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

Bhadra International (India) Pvt. Ltd. ... vs Airports Authority Of India on 22 May, 2025

Author: Manmeet Pritam Singh Arora

Bench: Manmeet Pritam Singh Arora

                          $~79 to 88
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     O.M.P. (COMM) 414/2018 & I.A. 1834/2022
                                    BHADRA INTERNATIONAL (INDIA) PVT. LTD. & ORS.
                                                                             .....Petitioners
                                                Through: Mr. Akshit Mago, Advocate

                                                 versus
                                    AIRPORTS AUTHORITY OF INDIA               .....Respondent
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates

                          80.
                          +         O.M.P. (COMM) 415/2018 & I.A. 31580/2024
                                    BHADRA INTERNATIONAL (INDIA) PVT. LTD. & ORS.
                                                                             .....Petitioners
                                                Through: Mr. Akshit Mago, Advocate

                                                 versus
                                    AIRPORTS AUTHORITY OF INDIA            .....Respondent
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates

                          81.
                          +         O.M.P.(I) (COMM.) 334/2018
                                    BHADRA INTERNATIONAL (INDIA) PVT. LTD. & ORS.
                                                                             .....Petitioners
                                                Through: Mr. Akshit Mago, Advocate

                                                 versus
                                    AIRPORTS AUTHORITY OF INDIA & ANR. .....Respondents
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates




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 30/06/2025 at 18:28:12
                           82.
                          +         O.M.P.(I) (COMM.) 335/2018 & CCP(O) 55/2022, I.As. 5009/2022,
                                    12780/2022, 6526/2023

                                    BHADRA INTERNATIONAL (INDIA) PVT. LTD. & ORS.
                                                                             .....Petitioners
                                                Through: Mr. Akshit Mago, Advocate

                                                 versus
                                    AIRPORTS AUTHORITY OF INDIA & ORS.      .....Respondents
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates

                          83.
                          +         O.M.P.(I) (COMM.) 378/2018 & CCP(O) 15/2021, CCP(O) 30/2023,
                                    I.As. 11214/2020, 5658/2021

                                    BHADRA INTERNATIONAL (INDIA) & ORS.      .....Petitioners
                                                Through: Mr. Akshit Mago, Advocate

                                                 versus
                                    AIRPORTS AUTHORITY OF INDIA              .....Respondent
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates

                          84.
                          +         O.M.P.(I) (COMM.) 380/2018 & CCP(O) 16/2021, CCP(O) 31/2023,
                                    I.As. 11213/2020, 5660/2021

                                    BHADRA INTERNATIONAL (INDIA) PVT. LTD. & ORS.
                                                                             .....Petitioners
                                                Through: Mr. Akshit Mago, Advocate




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 30/06/2025 at 18:28:12
                                                  versus
                                    AIRPORTS AUTHORITY OF INDIA               .....Respondent
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates

                          85.
                          +         O.M.P.(I) (COMM.) 463/2018 & I.A. 17453/2018
                                    AIRPORTS AUTHORITY OF INDIA                 .....Petitioner
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates
                                                 versus

                                    BHADRA INTERNATIONAL (INDIA) P LTD & ORS
                                                                            .....Respondents
                                                Through: Mr. Akshit Mago, Advocate

                          86.
                          +         O.M.P.(I) (COMM.) 464/2018 & I.A. 17456/2018
                                    AIRPORTS AUTHORITY OF INDIA                 .....Petitioner
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates
                                                 versus

                                    BHADRA INTERNATIONAL (INDIA) PVT LTD & ORS.
                                                                           .....Respondents
                                                Through: Mr. Akshit Mago, Advocate

                          87.
                          +         O.M.P. (COMM) 3/2019 & I.As. 76/2019, 1903/2019, 1905/2019,
                                    13809/2021

                                    AIRPORTS AUTHORITY OF INDIA                 .....Petitioner
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate




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 30/06/2025 at 18:28:12
                                                                                       with Mr. S. K. Singh, Mr. Shivang
                                                                                      Singh and Mr. Anmol, Advocates
                                                                  versus

                                    BHADRA INTERNATIONAL (INDIA) PVT. LTD. & ORS.
                                                                          .....Respondents
                                                Through: Mr. Akshit Mago, Advocate

                          88.
                          +         O.M.P. (COMM) 4/2019 & I.As. 78/2019, 1904/2019, 1906/2019,
                                    13803/2021

                                    AIRPORTS AUTHORITY OF INDIA                  .....Petitioner
                                                 Through: Mr. Parag P. Tripathi, Sr. Advocate
                                                          with Mr. S. K. Singh, Mr. Shivang
                                                          Singh and Mr. Anmol, Advocates
                                                 versus

                                    BHADRA INTERNATIONAL (INDIA) P LTD & ORS.
                                                                            .....Respondents
                                                Through: Mr. Akshit Mago, Advocate

                          CORAM:
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                            ORDER

% 22.05.2025 O.M.P.(I) (COMM.) 378/2018 O.M.P.(I) (COMM.) 380/2018

1. Learned Senior Counsel for the Respondent has drawn this Court's attention to orders dated 28.09.2018 and 06.04.2022. 1.1. He states that the directions in the said orders were issued to the Petitioner to furnish Bank Guarantee(s) and keep them alive. He states that the said directions are continuing and have not been vacated. 1.2. He states that however, that the Bank Guarantee(s) furnished by the 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 30/06/2025 at 18:28:12 Petitioner have since lapsed.

2. Learned counsel for the Petitioner states that he is not readily aware about the status of the Bank Guarantee(s). 2.1. He seeks four (4) weeks' time to file an affidavit furnishing the details of the Bank Guarantee(s) furnished in compliance with the orders dated 28.09.2018 and 06.04.2022 along with their current status.

3. It is directed that in case, the Bank Guarantee(s) have lapsed, the Petitioner will ensure that the Bank Guarantee(s) are renewed and brought in consonance with the directions for compliance issued vide orders dated 28.09.2018 and 06.04.2022.

O.M.P. (COMM) 414/2018 O.M.P. (COMM) 415/2018

4. Learned counsel for the Petitioner states that Special Leave Petition (SLP) has been filed impugning the order dated 11.02.2025 passed by the Division Bench, upholding the order dated 24.12.2024. O.M.P. (COMM) 414/2018 O.M.P. (COMM) 415/2018 O.M.P.(I) (COMM.) 334/2018 O.M.P.(I) (COMM.) 335/2018 O.M.P.(I) (COMM.) 378/2018 O.M.P.(I) (COMM.) 380/2018 O.M.P.(I) (COMM.) 463/2018 O.M.P.(I) (COMM.) 464/2018 O.M.P. (COMM) 3/2019 O.M.P. (COMM) 4/2019

5. List on 16.09.2025.

MANMEET PRITAM SINGH ARORA, J MAY 22, 2025/rhc/sk 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 30/06/2025 at 18:28:12