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]

Calcutta High Court

Jaldhi Overseas Pte Ltd vs Bhushan Power & Steel Ltd on 1 September, 2016

Author: Sanjib Banerjee

Bench: Sanjib Banerjee

OD-81


                                  EC No. 434 of 2016

                         IN THE HIGH COURT AT CALCUTTA
                          Ordinary Original Civil Jurisdiction
                                    Original Side


                           JALDHI OVERSEAS PTE LTD.
                                    Versus
                          BHUSHAN POWER & STEEL LTD.



 BEFORE:

 The Hon'ble JUSTICE SANJIB BANERJEE

Date : 1st September, 2016.

Appearance Mr. Jayanta Mitra, Sr. Adv.

Mr. Ratnanko Banerjee, Sr. Adv.

Mr. Ranjan Bachawat, Sr. Adv.

Mr. Dhruba Ghosh, Sr. Adv.

Mr. R. Mitra, Adv.

Mr. Pratap Chatterjee, Sr. Adv.

Mr. Abhrajit Mitra, Sr. Adv.

                                                                  Mr. Jishnu Chowdhury,       Adv.
                                                                         Mr. S. Mukherjee,    Adv.
                                                                           Ms. S. Sharma,     Adv.



The Court : Leave is given to the decree-holder to correct the prayer (e) under column 10 of the tabular statement in respect of the currency.

The decree-holder will forward a copy of the execution application to the judgment-debtor in course of the week.

Since the execution is of a foreign arbitral award, affidavits are called for to assess the enforceability of the award. 2

Affidavit-in-opposition be filed within three weeks from date; reply thereto, if any, may be filed within a fortnight after the Puja vacation. The matter will appear as a chamber application for final disposal in the monthly list of December, 2016.

(SANJIB BANERJEE, J.) sg.