Calcutta High Court
Vhyom Mines And Minerals Private ... vs Jharkhand Ispat Private Limited on 5 February, 2024
Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OC-14
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
[COMMERCIAL DIVISION]
IA No. GA/1/2021
In
CS/172/2021
VHYOM MINES AND MINERALS PRIVATE LIMITED
VERSUS
JHARKHAND ISPAT PRIVATE LIMITED
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 5th February, 2024.
Appearance:
Mr. Aditya Garodia, Adv.
Mr. Ratul Das, Adv.
Mr., Pintu Ghosh, Adv.
Mr. U. Garodia, Adv.
Ms. Sangeeta Kar, Adv.
For the plaintiff/petitioner.
Mr. Shaunak Mitra, Adv.
Mr. Dripto Mazumdar, Adv.
Mr. Pallav Samajdar, Adv.
For the defendant/respondent.
The Court:- The interim order dated 20th September, 2021 which was still in subsistence till 31st January, 2024 is extended till 31st March, 2024 as it is learnt from the parties that there is no change in situation between 1st February, 2024 till date.
Let this matter appear in the monthly list of March, 2024.
(ARINDAM MUKHERJEE, J.) snn