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

Afcons Infrastructure Limited vs Ircon International Limited on 20 September, 2022

Author: Neena Bansal Krishna

Bench: Neena Bansal Krishna

                          $~3
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     ARB.P. 890/2022 & I.A. 12000/2022
                                AFCONS INFRASTRUCTURE LIMITED                            ..... Petitioner
                                                   Through:     Mr. Rajeev Sharma, Sr. Advocate
                                                                with Mr. Abhishek Birthray, Mr.
                                                                Tanmay Nandy, Ms. Shreya Sharma
                                                                & Mr. Kartikeya Tripathy, Advocates.
                                                   versus

                                IRCON INTERNATIONAL LIMITED                           ..... Respondent
                                                   Through:     Mr. Mohit Goel, Mr. Sidhant Goel &
                                                                Ms. Harshita Verma, Advocates.
                                CORAM:
                                HON'BLE MS. JUSTICE NEENA BANSAL KRISHNA
                                                   ORDER

% 20.09.2022

1. Part arguments heard.

2. Learned counsel on behalf of the petitioner seeks some time to file the rejoinder.

3. Let rejoinder be filed within 15 days with the copy to opposite counsel.

4. List on 31st October, 2022 for arguments.

NEENA BANSAL KRISHNA, J SEPTEMBER 20, 2022 S.Sharma Signature Not Verified Digitally Signed By:SAHIL SHARMA Signing Date:22.09.2022 15:26:34