Citation : 2025 Latest Caselaw 73 Cal/2
Judgement Date : 5 May, 2025
OCD-9
APOT/82/2025
With
AP-COM /1068/2024
IA NO: GA-COM/1/2025
IN THE HIGH COURT AT CALCUTTA
Commercial Appellate Division
ORIGINAL SIDE
SIVA STORES AND ORS.
-VS-
URGO CAPITAL LIMITED
BEFORE:
The Hon'ble JUSTICE ARIJIT BANERJEE
The Hon'ble JUSTICE OM NARAYAN RAI
Date : 5th May, 2025.
Appearance:
Mr. Sourajit Dasgupta Adv.
Mr. Pujon Chatterjee, Adv.
Mr. Aniket Chaudhury, Adv.
Mr. Sutosom Bhattacharyya, Adv.
...for the appellant
Mr. Paritosh Sinha, Adv.
Mr. K. K. Pandey, Adv.
Mr. Ritoban Sarkar, Adv.
Ms. Pooja Sett, Adv.
Ms. Mallika Bothra, Adv.
...for the respondent
The Court: By consent of the parties, the appeal and the connected
application are taken up together.
This appeal is directed against a judgment and order dated February
19, 2025, whereby the respondent's application under Section 9 of the
Arbitration and Conciliation Act, 1996 was disposed of by restraining the
present appellants from dealing with, transferring, alienating or changing the
nature and character of the secured assets.
Learned advocate for the appellants says that before the impugned
order was passed, the Learned Judge ought to have recorded at least a prima
facie satisfaction of the existence of an undisputed arbitration clause and
that there is a prima facie case for granting injunction. The same not having
been done, the order impugned ought to be set aside.
We see that on the day the impugned order was passed, nobody
appeared for the present appellants before the Learned Single Judge. The
Learned Judge noted that on an earlier occasion a learned advocate had
appeared through video conferencing facility. On the day the impugned
order was passed, the appellants herein, being the respondents before the
Learned Single Judge, were not represented.
Since the appellants herein chose not to appear before the Learned
Single Judge on the day the impugned order was passed, we are not inclined
to interfere with the order. This will not prevent the appellants from
approaching the Learned Single Judge with an appropriate application, if
they are so advised.
This order will also not prevent the appellants from urging all points
including the point of existence of a valid arbitration clause before the
arbitral forum or any other forum that may be available to the appellants in
accordance with law.
APOT/82/2025 along with IA NO.GA-COM/1/2025 are disposed of.
(ARIJIT BANERJEE, J.)
(OM NARAYAN RAI, J.)
kc
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!