Citation : 2025 Latest Caselaw 3017 Cal/2
Judgement Date : 12 November, 2025
O-67 and 132
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
IA No. GA/1/2024
In
CS/137/2024
THE GOLDEN SOAP FACTORY PVT. LTD.
VERSUS
SHAILJA CRAFT PVT. LTD.
IA No. GA/2/2025
In
CS/137/2024
THE GOLDEN SOAP FACTORY PVT. LTD.
VERSUS
SHAILJA CRAFT PVT. LTD.
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 12th November, 2025
Appearance:
Mr. Gopal Pahari, Adv.
Ms. Mandeep Kaur, Adv.
Mr. Jagat Jyoti Nag, Adv.
For the plaintiff
Mr. Ritoban Sarkar, Adv.
Mr. Barnik Ghosh, Adv.
For the defendant.
The Court:- There are two applications, one is by the plaintiff being IA
No. GA/1/2024 which is for judgment upon admission in a suit for recovery of
money lent and advanced. The other application is by the defendant for
rejection of plaint, inter alia, on the ground that the transactions between the
parties were commercial in nature and as such the provisions of Section
2(1)[c](i) of the Commercial Courts Act, 2015 is attracted and the suit on having
been filed in the Ordinary Original Civil Jurisdiction of this Court and not in
the Commercial Division of this Court is not maintainable.
Argument on behalf of the plaintiff has been concluded.
Argument on behalf of the defendant has commenced, but the same
could not be concluded.
Let this matter retain its position in the list.
(ARINDAM MUKHERJEE, J.)
snn.
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!