Citation : 2022 Latest Caselaw 7286 Bom
Judgement Date : 27 July, 2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
APPELLATE SIDE CIVIL JURISDICTION
WRIT PETITION NO. 4880 OF 2022
Shailesh Gupta And Ors ....PETITIONER
V/S
Asset Reconstruction Company Ltd And Ors ....RESPONDENT
WITH WRIT PETITION NO. 4885 OF 2022
Sunil Gupta And Anr ....PETITIONER V/S Asset Reconstruction Company (india) Ltd And ....RESPONDENT Ors
WITH WRIT PETITION STAMP NO. 11009 OF 2021
Asset Reconstruction Company India Limited ....PETITIONER Through Its Authorised Officer Shri. Jayesh P. Gharat V/S Sunil Gupta And Ors ....RESPONDENT
WITH WRIT PETITION STAMP NO. 11010 OF 2021
Asset Reconstruction Company India Limited ....PETITIONER Through Its Authorised Officer Shri. Jayesh P. Gharat V/S Shailesh Gupta And Ors ....RESPONDENT
Page 1/2
Mr. Chirag Kamdar, Mr. Peshwan Jehangir, Mr. Rajat Jariwal, Ms. Jyoti Sinha, Mr. Naren Nimbalkar, Mr. Harsh Salgia, Ms. Aayushi Khurana, Counsels Pettitioner in WP/4880/2022 and R1-R4 in WP/11010/2021 Mr. Janak Dwarkadas. Sr. Counsel i/b Khaitan & Co. in WP/4885/2022 for Petitioner and for R1.- R3 WP/11009/2021 Mr. Sushil Nimbkar for Respondent
CORAM : HON'BLE SHRI JUSTICE K.R. SHRIRAM & HON'BLE JUSTICE SHRI ARIF SALEH DOCTOR, JJ DATE : 27th July, 2022 P.C. :
Arguments are concluded. Judgment/ order is reserved.
( FOR REGISTRAR JUDICIAL - I )
Page 2/2
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!