Citation : 2021 Latest Caselaw 2516 Gua
Judgement Date : 25 October, 2021
Page No.# 1/2
GAHC010147992021
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MFA/169/2021
UNION OF INDIA
REP. BY THE GENERAL MANAGER, N.F. RAILWAY, MALIGAON,
GUWAHATI-781011.
VERSUS
M/S MEGHALAYA CEMENTS LTD.
MEGHA PLAZA, 4TH FLOOR, G.S. ROAD, GUWAHATI-781005.
Advocate for the Petitioner : MR. B K DAS
Advocate for the Respondent :
Linked Case : I.A.(Civil)/1662/2021
UNION OF INDIA
REP. BY THE GENERAL MANAGER
N.F. RAILWAY
MALIGAON
GUWAHATI-781011.
VERSUS
M/S MEGHALAYA CEMENTS LTD.
MEGHA PLAZA
Page No.# 2/2
4TH FLOOR
G.S. ROAD
GUWAHATI-781005.
------------
Advocate for : MR. B K DAS
Advocate for : appearing for M/S MEGHALAYA CEMENTS LTD.
BEFORE
HONOURABLE MR. JUSTICE SOUMITRA SAIKIA
ORDER
25.10.2021
Heard Mr. B.K. Das, learned counsel for the applicant/appellant.
This interlocutory application has been filed by the applicant seeking stay of the operation of the impugned Judgment dated 07.04.2021 passed in O.A. III- 81/2013 by the Railway Claims Tribunal.
Upon hearing the learned counsel for the applicant, let Notices be issued making it Returnable in four weeks.
Steps on service of notice on the respondent be taken by registered A/D post as well as usual process within a period of one week.
The Judgment of the Railway Claims Tribunal is stayed until further orders subject to deposit of 30% dues directed to be paid by the Railway Claim Tribunal before the Registry of this Court and proof thereof be filed by way of an affidavit.
List this matter along with MFA No. 169/2021.
JUDGE
Comparing Assistant
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!