Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Techno Electric And Engineering ... vs Yes Bank Limited And Anr
2026 Latest Caselaw 1504 Cal/2

Citation : 2026 Latest Caselaw 1504 Cal/2
Judgement Date : 27 February, 2026

[Cites 2, Cited by 0]

Calcutta High Court

Techno Electric And Engineering ... vs Yes Bank Limited And Anr on 27 February, 2026

Author: Aniruddha Roy
Bench: Aniruddha Roy
OCD-3

In the High Court at Calcutta Commercial Division Original Side CS-COM/20/2026 IA No. GA-COM/1/2026, GA-COM/2/2026

TECHNO ELECTRIC AND ENGINEERING COMPANY LIMITED VS YES BANK LIMITED AND ANR

BEFORE: The Hon'ble JUSTICE ANIRUDDHA ROY Date : February 27, 2026.

Appearance: Mr. Jishnu Chowdhury, Sr. Adv. Mr. Suddhasatva Banerjee, Adv. Mr. Sanjiv Kumar Trivedi, Adv. Mr. Satadeep Bhattacharyya, Adv. Mr. Sanket Sarawgi, Adv. Mr. Shashwat Nayak, Adv. Mr. Sriparna Mitra, Adv. Mr. Niket Ojha, Adv. ... for the plaintiff

Mr. Avishek Guha, Adv. ... for the defendant No.1

In Re: CS-COM/20/2026

The Court: In view of the urgency contemplated in paragraph 59 of

the plaint, the requirement of formalities to go for mediation under Section

12A of the Commercial Courts Act, 2015 (for short "CC Act") stands

dispensed with.

Accordingly, leave is granted under Section 12A of the

Commercial Courts Act, 2015 to institute the suit. 2

On perusal of the averments made in the plaint and specifically in

paragraph 55 thereof, leave is granted under Clause 12 of the Letters

Patent, 1865 to institute the suit before this Court.

In view of the averments made in paragraph 57 of the plaint, leave

is granted under Order II Rule 2 of CPC, 1908.

Resultantly, the plaint stands admitted subject to scrutiny by the

department.

In Re: IA No. GA-COM/1/2026, GA-COM/2/2026

Ms. Sriparna Mitra, learned Advocate, led by Mr. Jishnu

Chowdhury, learned Senior Advocate appears for the plaintiff.

Affidavit of service filed in Court today is taken on record.

Mr. Avishek Guha, learned Advocate appears for the defendant

no.1.

Mr. Jishnu Chowdhury, learned Senior Advocate submits that

notice has already been served upon the defendant no.2 through its official

email id, as would be evident from the affidavit of service, even then, the

defendant no.2 is not represented.

The plaintiff has executed infrastructural contract and completed

the work under the contract entered into by and between the plaintiff and

the defendant No.2. As a stipulation of the contract, the plaintiff had to

furnish Bank Guarantees for a total sum of Rs.18 crore of which more than

Rs.9 crore is by way of Retention Money Bank Guarantee.

Referring to various pages from the petition, inter alia, pages 289

to 300 from the petition, Mr. Chowdhury, learned Senior Advocate submits CS-COM/20/2026 IA No. GA-COM/1/2026, GA-COM/2/2026 A.R., J.

that the acceptance of work had duly been certified by the defendants

without any contemporaneous objection. When the petitioner issued a

demand notice upon the defendant No.2 for release of the Bank Guarantee

on the ground mentioned therein as the work has been performed long back

in 2021, the defendant No.2, for the first time, by its letter dated March 12,

2024 at page 302 to the petition has raised counter demand for more than

Rs.9 crore.

Final result is invocation of the Retention Money Bank Guarantee,

which has been invoked on February 23, 2026 at page 349 of the petition.

Hence, this suit along with two injunction applications.

While making submissions, Mr. Jishnu Chowdhury, learned

Senior Advocate appearing for the petitioner has also drawn attention of this

Court to the entire contract including the forum selection clause being

Clause 36 at page 54 to the petition.

He submits that Bank Guarantee is an independent tripartite

contract between the parties in the instant suit and the work contract under

which the plaintiff executed the work, is a bipartite one between the plaintiff

and the second defendant. Hence, the suit is maintainable before this Court

in its present form.

Mr. Avishek Guha, learned Advocate appearing for the defendant

No.1 submits that invocation of Bank Guarantee is depending on the

performance of the main contract between the plaintiff and the defendant

No.2. Therefore, the invocation action cannot be segregated from the main

contract. The role of the defendant No.1 is very limited only to the extent to

hold the money and on demand of beneficiary to release it. This is an

CS-COM/20/2026 IA No. GA-COM/1/2026, GA-COM/2/2026 A.R., J.

unconditional Bank Guarantee which, inter alia, stipulates if there is a

single letter from beneficiary that there is a violation of the contractual

terms against the plaintiff, the bank was obliged to release the Bank

Guarantee without going into any dispute.

After considering the submissions made on behalf of the parties

and on perusal of the forum selection clause, this Court, at the first stage,

feels to hear the parties on the forum selection clause qua the present suit.

Opportunity is granted to the defendant No.2 to be represented

and make its submissions on the next day.

On the joint prayer of the parties, the matter shall appear under

the heading "New Motion" on March 9, 2026.

The petitioner shall serve one more notice to the defendant No.2

along with a copy of today's order and file affidavit of service on the next

day.

(ANIRUDDHA ROY, J.)

RS

CS-COM/20/2026 IA No. GA-COM/1/2026, GA-COM/2/2026 A.R., J.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter