Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Sakharam Nangare Vs. The State of Maharashtra [September 21, 2012]
2012 Latest Caselaw 523 SC

Citation : 2012 Latest Caselaw 523 SC
Judgement Date : Sep/2012

    

M/s. Dolphin International Ltd. Vs. M/s. V.O. Tyazhpromexport

[Civil Appeal No. 6888 of 2012 arising out of SLP (C) No.29641/2008]

O R D E R

Leave granted.

We have heard the learned counsel for the parties. It has been submitted by Mr. Hansaria, learned senior counsel appearing on behalf of the appellant that pursuant to the direction of this Court passed on 15.12.2009, 50% of the amount has already been deposited with the Registry of this Court and the remaining 50% amount, as claimed, has been secured by a Bank Guarantee of Canara Bank in favour of the Secretary General of this Court.

In that view of the matter, we are of the considered opinion that necessary orders are required to be passed by the Company Court relegating the parties to the remedy of civil suit/arbitration/mediation or any other remedy available to them in law. Consequently, the impugned order passed by the High Court is set aside and the Company Court is requested to pass necessary consequential orders as expeditiously as possible. With the aforementioned observation and direction, this appeal is disposed of.

.....................J. (SURINDER SINGH NIJJAR)

.....................J. (H.L. GOKHALE)

New Delhi;

September 21, 2012.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter