Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jcc India Private Limited And Anr vs Til Limited
2025 Latest Caselaw 3386 Cal/2

Citation : 2025 Latest Caselaw 3386 Cal/2
Judgement Date : 5 December, 2025

[Cites 0, Cited by 0]

Calcutta High Court

Jcc India Private Limited And Anr vs Til Limited on 5 December, 2025

OD 1

                                ORDER SHEET
                               CS-COM/57/2025
                    IA NO:GA-COM/1/2025, GA-COM/2/2025
                       IN THE HIGH COURT AT CALCUTTA
                            COMMERCIAL DIVISION
                                ORIGINAL SIDE

                    JCC INDIA PRIVATE LIMITED AND ANR.
                                     VS
                                TIL LIMITED


  BEFORE:
  The Hon'ble JUSTICE OM NARAYAN RAI
  Date: 5th December, 2025.



                                                                        Appearance:
                                                        Mr. Nirmalya Dasgupta, Adv.
                                                                 Mr. R.L. Mitra, Adv.
                                                            Ms. Priyanka Dhar, Adv.
                                                                   ...for the plaintiffs

                                                         Mr. Sourojit Dasgupta, Adv.
                                                      Mr. Vishwarup Acharyya, Adv.
                                                                 ...for the defendant


       The Court:

       In Re: IA NO:GA-COM/1/2025 in CS-COM/57/2025:

       1.

Mr. Nirmalya Dasgupta, learned advocate appearing for the plaintiffs

has pressed his application for judgment on admission.

2. Mr. Dasgupta has taken this Court through the application as well as

the order dated June 18, 2025, by which this Court had granted an

interim order of injunction in terms of prayer (b) of the application. The

interim order of injunction granted on June 18, 2025 kept on being

extended and is to continue till January 30, 2026.

3. Mr. Dasgupta submits that in view of the invincible case made out by

the plaintiffs, this Court should pass a judgment and decree upon

admission.

4. Mr. Sourojit Dasgupta, learned advocate, appearing for the defendant

submits that although this Court had directed affidavit-in-opposition to

the said application to be filed by a particular date, yet, the same could

not be prepared and filed in time. It is further submitted that due to

inadvertence on the part of the learned advocates representing the

defendant, prayer for extension of time to file affidavit could not be

made on the last two occasions when the matter was taken up by this

Court. He submits that the affidavit-in-opposition is ready with him

and seeks leave to file the same today.

5. Such prayer is opposed by Mr. Dasgupta. learned Advocate representing

the plaintiff.

6. Although the request for leave to file the affidavit-in-opposition today

has been opposed by the learned Mr. Dasgupta, learned advocate

appearing for the plaintiffs, yet, keeping in view the fair admission by

Mr. Dasgupta, learned advocate appearing for the defendant that the

mistake in not seeking extension had been committed by the learned

advocates representing the defendant, this Court is minded to grant

leave to the defendant to file the affidavit-in-opposition. The affidavit-in-

opposition is accordingly taken on record. A copy thereof has been

served upon the learned Advocate for the plaintiff.

7. Mr. Sourojit Dasgupta, learned advocate for the defendant submits that

the management of the defendant company was changed and the

process of taking over by the new management ultimately got concluded

only by January 24, 2024. It is submitted that in such process, the

bank account of the defendant which has been indicated in prayer (b) of

the plaintiffs' application for judgment on admission (IA No.GA-

COM/1/2025), was closed and the monies lying there were shifted to

different account. It is submitted that at the time when the interim

order dated June 18, 2025 was passed, the account indicated in payer

(b) of the said application (Bank Account No.0728083000000017

maintained with South Indian Bank Limited, Corporate Branch at

Church Lane, Kolkata - 700 001) did not exist in the name of the

petitioner.

8. The defendant owes an explanation to the Court as to why this fact was

not brought to the notice of the Court on the several occasions when the

matter was taken up by Court subsequent to the order dated June 18,

2025 being passed.

9. Although the order dated June 18, 2025 was passed ex parte, yet, on all

the subsequent dates starting from July 16, 2025 to November 26,

2025, the defendant was represented but it was never brought to the

notice of the Court that the order of injunction which was passed on

June 18, 2025 was actually ineffective because of the non-existence of

the very account to which the said order applied.

10. The defendant shall therefore file an affidavit explaining as why the

fact of non-existence of Bank Account No.0728083000000017

maintained with South Indian Bank Limited, Corporate Branch at

Church Lane, Kolkata - 700 001 was not brought to the notice of the

Court. In the said affidavit the petitioner shall also disclose the balance

in the bank accounts mentioned in paragraph 29 (Page 11 of the

affidavit-in-opposition). Such affidavit shall be filed within two weeks

from date.

11. Mr. Nirmalya Dasgupta submits that he reserves his right to file

affidavit-in-reply to the affidavit-in-opposition used by the defendant

and may seek time therefore upon seeing the affidavit directed to be

filed by this order.

12. In view of the fact that the aforesaid account in resepect whereof the

order dated June 18, 2025 had been passed, does not exist anymore

and that the Court had on being satisfied that the plaintiffs had made

out a prima facie case passed an order of injunction thereby restraining

the defendant from withdrawing any sum from the said bank account

without keeping aside a sum of Rs.30,00,000/- towards the claim of the

plaintiffs with regard to the principal sum claimed in the suit, in the

changed fact situation, this Court directs that the defendant and/or its

men and agents, shall stand restrained from withdrawing any sum from

the following accounts without keeping aside a sum of Rs.30,00,000/-

towards the claims of the plaintiffs with regard to the principal amount

as prayed for in prayer (b) of the application for judgment on admission

(IA No.GA-COM/1/2025):

a) Current Account bearing number 924030039680305, maintained

with Axis Bank Limited, Shakespeare Sarani Branch.

b) Current Account bearing number 650014156394, maintained with

Indusind Bank, Upper Wood Street Branch.

c) Current Account bearing number 20500032351770, maintained with

Bandhan Bank, Hazra Branch.

13. It is clarified that such sum of Rs.30,00,000/-, may be set

apart/kept aside either as a whole in any one of these three accounts or

cumulatively in all the three accounts.

In Re: IA NO:GA-COM/2/2025 in CS-COM/57/2025:

14. Affidavit-in-opposition filed on behalf of the plaintiffs to the

application and the affidavit-in-reply filed on behalf of the defendant to

the opposition filed by the plaintiffs are taken on record.

15. List this matter for further consideration on December 19, 2025.

(OM NARAYAN RAI, J.) B.Pal

 
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