Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Delhi High Court - Orders

Judgment Debtor No.2 For Directions) & ... vs M/S Maharia Raj Joint Venture & Ors on 12 January, 2026

                  $~12 & 13
                  *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +         EX.P. 275/2012, EX.APPL.(OS) 193/2020 (U/O 21 Rule 41(3),
                            EX.APPL.(OS) 2084/2024 (Filed on behalf of the LRs of
                            Judgment Debtor NO.2 for Directions) & EX.APPL.(OS)
                            1826/2025 (Filed on behalf of the LRs of JD No.2 for
                            cancellation of bailable warrants)

                            M/S BHANDARI ENGINEERS & BUILDERS PVT LTD
                                                                .....Decree Holder
                                         Through: Mr. S.S. Jauhar, Advocate.

                                                          Versus

                            M/S MAHARIA RAJ JOINT VENTURE & ORS
                                                             .....Judgement Debtor
                                         Through: Mr. Deepak Vohra and Mr.
                                                   Yuvv Wadhwa, Advocates for
                                                   JD No. 4.
                  13
                            EX.P. 276/2012
                            M/S BHANDARI ENGINEERS & BUILDERS PVT LTD
                                                                .....Decree Holder
                                         Through: Mr. S.S. Jauhar, Advocate.

                                                          versus

                            M/S YOU ONE MAHARIA(JV) DELHI & ORS
                                                            .....Judgement Debtors
                                         Through: Mr. Deepak Vohra and Mr.
                                                  Yuvv Wadhwa, Advocates for
                                                  JD No. 4.

                            CORAM:
                            HON'BLE MR. JUSTICE HARISH VAIDYANATHAN
                            SHANKAR
                                        ORDER

% 12.01.2026

1. Learned counsel for the Petitioner states that he is yet to take This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 14/01/2026 at 20:35:44 steps in accordance with Paragraph 5 of the Order dated 24.11.2025 and seeks a period of one (1) week to comply with the said directions.

2. Accordingly, re-list on 10.03.2026.

3. A photocopy of the Order passed today be kept in the connected matter.

HARISH VAIDYANATHAN SHANKAR, J.

JANUARY 12, 2026/tk/va This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 14/01/2026 at 20:35:44