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]

Bombay High Court

India Medtronic Pvt.Ltd. vs Municipal Corporation Of Greater ... on 22 September, 2025

                                                                                 (93)-WPL-28731-25.doc




                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         ORDINARY ORIGINAL CIVIL JURISDICTION
          Digitally
          signed by

BALAJI
          BALAJI
          GOVINDRAO
GOVINDRAO PANCHAL
                                       WRIT PETITION (L) NO.28731 OF 2025
PANCHAL   Date:
          2025.09.25
          10:59:11
          +0530
                                                     WITH
                                    INTERIM APPLICATION (L) NO.29880 OF 2025
                                                     WITH
                                    INTERIM APPLICATION (L) NO.29878 OF 2025
                       India Medtronic Pvt. Ltd.                                 .. Petitioner

                                        Vs.

                       Municipal Corporation of Greater
                       Mumbai & Ors.                                       .. Respondents
                                                          ...

Mr. Soli Cooper, Senior Advocate a/w Mr. Yohaan Cooper & Ms. Warisha Parkar i/by Warisha Parkar (Luthra & Luthra Law Offices India), Advocates for the Petitioner/Applicant. Smt. Madhavi Nalluri a/w Ms. K. H. Mastakar, Advocates for the Respondent Nos.1 to 4-BMC.

Mr. Zal Andhyarujina, Senior Advocate a/w Mr. Jahaan Dastur, Mr. Ankoosh K. Mehta, Mr. Saran Navodia & Ms. Rupal Dugar i/by Cyril Amarchand Mangaldas, Advocates for the Respondent No.5.

...

                                       CORAM :            SHREE CHANDRASHEKHAR, CJ &
                                                          GAUTAM A. ANKHAD, JJ
                                      DATE            :   22nd SEPTEMBER 2025.

                       P.C. :

It is stated that the work order is issued on 30 th June 2025.

2. In view thereof, we are not inclined to restrain the respondent nos.1 to 3 from issuing work order under the Rate Contract, even if not already done.

3. Reply, if any, may be filed on or before the next date.

4. In the meantime, the respondent no.4-Appellate Authority shall decide the Second Appeal filed by the petitioner-company on 7th August 2025 and pass a reasoned order by 30th September 2025 1/2 BGP ::: Uploaded on - 25/09/2025 ::: Downloaded on - 27/09/2025 00:58:50 ::: (93)-WPL-28731-25.doc after issuing notices to the necessary parties but without waiting for them, if they do not appear.

5. Post the matter on 9th October 2025.

[GAUTAM A. ANKHAD, J.] [CHIEF JUSTICE] 2/2 BGP ::: Uploaded on - 25/09/2025 ::: Downloaded on - 27/09/2025 00:58:50 :::