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 1, Cited by 0]

Delhi High Court - Orders

Goyal Mg Gases Pvt Ltd vs Classic Motors Pvt Ltd on 12 November, 2024

Author: Rekha Palli

Bench: Rekha Palli

                                    $~11 & 12
                                    *           IN THE HIGH COURT OF DELHI AT NEW DELHI
                                    +           FAO(OS) (COMM) 172/2020
                                                GOYAL MG GASES PVT LTD                                                         .....Appellant
                                                                                      Through:                 Mr Simran Mehta and Mr. Ajay Pal
                                                                                                               Singh, Advocates
                                                                                      versus

                                                CLASSIC MOTORS PVT LTD                 .....Respondent
                                                             Through: Mr. Vibhor Garg and Ms. Anshika
                                                                      Maheshwari, Advs

                                    12
                                                FAO(OS) (COMM) 23/2021, CM APPL. 15138/2018-Stay, V-3
                                                GOYAL MG GASES PVT LTD                                                         .....Appellant
                                                                                      Through:                Mr Simran Mehta and Mr. Ajay Pal
                                                                                                              Singh, Advocates
                                                                                      versus

                                                CLASSIC MOTORS PVT LTD                 .....Respondent
                                                             Through: Mr. Vibhor Garg and Ms. Anshika
                                                                      Maheshwari, Advs

                                                CORAM:
                                                HON'BLE MS. JUSTICE REKHA PALLI
                                                HON'BLE MR. JUSTICE SAURABH BANERJEE
                                                                                      ORDER

% 12.11.2024

1. Learned counsel for the respondent submits that the issue raised in the present appeal, as to whether the Court while exercising the power under Section 34 or 37 of the Arbitration and Conciliation Act 1996, can modify the directions issued vide the Arbitral Award, is still pending consideration 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 13/11/2024 at 22:45:43 before the Hon'ble Supreme Court and, therefore, he prays that the hearing be deferred.

2. At request, list on 19.02.2025.

REKHA PALLI, J SAURABH BANERJEE, J NOVEMBER 12, 2024/So 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 13/11/2024 at 22:45:43