Citation : 2026 Latest Caselaw 2616 Cal/2
Judgement Date : 2 April, 2026
OCD-4
APD/10/2025
IA No.GA-COM/2/2025
IN THE HIGH COURT AT CALCUTTA
Commercial Appellate Division
ORIGINAL SIDE
M/s. MICKY METALS LTD.
-VERSUS-
BISWANATH HOSIERY MILLS LTD. AND
ANR.
BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
-AND-
The Hon'ble JUSTICE MD. SHABBAR RASHIDI
Date: 2nd April, 2026
Appearance:
Mr. Rudraman Bhattacharyya, Sr. Adv.
Mr. Akash Munshi, Adv.
Mr. Hareram Singh, Adv.
...for the appellant.
Mr. Debnath Ghosh, Sr. Adv.
Mr. Sarosij Dasgupta, Adv.
Ms. Mini Agarwal, Adv.
...for the respondent.
The Court :- Learned counsel for both the parties submit that, the
parties settled their disputes.
Terms of settlement filed in Court be taken on record.
Terms of settlement is signed by the respective parties as also their
Advocate-on-records.
APD/10/2025 is disposed of on the basis of the terms of settlement.
IP-COM/9/2024 is treated on the day's list by consent of the parties
and is disposed of on the basis of the same terms of settlement.
All connected applications, both in APD/10/2025 and in IP-
COM/9/2024 are also disposed of.
Department will draw up and complete the decree passed on the
basis of the terms of settlement as expeditiously as possible.
(DEBANGSU BASAK, J.)
(MD. SHABBAR RASHIDI, J.) A/s.
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!