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 2, Cited by 0]

Delhi High Court - Orders

Tomorrowland Technologies Exports ... vs Hdfc Bank Ltd on 24 June, 2020

Author: Prathiba M. Singh

Bench: Prathiba M. Singh

                                                                                              SINDHU KRISHNAKUMAR

                                                                                              24.06.2020 19:59

                                $~16
                                *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                +                         CS (OS) 2152/2012
                                      TOMORROWLAND TECHNOLOGIES
                                      EXPORTS LIMITED                                      ..... Plaintiff
                                                          Through:     Mr. Pavan Sachdeva in person.

                                                          versus

                                      HDFC BANK LTD                                     ..... Defendant
                                                   Through:            Mr. Raman Kapur, Senior Advocate
                                                                       with Mr. Rishab Raj Jain, Advocate.
                                                                       (M:9811079695)
                                      CORAM:
                                      JUSTICE PRATHIBA M. SINGH
                                                   ORDER

% 24.06.2020

1. This hearing has been held through video conferencing.

2. This Court has been hearing 27 matters including the present matter, from time to time. Mr. Siddarth Mehra, ld. counsel appearing for M/s. V. Jethalal Ramji in CS (OS) 2159/2012 has been heard today. Mr. Sonal Sinha, ld. counsel appearing in CS (OS) 2074/2012 has also been heard. Submissions on behalf of all Defendants in support of Objections under Sections 30/33 of the Arbitration Act, 1940 stand concluded.

3. All the counsels for the Defendants are permitted to place on record 2 to 3 pages' note only restricting themselves to the legal issue relating to underwriter's obligations and the powers of the Court under Section 30 & 33 of Arbitration Act, 1940. The said notes be filed by the Defendants' counsels on or before 6th July, 2020 with advance copy to the Plaintiff.

4. Plaintiff to file his written submissions on or before 15th July, 2020 on Signature Not Verified Digitally Signed By:PRATHIBA M SINGH Signing Date:24.06.2020 18:02 all issues under consideration, except on the issue of service. Copy be supplied to all the counsels for the Defendants.

5. List for Plaintiff's arguments on 23rd July, 2020 and 24th July, 2020 at the end of the board.

PRATHIBA M. SINGH, J JUNE 24, 2020/dk/R Signature Not Verified Digitally Signed By:PRATHIBA M SINGH Signing Date:24.06.2020 18:02