Citation : 2026 Latest Caselaw 139 Cal/2
Judgement Date : 19 January, 2026
In the High Court at Calcutta
Commercial Division
Original Side
Judgment (2)
PRESENT :
THE HON'BLE JUSTICE ANIRUDDHA ROY
IA No. GA-COM/1/2026
In CS-COM/4/2026
FOODIMENTARY INDIA LIMITED
VS
RAGHUNATH EXPORTS PRIVATE
LIMITED.
For the plaintiff : Mr. Suddhasatva Banerjee, Sr.Adv.
Mr. Shashrat Nayak, Adv.
Mr. Debayan Sen, Adv.
Ms. Mahima Cholea, Adv.
Ms. Deepti Priya, Adv.
Heard on : January 19, 2026
Judgment on : January 19, 2026.
In Re: CS-COM/4/2026
ANIRUDDHA ROY, J :
1. The plaintiff claims dispensation of requirement to travel to pre-
litigation meditation as provided under Section 12 A of the
Commercial Courts Act, 2015 (for short CC Act).
2. Mr. Suddhasatva Banerjee, learned Advocate appearing for the
plaintiff has placed the plaint. Mr. Banerjee has specifically referred
to the averments made in paragraphs 39 to 44 of the plaint while
praying for dispensation of requirement of pre-litigation mediation
under Section 12A of the CC Act.
3. In support of his contention, Mr. Banerjee has submitted that the
statement in the plaint has to be read as sacrosanct. If the
statements in the plaint show that the plaintiff contemplates an
urgent interim relief, then immediately the requirement for
dispensation of formalities under Section 12A of the CC Act
stands satisfied and the formalities should be dispensed with.
4. He has also relied upon a judgment of this Court delivered on
November 7, 2025 In the matter of : Berger Paints India Limited
vs. GPHP Holdings Pvt. Ltd. rendered in IA No. GA-COM/3/2025
in CS-COM/48/2025. He has referred to the following portions
from the said judgment.
"22. On a meaningful and harmonious reading of the said provision, this Court is of the view that, if the plaintiff does not contemplate any urgent interim relief then it is a mandatory requirement under the statute to avail of the remedy of pre-
IA No. GA-COM/1/2026 In CS-COM/4/2026 A.R., J.
litigation mediation. Therefore, if an urgent interim relief is contemplated by the plaintiff, there is no bar under the Section up0on the plaintiff to file the necessary civil action without exhausting the remedy of pre-litigation mediation. To ascertain whether an urgent interim relief has been contemplated by the plaintiff, the averments in the plaint to be taken as true and correct and to be read as sacrosanct.
*** *** ***
26. The expression 'contemplate any urgent interim relief' used under Section 12(1) of the CC Act shall qualify the plaintiff, if pleaded in the plaint, to pray for dispensation of the requirement for pre-litigation mediation under Section 12(a) of the Act.
*** *** ***
28. It matters little, whether ultimately the plaintiff would succeed on its prayer for interim relief or with its suit on merit, what matters is that the averments in the plaint should show a contemplation by the plaintiff for an urgent interim relief, which is the considered and firm view of this Court is there in the plaint as it appears prima facie."
5. On a meaningful reading of the statement in the instant plaint, it
appears to this Court that, the facts stated in this plaint is different
and clearly distinguishable from the facts In the matter of: Barger
Paints India Ltd. (supra). In the matter of: Barger Paints India
Ltd. (supra) by way of two documents of February and March,
IA No. GA-COM/1/2026 In CS-COM/4/2026 A.R., J.
2025 the defendant has contemplated to sell its property and
informed the plaintiffs accordingly, which gave rise to the
contemplation of the plaintiff for an urgent interim relief. The facts
in Barger Paints India Ltd. (supra) also shows that defendant had
also executed registered conveyance on March 26, 2025. In this
regard, the relevant paragraphs from the judgment In the matter
of : Barger Paints India Ltd. (supra) are quoted below:
23. The averment in the instant plaint shows specifically that by way of said two documents, as referred to above of February and March, 2025, since the defendant has contemplated to sell its property and informed the plaintiff in writing, the same has given rise to the contemplation of the plaintiff for an urgent interim relief and, hence, the plaintiff prayed for dispensation of the requirement for pre-litigation mediation as provided under Section 12(a) of the CC Act.
*** *** ***
27. Furthermore, the subsequent order May 6, 2025 shows that after dispensation of the process for pre-litigation mediation, though an interim order of injunction was passed against the defendant dated April 16, 2025, learned counsel for the defendant submitted that the defendant had already executed a registered deed on March 26, 2025 in respect of the subject immovable property."
IA No. GA-COM/1/2026 In CS-COM/4/2026 A.R., J.
6. After considering the averments made in the plaint and after
hearing Mr. Banerjee, learned Counsel appearing for the
plaintiff, this Court is of the view that, contemplation in the
plaint for urgent interim relief has to be considered on a
meaningful and harmonious reading of the relevant provisions
laid down under CC Act along with the statements made in the
plaint, which otherwise are to be accepted true and correct. In
the instant plaint, save and except, some bald statements
contemplating an urgent interim relief, this Court finds no other
statement made contemplating an urgent interim relief. The
ratio of the judgment In the matter of: Barger Paints India Ltd.
(supra) will have to be read and understood in the light of the
facts of that case, as already discussed above. The facts in the
instant plaint are clearly different and distinguishable from the
facts In the matter of: Barger Paints India Ltd. (supra).
Meaningful reading of the averments in the plaint made in
paragraphs 39 to 44, in the considered view of this Court, do not
contemplate an urgent relief on the part of the plaintiff.
IA No. GA-COM/1/2026 In CS-COM/4/2026 A.R., J.
7. In view of the foregoing reasons and discussions, the prayer of the
plaintiff for dispensation of formalities to go for pre-litigation
mediation as provided under Section 12(A) of the CC Act,
stands rejected and is not allowed.
8. The plaintiff shall have to avail of the mediation process in
accordance with law and then if the mediation fails, the plaintiff
shall be at liberty to file the suit.
9. Accordingly, the plaint filed in CS-COM/4/2026 is returned. The
Court-fees paid shall have to be returned to the plaintiff with
liberty to utilize the same in a subsequent suit depending upon
the facts situation, if the mediation fails.
10. It is made clear that this Court has not gone into the merits of the
claim of the plaintiff in any manner.
11. The Department shall forthwith rectify and correct the suit
register deleting the said suit from it and wherefrom the
necessary deletion is required to be carried in the records, shall
be done by the Department.
In Re: IA No.GA-COM/1/206 :
12. Notice of motion filed in Court today is taken on record.
IA No. GA-COM/1/2026 In CS-COM/4/2026 A.R., J.
13. In view of the order passed in CS-COM/4/2026, above, the instant
application GA-COM/1/2026 stands dismissed as returned,
without going into the merit of the same.
14. The plaintiff/petitioner shall be at liberty to file necessary
application depending upon the fact situation, if the mediation
fails, on the self-same cause of action.
(ANIRUDDHA ROY, J.)
dg/
IA No. GA-COM/1/2026 In CS-COM/4/2026 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!