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

M/S. Eveready Industries India Limited Vs. Micro Small Enterprises Facilitation Council, Chennai Region & ANR. [AUGUST 02, 2017]
2017 Latest Caselaw 538 SC

Citation : 2017 Latest Caselaw 538 SC
Judgement Date : Aug/2017

    

M/s. Eveready Industries India Ltd. Vs. Micro Small Enterprises Facilitation Council, Chennai Region & ANR.

[I.A. No.2/2017 In and Civil Appeal No. 10006 of 2017 @ Special Leave Petition (C) No.16020/2013]

KURIAN, J.

1. Leave granted.

2. When the matter was pending before this Court, we sought the assistance of Mr. R. Basant, learned senior counsel, to mediate between the parties and explore the possibility of a settlement.

3. It is heartening to note that the mediation has been fruitful and the parties have settled their disputes amicably. They have also filed a Joint Memo dated 31.07.2017. In terms of the settlement, the appellant has handed over a Demand Draft for a sum of Rs.61,00,000/- (Rupees Sixty One Lacs) to Respondent No.2, which has been duly acknowledged by the learned counsel for Respondent No.2.

4. Therefore, this appeal is disposed of in terms of settlement by way of Joint Memo dated 31.07.2017, which shall form part of this judgment.

5. In view of the settlement, as above, the appellant is permitted to withdraw the deposit made before this Court, pursuant to the order of this Court, along with the accrued interest.

6. Though Mr. R. Basant, learned senior counsel, was requested by the parties to accept some remuneration, learned senior counsel has graciously declined the request. However, since the parties have been benefited by the process, we direct both the parties to pay an amount of Rs.25,000/- (Rupees Twenty Five Thousand) to the Supreme Court Bar Clerk's Association, within a month, which shall be equally shared between them.

7. I.A. No.2 also stands disposed of.

8. Pending applications, if any, shall stand disposed of.

9. There shall be no orders as to costs.

.......................J. [KURIAN JOSEPH]

.......................J. [R. BANUMATHI]

NEW DELHI;

AUGUST 02, 2017.

Item No.10 Court No.6 Section XII

Supreme Court of India

Record of Proceedings

J.K. Tyre and Industries Ltd. Thr. General Manager (Legal) Vs. Micro and Small Enterprises Facilitation Council and Ors. Thr. Chairman

[Civil Appeal No(S). 8880/2014

[I.A.No.2/2017 In & SLP (C) No. 16020/2013 (Xii) (Appln (S) For Directions with Office Report]

Date: 02-08-2017

These matters were called on for hearing today.

Coram: Hon'ble Mr. Justice Kurian Joseph

Hon'ble Mrs. Justice R. Banumathi

For Appellant(s)

Mr. Ramesh Singh,Adv.

Mr. A.T. Patra,Adv.

Ms. Bina Gupta, AOR

Ms. Divya Chaturvdi,Adv.

Ms. Snehal Kakrania,Adv.

For M/s. Khaitan & Co.

For Respondent(s)

Mr. Rajesh Ranjan,Adv.

Ms. Surajita Pattanaik,Adv.

Mrs. Saudamini,Adv.

For Mr. D.S. Mahra, AOR

Mr. R. anand Padmanabhan,Adv.

Mr. Romil Pathak,Adv.

Mr. Ananya Mukherjee,Adv.

Ms. Prabha Swami, AOR

Mr. M. Yogesh Kanna, AOR

Mr. Shashi Bhushan Kumar, AOR

UPON hearing the counsel the Court made the following

O R D E R

[C.A. NO.8880/2014]

List the appeal along with connected matters i.e.

[SLP(C) No.8854/2015]

[C.A. 8891/2014]

[SLP(C) No.19980-19981/2016]

[C.A. No.8888/2014]

[C.A. No.8884/2014]

[C.A. No.8881/2014]

[C.A. No.8887/2014]

[C.A. No.8885-8886/2014]

[C.A. No.8892/2014]

[C.A. No.8889/2014 on 07.11.2017]

[I.A.NO.2/2017 IN & SLP(C) No.16020/2013]

Leave granted.

The appeal and I.A. No.2 are disposed of in terms of the signed judgment.

Narendra Prasad

Renu Diwan

Court Master (Sh)

Asst. Registrar

Signed "Non-Reportable" Judgment, as above, is placed on the file

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 : IJJ

 
 
Latestlaws Newsletter