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

Dharambir Singh & Ors vs Chintels Exports Pvt Ltd on 6 February, 2026

Author: Neena Bansal Krishna

Bench: Neena Bansal Krishna

                          $~34 & 35
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                               RSA 163/2022 & CM APPL. 55080/2022
                               DHARAMBIR SINGH & ORS.                     .....Appellants
                                               Through: Mr. Rajat Aneja and Mr. Anant
                                                         Chaitanya, Advocates
                                               versus

                                    CHINTELS EXPORTS PVT LTD                 .....Respondent
                                                 Through: Mr.     Shubhman         S.    Dayma,
                                                           Ms. Harshita Tyagi, Advocates
                          35
                          +         RSA 164/2022 & CM APPL. 55122/2022
                                    RAMPHAL                                    .....Appellant
                                                    Through: Mr. Rajat Aneja and Mr. Anant
                                                              Chaitanya, Advocates
                                                    versus

                                    CHINTELS EXPORTS PVT LTD                 .....Respondent
                                                 Through: Mr.     Shubhman         S.    Dayma,
                                                           Ms. Harshita Tyagi, Advocates

                                    CORAM:
                                    HON'BLE MS. JUSTICE NEENA BANSAL KRISHNA
                                                  ORDER

% 06.02.2026

1. Learned Counsel for the Appellant is stated to be busy in another Court.

2. The adjournment is granted, subject to cost of Rs.10,000/- to be deposited with the Delhi High Court Advocates' Welfare Trust.

3. List on 09.09.2026.

NEENA BANSAL KRISHNA, J FEBRUARY 6, 2026 N 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 09/02/2026 at 20:43:02