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 1, Cited by 0]

Delhi High Court - Orders

Strides Pharma Science Limited vs Round The Clock Logistics Private ... on 8 December, 2023

                                    $~3
                                    *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                    +       CS(COMM) 438/2023
                                            STRIDES PHARMA SCIENCE LIMITED ..... Plaintiff

                                                                     Through:                 Mr. Sukrit R. Kapoor, Adv.

                                                                     Versus

                                            ROUND THE CLOCK LOGISTICS PRIVATE LIMITED
                                            & ORS.                        ..... Defendants

                                                                     Through:                 Mr. Swapnil Srivastava, Adv. for
                                                                                              D-3

                                            CORAM:
                                            JOINT REGISTRAR (JUDICIAL) MS. PRIYA
                                            MAHENDRA, (DHJS)
                                                               ORDER

% 08.12.2023 IA No.22241/2023 under Section 151 CPC moved by the defendant no.3 seeking condonation of delay in filing Written Statement It is stated by learned counsel for the plaintiff submits that he has filed reply to the captioned IA yesterday vide diary no.22079051/2023. The same is not on record. Learned counsel for the plaintiff is directed to take requisite steps to bring reply on record Rejoinder, if any, be filed by the applicant/defendant no.3 within two weeks with copy to the opposite side.

Re-notify the captioned IA for completion of pleadings/consideration on the next date of hearing. IA No.15346/2023 under Section 151 CPC moved by the plaintiff to amend Memo of Parties in IA No.14322/2023 As per record, reply to the captioned IA has not been filed by any of the defendants i.e. defendant no.1 to 4 till date.

As per record further, steps have not been taken by 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 13/12/2023 at 04:31:40 the plaintiff for service of defendant no.5 with notice of captioned IA. So, the plaintiff is directed to serve defendant no.5 with notice of captioned IA by all permissible modes, returnable for the next date of hearing. CS(COMM) 438/2023 No Written Statement has been filed by the defendant no.1 and 5. None is present on behalf of said defendants today. Needless to say, Written Statement, if any, filed by said defendants shall be made part of the record as per law.

As per record, respective Written Statements alongwith Affidavits of Admission and documents filed by the defendant no.2 and defendant no.4 are already on record.

The plaintiff has not filed any Replication qua Written Statement of defendant no.2&4 till date. Needless to say, the same shall be made part of the record as per law.

As per office note, Written Statement alongwith Affidavit of Admission/Denial of the documents and documents filed by the defendant no.3 have been placed by the registry. However, an application seeking condonation of delay in filing Written Statement filed by defendant no.3 is pending consideration.

As per office note further, the defendant no.4 has filed some documents for which no permission from the court has been sought by the defendant no.4. None is present on behalf of the defendant no.4 today to explain in this regard.

Re-notify the matter for completion of 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 13/12/2023 at 04:31:40 pleadings/further proceedings on 28.02.2024.

PRIYA MAHENDRA (DHJS) JOINT REGISTRAR (JUDICIAL) DECEMBER 8, 2023/ab Click here to check corrigendum, if any 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 13/12/2023 at 04:31:40