Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Srei Infrastructure Finance Limited ... vs Orissa Steel Expressway Private ...
2025 Latest Caselaw 1767 Cal/2

Citation : 2025 Latest Caselaw 1767 Cal/2
Judgement Date : 16 June, 2025

Calcutta High Court

Srei Infrastructure Finance Limited ... vs Orissa Steel Expressway Private ... on 16 June, 2025

Author: Arijit Banerjee
Bench: Arijit Banerjee
OCD-6
                      IN THE HIGH COURT AT CALCUTTA
                         Civil Appellate Jurisdiction
                                 ORIGINAL SIDE
                           (COMMERCIAL DIVISION)

                               APOT/143/2025
                                    WITH
                              AP-COM/248/2025
                           IA NO: GA-COM/1/2025

             SREI INFRASTRUCTURE FINANCE LIMITED AND ANR.

                                  VS
                ORISSA STEEL EXPRESSWAY PRIVATE LIMITED

  BEFORE:
  The Hon'ble JUSTICE ARIJIT BANERJEE
                     AND
  The Hon'ble JUSTICE RAI CHATTOPADHYAY
  Date : June 16, 2025.


                                                                       Appearance:
                                                              Mr. Jishnu Saha, Sr. Adv.
                                                           Mr. Debnath Ghosh, Sr. Adv.
                                                     Ms. Pubali Sinha Chowdhury, Adv.
                                                        Mr. Biswaroop Mukherjee, Adv.
                                                          Ms. Rajeshwari Prasad, Adv.
                                                                    ...for the appellants.

                                                       Mr. Jishnu Chowdhury, Sr. Adv.
                                                                    Mr. Rohit Das, Adv.
                                                            Ms. Kishwar Rahman, Adv.
                                                                   Ms. Sristy Roy, Adv.
                                                                  ...for the respondent.




                           Dictated by Arijit Banerjee, J.

The Court: This appeal is directed against a judgment and order dated

April 28, 2025, which is interim in nature, in the sense that the appellants'

application under Section 9 of the Arbitration and Conciliation Act, 1996, is

still pending before the learned Single Judge. The appellants say that it has a

huge money claim against the respondent to whom it had lent and advanced

substantial sums of money. The respondent was unable to repay the loan. An

agreement was entered into by and between the appellants and the respondent

to the effect that the respondent was assigning the award that it expected to

obtain in an arbitration against National Highway Authority of India. That

arbitration culminated in an award of about approximately Rs.322 crores in

favour of the present respondent. The appellants say that if the respondent is

allowed to withdraw the said sum of money, the appellants' right under their

agreement with the respondent will be rendered nugatory. Accordingly, the

appellants approached the learned Single Judge with an application under

Section 9 of the 1996 Act in view of there being an arbitration clause in the

agreement between the appellants and the respondent. We are also told that

the appellants have issued notice under Section 21 of the 1996 Act invoking

the arbitration clause.

The learned Judge has passed a limited interim order and has directed

exchange of affidavits. Being aggrieved, the appellants are before us.

Since the appellants' application under Section 9 is yet to be considered

and disposed of finally, we are not inclined to interfere, at this stage.

Time for the respondent to file affidavit-in-opposition to the appellants'

petition under Section 9 is extended by a week from date (June 23, 2025). The

appellants will be at liberty to file their reply thereto, within a week thereafter

(June 30, 2025). The parties would be at liberty to mention the matter before

the learned Single Judge upon completion of affidavits and may make a prayer

for some precedence in hearing the matter.

The appeal and the connected applications are disposed of accordingly.

We clarify that we have not addressed the merits of the case at all.

Let the interim order that has been passed by the learned Single Judge

continue till the end of July, 2025, or until further order of the learned Single

Judge, whichever is earlier.

(ARIJIT BANERJEE, J.)

(RAI CHATTOPADHYAY, J.)

KB AR (CR)

 
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 : MAIMS

 
 
Latestlaws Newsletter