Citation : 2026 Latest Caselaw 152 Cal/2
Judgement Date : 19 January, 2026
OC-2 & 6
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
[COMMERCIAL DIVISION MATTER]
IA NO. GA-COM/5/2024
[OLD NO.CS/26/2022]
CS-COM/345/2024
SRG EARTH RESOURCES PRIVATE LIMITED
Vs
BASU'S INDUSTRIAL OIL AND
CHEMICAL AND ORS.
IA NO. GA/4/2023
[OLD NO.CS/26/2022]
CS-COM/345/2024
SRG EARTH RESOURCES PRIVATE LIMITED
Vs
BASU'S INDUSTRIAL OIL AND
CHEMICAL AND ORS.
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 19th January, 2026
Mr. Shubasish Sengupta, Adv.
Mr. Lalit Baid, Adv.
Mr. Satyaki Mukherjee, Adv.
Mr. Tamoghna Saha, Adv.
. . . for applicant/plaintiff in GA/4/2023 (CS/26/2022)
Mr. Rupak Ghosh, Adv.
Ms. Gargi Goswami, Adv.
Mr. Amitava Deb, Adv.
Mr. Krishnendu Halder, Adv.
. . . for applicants/defendants in GA-COM/5/2024 (CS/26/2022) The Court :- GA-COM 5 of 2024 is an application by the defendants
for revocation of the leave granted under the provisions of Section 12A of the
Commercial Courts Act, 2015 to the plaintiff to institute the suit without
going for pre-suit mediation inter alia on the ground that no ground is
pleaded in the plaint to show that the plaintiff contemplate an urgent order.
The plaintiff has also filed an application for judgment upon
admission being GA 4 of 2023.
It is the submission of the plaintiff that at one point of time the
defendants had agreed to pay the reduced amount of the principal sum by
way of installments. The defendants did not pursue such offer though the
plaintiff was agreeable to go ahead with such proposal. The defendants,
however, dispute this fact.
On behalf of the defendants it is submitted that the plaintiff did not
show any willingness to deliberate the issue for the purpose of agreeing to a
figure.
The claim in the suit arises out of unpaid consideration money for
goods sold and delivered.
Without going into the assertion and denial by the parties, I think
that two commercial houses should be governed by commercial motive and
make a further attempt to reconcile the accounts for the purpose of
ascertaining as to what sum has been paid and what amount is due from
each side. In order to complete this exercise and place a correct picture
before the Court no only in respect of these two applications but also for the other suits between the parties and the connected applications filed therein.
Let these two applications along with GA-COM 4 of 2024, GA-COM 5 of
2024, GA 1 of 2022, GA-COM 6 of 2025, GA 1 of 2022, GA-COM 6 of 2025,
GA 1 of 2023 and GA-COM 2 of 2024 appear on 18 th February, 2026.
(ARINDAM MUKHERJEE, J.)
pa
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!