Citation : 2022 Latest Caselaw 1963 Bom
Judgement Date : 25 February, 2022
1 3-inot 37-19 grp
Prajakta Vartak
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN INSOLVENCY
NOTICE NO.37 OF 2019
WITH
NOTICE OF MOTION NO.1 OF 2020
Haresh K. Parekh ..Judgment Debtor
Vs.
Rupinder Singh Arora ..Judgment Creditor
-----
Ms. Samridhi Lodha i/b. Kanga & Co. for Judgment Creditor.
Ms. Gayatri Thakkar for Judgment Debtor.
Ms. M. P. Kunte, Insolvency Registrar present.
-----
CORAM : G.S. KULKARNI, J.
DATE : FEBRUARY 25, 2022.
P.C.:
It is stated that the amounts have already been received by the Judgment Debtor, hence the present proceedings are stated to have become infructuous. They are accordingly disposed of.
[G.S. KULKARNI, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!