Citation : 2026 Latest Caselaw 2189 Cal/2
Judgement Date : 23 March, 2026
OD- 1 to 4
IN THE HIGH COURT AT CALCUTTA
Commercial Division
ORIGINAL SIDE
CS-COM/293/2024
[Old Case No.:CS/155/2021]
IA NO: GA/1/2021
KEJRIWAL TRANSPORTS PRIVATE LIMITED AND ORS.
VS
HUNDUJA LEYLAND FINANCE LIMITED
CS-COM/294/2024
[ [Old Case No.:CS/156/2021]
IA NO: GA/1/2021
VEDICAA SUPPLIERS PRIVATE LIMITED AND ORS.
VS
HINDUJA LEYLAND FINANCE LIMITED
CS-COM/295/2024
[Old Case No.:CS/157/2021]
IA NO: GA/1/2021
SIDDHARTHA KEJRIWAL AND ORS.
VS
HINDUJA LEYLAND FINANCE LIMITED
CS-COM/296/2024
[Old Case No.:CS/158/2021]
IA NO: GA/1/2021
ABHIMANYU KEJRIWAL AND ORS.
VS
HINDUJA LEYLAND FINANCE LIMITED
BEFORE:
The Hon'ble JUSTICE SUGATO MAJUMDAR
Date : 23rd March, 2026.
Appearance:
Mr. Ramendu Agarwal, Adv.
..for the petitioner
Mr. Subhankar Chakraborty, Adv. Mr.Saptarshi Bhattacharjee, Adv.
..for the defendant.
The Court:- The Learned Counsel for the Petitioner submitted that the
process of settlement is on the way.
Accordingly, the matters are adjourned.
The matters will go out of the list with liberty to mention.
(SUGATO MAJUMDAR, J.) D.Ghosh A.R.(C.R.)
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!