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

Cairn India Limited (Now Vedanta Ltd) vs Jaihind Projects Limited on 15 May, 2024

Author: Prateek Jalan

Bench: Prateek Jalan

                                          $~22 & 23
                                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                          +           O.M.P. (COMM) 297/2022 & I.A. 11141/2022
                                                      CAIRN INDIA LIMITED (NOW VEDANTA LTD) ..... Petitioner
                                                                                         versus
                                                      JAIHIND PROJECTS LIMITED                                                  ..... Respondent

                                          +           O.M.P. (COMM) 416/2022 & I.A. 16380/2022
                                                      JAIHIND PROJECTS LTD                                                        ..... Petitioner
                                                                    versus
                                                      CAIRN INDIA LTD NOW VEDANTA LTD                                           ..... Respondent

                                          Appearance:-                       Mr. Tejas Karia, Mr. Ishaan George, Mr. Archit Jain,
                                                                             Mr. Samarth Madan, Ms. Avlokita Rajni & Ms. Punya
                                                                             Mehrotra, Advocates for Cairn India Ltd. (Now
                                                                             Vedanta Ltd.) in Item Nos. 22 & 23.
                                                                             Mr. Arun Kumar Varma, Senior Advocate with Mr.
                                                                             Deepak Khurana, Mr. Vineet Tayal & Ms. Nishtha
                                                                             Wadhwa, Advocates for Jaihind Projects Ltd. in Item
                                                                             Nos. 22 & 23.
                                          CORAM:
                                          HON'BLE MR. JUSTICE PRATEEK JALAN
                                                            ORDER

% 15.05.2024

1. Further to the order dated 01.02.2024, Mr. Tejas Karia, learned counsel for the respondent in O.M.P.(COMM) 416/2022, states that he has inspected the record made available by the Registry. The objection as to the original filing of the petition being non-est is not pressed.

2. List on 17.09.2024.

PRATEEK JALAN, J MAY 15, 2024/'pv'/ 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 31/05/2024 at 21:44:26