undergoing fresh auditing wherefrom several claims of the

creditors of the target entity being ESS DEE Aluminium Limited may

be removed or extinguished by the current management of the

defendant.

6. Counsel for the plaintiff submits that the plaintiff has made attempts

so that the matter can be resolved but the defendant has not come

forward for making payment of the amount though the defendant has

admitted the amount and as such, no purpose would be served by

initiating pre-institution mediation process.

7. Counsel for the plaintiff has relied upon the judgment in the case of

Riveria Commercial Developers Ltd. vs. Brompton Lifestyle

Brands Pvt. Ltd. reported in 2022 SCC OnLine Del 4624 and

submitted that in the said case also the defendant had admitted the

claim of the plaintiff and the Delhi High Court has considered that

the plaintiff has filed an application for judgment upon admission

and Section 12A of the Commercial Courts Act which does

contemplate any urgent relief under the Commercial Courts Act shall

not be instituted unless the plaintiff exhausts the remedy of pre-

institution mediation but in the said case, the plaintiff has prayed for

urgent relief and as such, the Delhi High Court has granted leave

under Section 12A of the Commercial Courts Act.

8. Counsel for the plaintiff has further relied upon the judgment in the

case of Ganga Taro Vazirani vs. Depak Raheja reported in 2021

SCC OnLine Bom 195 and submitted that Section 12A of the

Commercial Courts Act is a procedural provision and there is no

absolute embargo in instituting the suit unless the plaintiff exhausts

the remedy of mediation. She submits that in the case, the Hon'ble

Bombay High Court considering the correspondences between the

parties wherein the parties tried to resolve their dispute before

approaching the Court but the said attempts failed and accordingly,

the Court has held that no purpose would be served by sending the

matter to pre-mediation process.

9. Considering the judgments relied upon by the plaintiff, this Court

finds that in the present case the plaintiff has filed the suit claiming

an amount of Rs. 67,26,466/- along with interest at the rate of 18 %

per annum. Though the plaintiff has made several correspondences

with the defendant and even the plaintiff was ready to accept the

amount by giving 25 % discount on amount due and payable but the

defendant has not come forward. Taking into consideration of the

above, this Court does not find that there is any urgency in the

matter. The plaintiff has to satisfy the Court for dispensation of

provisions of Section 12A of the Commercial Courts Act that there is

an urgency to move the said application but here only the contention

of the plaintiff that the defendant has admitted the claim of the

plaintiff and the plaintiff has shown urgency that the plaintiff intends

to file an application for judgment upon admission and such, this

Court finds that the plaintiff does not come within the purview to

grant dispensation under Section 12A of the Commercial Courts Act.

Accordingly, prayer for leave under Section 12A of the Commercial

Courts Act is refused. However, the plaintiff is at liberty to approach

for pre-mediation process and if the matter is not settled before the

mediation centre, the plaintiff is at liberty to file a fresh suit.

10. As the Court has not admitted the plaint by granting leave under

Section 12A of the Commercial Courts Act, accordingly, the

department is directed to refund the Court Fees to the plaintiff with

liberty to use the said Court Fees if the plaintiff intends to file a fresh

suit for same cause of action.

11. CS-COM/110/2025 is dismissed with the above observation.

(KRISHNA RAO, J.)

RS

 
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