Citation : 2026 Latest Caselaw 460 Cal/2
Judgement Date : 3 February, 2026
OCD-13 and 25
In the High Court at Calcutta
Commercial Division
Original Side
IA NO. GA-COM/3/2025
In
CS-COM/674/2024
Thirdwave Fiscal And Investment Services Pvt Ltd
Vs
Amit Vanijya Pvt Ltd And Anr
And
IA NO. GA-COM/4/2025
In
CS-COM/674/2024
Thirdwave Fiscal And Investment Services Pvt Ltd
Vs
Amit Vanijya Pvt Ltd And Anr
BEFORE:
The Hon'ble JUSTICE ANIRUDDHA ROY
Date : February 3, 2026.
Appearance:
Mr. Deepnath Roy Chowdhury, Adv.
Mr. Debraj Sahu, Adv.
Mr. Bhaskar Dwivedi, Adv.
Ms. Jyoti Rauth, Adv.
Mr. Tamoghna Saha, Adv.
... for the plaintiff
Mr. Dhrubabrata Basu, Adv.
Ms. Ankita Baid, Adv.
Ms. Sambrita B. Chatterjee, Adv.
... for the defendants
The Court : Mr. Deepnath Roy Chowdhury, learned advocate, appears for
the plaintiff.
Mr. Dhrubabrata Basu, learned advocate appears for the defendants.
2
On instruction from his client, Mr. Dhrubabrata Basu, learned advocate
appearing for the defendants, submits that the defendants want to settle the claim
of the plaintiff in the suit. The defendants shall send their proposal in writing by
way of a letter to the plaintiff positively within a week from date.
In view of the above, the defendants are directed to send necessary
proposal for settlement, as submitted on behalf of the defendants, positively within
a week from date to the plaintiff.
The plaintiff then shall consider and take its decision.
The matter is directed to go out of the list for the time being with liberty to
mention to the parties upon notice to each other.
(ANIRUDDHA ROY, J.)
kc
CS-COM/674/2024
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!