Delhi High Court - Orders
Imperia Structure Ltd & Ors vs M/S Ambawatta Buildwell Pvt Ltd & Anr on 7 March, 2023
Author: Rajiv Shakdher
Bench: Rajiv Shakdher
$~9
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA(OS)(COMM) 37/2019 & CM Appl.35294/2022
IMPERIA STRUCTURE LTD & ORS ..... Appellant
Through: Mr P.S. Bindra, Sr. Advocate with Mr
Rohit Gandhi, Mr Simranjeet Singh
and Mr Rishabh Pant, Advocates.
versus
M/S AMBAWATTA BUILDWELL PVT LTD
& ANR. .... Respondents
Through: Mr Ravi Gupta, Sr Advocate with Mr
Pardeep Dhingra with Mr Nishant
Kumar, Advocates for R-1.
CORAM:
HON'BLE MR. JUSTICE RAJIV SHAKDHER
HON'BLE MS. JUSTICE TARA VITASTA GANJU
ORDER
% 07.03.2023 [Physical Hearing/Hybrid Hearing (as per request)]
1. We have heard counsel for the parties, albeit briefly.
2. Counsel for the parties have not filed their written submissions. 2.1 Counsel for the parties will file their written submissions, not exceeding three pages each, at least five days before the next date of hearing.
3. Issue court notice to respondent no.2, i.e., Krrish Realtech Private Limited.
3.1 Furthermore, liberty is given to the counsel for the appellants to serve respondent no.2, through counsel who appears on behalf of said respondent in the suit filed by appellant no. 1, inter alia against respondent no. 2, before RFA(OS)(COMM) 37/2019 1/2 Signature Not Verified Digitally Signed By:ATUL JAIN Signing Date:14.03.2023 11:42:24 the Commercial Court, Gurugram. The suit is numbered as Civil Commercial Suit no.49/2022.
4. List the matter on 24.04.2023.
RAJIV SHAKDHER, J TARA VITASTA GANJU, J MARCH 7, 2023/pmc Click here to check corrigendum, if any RFA(OS)(COMM) 37/2019 2/2 Signature Not Verified Digitally Signed By:ATUL JAIN Signing Date:14.03.2023 11:42:24