Citation : 2025 Latest Caselaw 3015 Cal/2
Judgement Date : 12 November, 2025
OD-12
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
APO/67/2025
IA NO: GA/1/2025
SOUTH EASTERN COAL FIELDS LIMITED AND ORS.
VS
INTECH SAFETY PRIVATE LIMITED AND ORS.
BEFORE :
THE HON'BLE JUSTICE ARIJIT BANERJEE
AND
THE HON'BLE JUSTICE APURBA SINHA RAY
Date: 12th November, 2025.
Appearance:
Mr. Jishnu Saha, Sr. Adv.
Mr. Ayan Poddar, Adv.
Mr. Soham Dutt, Adv.
..for Appellants
Mr. Amritam Mandal, Adv.
Ms. Swati Agarwal , Adv.
..for Respondent nos. 1 and 2
Mr. Avishek Guha, Adv.
Ms . Shilpa Das, Adv.
...for ICICI Bank/Respondent no.4
Dictated by Arijit Banerjee, J.
The Court:- This appeal is directed against a judgment and order
dated August 11, 2025 passed by a learned Single Judge of this Court in
WPO No.594 of 2024 being a writ petition filed by the respondent nos. 1 and
2 herein. By the order impugned, the appellants herein have been directed to
return the concerned bank guarantee to the writ petitioners.
We are told that all the papers that were available before the learned
Single Bench have been annexed to the stay application. We propose to hear
out the appeal treating the stay application as an informal paper book. All
formalities are dispensed with.
Since all the relevant respondents are represented through their
learned counsel, notice of appeal is deemed to be waived.
Let this matter appear on November 20, 2025.
Stay application stands disposed of, but the stay application should
be made available at the time of hearing of the appeal.
(ARIJIT BANERJEE, J.)
(APURBA SINHA RAY, J.)
SM/JM
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!