Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Juggilal Kamlapat Jute Mills Co. Ltd. ... vs Jk Jute Mill Mazdoor Ekta Union
2023 Latest Caselaw 5122 Del

Citation : 2023 Latest Caselaw 5122 Del
Judgement Date : 14 December, 2023

Delhi High Court

Juggilal Kamlapat Jute Mills Co. Ltd. ... vs Jk Jute Mill Mazdoor Ekta Union on 14 December, 2023

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~8

                          *        IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                Date of decision: 14th December, 2023

                          +        CONT.APP.(C) 55/2023&CM APPL. 56958/2023
                                   JUGGILAL KAMLAPAT JUTE MILLS CO. LTD. (NOW
                                   KNOWN AS GEO JUTE LTD.)    ..... Appellant
                                                           versus
                                   JK JUTE MILL MAZDOOR EKTA UNION ..... Respondent
                          Advocates who appeared in this case:

                          For the Appellant:         Mr. Arvind Nayar, Sr. Advocate with Mr. C S
                                                     Chauhan and Mr. Akshay, Advocates.
                          For the Respondents:       Ms. Malvika Trivedi, Sr. Advocate with Mr.
                                                     Ashok Kumar and Mr. Ankit Kohli,
                                                     Advocates.
                          CORAM:-
                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE MANOJ JAIN
                                        JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Learned senior counsel for appellant submits that pursuant to order dated 07.11.2023, two fixed deposits have been created in Indian Overseas Bank, Golf Links Branch on 11.12.2023 in the sum of Rs. 1.50 crores and 12.12.2023 in the sum of Rs. 1 crore for the period of 444 days each. He submits that the directions issued by the impugned order 06.10.2023 now stands complied with.

2. The photocopies of the deposit receipts No. 0977783 dated

11.12.20223 in the sum of Rs. 1.50 crores and 09777786 dated 12.12.2023 in the sum of Rs. 1 crore in the name of M/s GEO JUTE LTD. (formerly known as JK JUTE MILL LTD.) have been produced in Court. Indian Overseas Bank is directed to secure the said amount and not release the amount or any interest accrued thereon except under orders passed by learned Single Judge in CONT.CAS(C) 147/2018.

3. The fixed deposits shall be kept in an auto renewal mode for the same period except otherwise directed by the said Court.

4. In view of the appellant having deposited the said amount, no further orders are called for in this appeal. The appeal is accordingly disposed of.

5. It is clarified that this Court has neither considered nor commented on the merits of the contentions of the either party. It would be open to learned single judge to pass appropriate orders in accordance with law, without being influenced by anything stated herein above.

6. Copy of the order be forwarded to the Branch Manager, Indian Overseas Bank, Golf Link Branch for necessary compliance.

7. Order Dasti under the signatures of the Court Master.

SANJEEV SACHDEVA, J

MANOJ JAIN, J

DECEMBER 14, 2023/sw

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter