Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alok Saraf And Ors vs Shyam Sundar Nangalia And Ors
2025 Latest Caselaw 1770 Cal/2

Citation : 2025 Latest Caselaw 1770 Cal/2
Judgement Date : 16 June, 2025

Calcutta High Court

Alok Saraf And Ors vs Shyam Sundar Nangalia And Ors on 16 June, 2025

Author: Arijit Banerjee
Bench: Arijit Banerjee
OCD-7
                      IN THE HIGH COURT AT CALCUTTA
                         Civil Appellate Jurisdiction
                                 ORIGINAL SIDE
                           (COMMERCIAL DIVISION)

                               APOT/160/2025
                                    WITH
                               EC-COM/9/2025
                           IA NO: GA-COM/1/2025

                          ALOK SARAF AND ORS
                                  VS
                     SHYAM SUNDAR NANGALIA AND ORS

  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. Surendra Dube, Adv.
                                                                     Mr. Ishan Saha, Adv.
                                                             Mr. Ramendu Agarwal, Adv.
                                                                  Ms. Rishika Goyel, Adv.
                                                                      ...for the appellants.

                                                          Mrs. Amita Panja Moulick, Adv.
                                                            Mr. Saptarshi Banerjee, Adv.
                                                          Mr. Siddhartha Banerjee, Adv.
                                                             Ms. Shivangi Agarwal, Adv.
                                                                  ...for the respondents.




                           Dictated by Arijit Banerjee, J.

The Court: Affidavit of service filed in Court today be kept with the

records.

This appeal is directed against a judgment and order dated May 20,

2025, whereby the execution application of the appellants being EC-COM No. 9

of 2025 was dismissed by a learned Judge of this Court.

In short, the material facts appear to be that business disputes arose

between the parties hereto. The parties entered into a mediation agreement.

According to the appellants, a settlement agreement was arrived at before the

mediator. The same is deemed to be an award under the Arbitration and

Conciliation Act, 1996. Accordingly, the appellants put the award in execution

by filing the aforesaid execution application.

It appears that the settlement agreement contained a clause for

resolution of disputes arising out of the settlement agreement through

arbitration. Noting the same, the learned Single Judge has held that in view of

such clause, no final award can be said to be in existence which can be

enforced by way of execution. Accordingly, the appellants' application was

dismissed. Hence this appeal.

We propose to hear out the appeal. We are told that all papers that were

available before the learned Single Judge are before us as annexures to the

stay petition. The stay petition shall be treated as an informal paper book. All

formalities are dispensed with. Since the respondent nos. 1, 2, 3 and 6 are

represented through learned counsel, notice of appeal is deemed to be waived

by those respondents. Let the appellants serve notices on the other

respondents intimating that this appeal will be listed for hearing on June 23,

2025 under the appropriate heading amongst the first three items.

Learned Advocate for the appearing respondents takes the point of

maintainability of the appeal. The same shall be considered on the next date.

The stay application stands disposed of.

Leave is granted to the appellants to file a certified copy of the impugned

order in Court today.

(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