Tuesday, 14, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surya Educational and Charitable Trust Vs. M/s. Setia Builders Engineers and Contractors
2021 Latest Caselaw 411 SC

Citation : 2021 Latest Caselaw 411 SC
Judgement Date : 20 Sep 2021
Case No : C.A. No.-005781-005783 / 2021

    
   SC Pdf Link

Surya Educational and Charitable Trust Vs. M/s. Setia Builders Engineers and Contractors

[Civil Appeal No(s). 5781-5783/2021 @ S.L.P. (C) No(s). 2020-2022/2019]

With the consent of the parties we have taken up the special leave petition for hearing.

Leave granted.

Mr. Manoj Swarup, Sr. Adv. appearing for the respondent no.1 states that this Court may modify the cost as imposed by the Division Bench of the High Court.

Keeping in view the facts and circumstances of the case, we modify the costs, which are reduced to Rs. 3 Lakh. The costs as reduced will be paid within three weeks from today, failing which the application for condonation of delay would be treated as dismissed. The appeals are partly allowed in the aforesaid terms, by modifying the impugned order.

It will be open to the parties to request the High Court to take up the matter expeditiously.

Pending application(s), if any, also stand disposed of.

...................................................J. (SANJIV KHANNA)

...................................................J. (BELA M. TRIVEDI)

NEW DELHI 20th

SEPTEMBER, 2021

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 Newsletter