Citation : 2026 Latest Caselaw 2699 Cal/2
Judgement Date : 6 April, 2026
OC-9 TO 11
In the High Court at Calcutta
Commercial Division
Original Side
IA NO. GA-COM/4/2024
In CS-COM/770/2024
PCC LOGISTICS PVT LTD
Vs
M/S SPML INFRA LTD AND ANR
&
IA NO. GA-COM/5/2025
In CS-COM/770/2024
PCC LOGISTICS PVT LTD
Vs
M/S SPML INFRA LTD AND ANR
&
IA NO. GA-COM/6/2025
In CS-COM/770/2024
PCC LOGISTICS PVT LTD
Vs
M/S SPML INFRA LTD AND ANR
BEFORE:
The Hon'ble JUSTICE ANIRUDDHA ROY
Date : April 6, 2026.
Appearance:
Mr. Rupak Ghosh, Adv.
Mr. Ayan Dutta, Adv.
Mr. Dilip Kumar Ghosh, Adv.
...for the plaintiff
Mr. Swatarup Banerjee, Adv.
Mr. Mohit Dang, Adv.
Mr. Aritra Deb, Adv.
...for the defendant No. 1
Mr. Aritra Basu, Adv.
Mr. Uttam Kumar Mondal, Adv.
Ms. Maitree Roy, Adv.
...for the defendant No. 2
2
The Court : Mr. Swatarup Banerjee, learned Advocate appearing for
the Section 8 applicant has concluded his submissions in support of his
application.
Mr. Aritra Basu, learned Advocate appearing for the defendant No. 2
shall commence his submissions on the next day. He submits that he will
first demonstrate that the scopes under Section 11 of the Arbitration Act
and Section 8 of Arbitration Act are totally different and he shall proceed
further.
After Mr. Aritra Basu, learned Advocate concludes, Mr. Rupak
Ghosh, learned Advocate appearing for the plaintiff resisting Section 8
application shall commence his submissions.
Thereafter, Mr. Swatarup Banerjee, learned Advocate shall reply only
on the point of law.
On the joint prayer of the parties, the matter shall appear under the
heading "For Orders" on April 20, 2026.
(ANIRUDDHA ROY, J.)
Sbghosh
CS-COM/770/2024
A.R., J.
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!