Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhondiram Govind Deshmukh vs Mr. Jagdish Bhagwandas Ahuja And ...
2022 Latest Caselaw 5531 Bom

Citation : 2022 Latest Caselaw 5531 Bom
Judgement Date : 17 June, 2022

Bombay High Court
Dhondiram Govind Deshmukh vs Mr. Jagdish Bhagwandas Ahuja And ... on 17 June, 2022
Bench: G. S. Kulkarni
                                         1                               INPTl-38-19,9-11, 26-38



shantanu
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       ORDINARY ORIGINAL CIVIL JURISDICTION
                          IN ITS INSOLVENCY JURISDICTION

                          INSOLVENCY PETITION NO. 35 OF 2019

     Pranav Sharad Adurkar                       ...Judgment Creditor
           vs.
     Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors.

                          INSOLVENCY PETITION NO. 32 OF 2019

     Poonam Sandeepkumar Saraf                   ...Judgment Creditor.
           vs.
     Jagdish Bhagwandas Ahuja                    ...Judgment Debtors.

                          INSOLVENCY PETITION NO. 33 OF 2019

     Sandeepkumar Vinod Saraf (HUF)                      ...Judgment Creditor.
           vs.
     Jagdish Bhagwandas Ahuja & Ors.                     ...Judgment Debtors.

                           INSOLVENCY PETITION NO. 4 OF 2020

     Sandeepkumar Vinodkumar Saraf                       ...Judgment Creditor.
           vs.
     Jagdish Bhagwandas Ahuja & Ors.                     ...Judgment Debtors.

                          INSOLVENCY PETITION NO. 34 OF 2019
                                        WITH
                          INSOLVENCY PETITION NO. 36 OF 2019

     Sharad Narayan Adurkar                      ...Judgment Creditor.
           vs.
     Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors .

                         INSOLVENCY PETITION NO. 38 OF 2019
                                       WITH
                        NOTICE OF MOTION (L) NO. 15625 OF 2022

     Asiatic Gases Ltd.                                  ...Judgment Creditor.
            vs.
     M/s. Ahuja Properties and Aso. & Ors.               ...Judgment Debtors.



     ::: Uploaded on - 18/06/2022                ::: Downloaded on - 19/06/2022 03:22:01 :::
                                     2                               INPTl-38-19,9-11, 26-38



AND
Jagdish Bhagwandas Ahuja & Anr.                     ...Applicants

                      INSOLVENCY PETITION NO. 5 OF 2020

Nirmaladevi Vinodkumar Saraf                ...Judgment Creditor.
      vs.
Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors

             NOTICE OF MOTION (L) NO. 20090 OF 2021
                              IN
                INSOLVENCY NOTICE NO. 8 OF 2021
Mr. Jagdish Bhagwandas Ahuja,   .. Applicant(Judgment Debtor)

In the matter between

M/s. Ahuja Properties and in Associates     ...Judgment Debtors.
            vs.
Karishma Deepak Parekh                      ...Judgment Creditor.

                  NOTICE OF MOTION (L) NO. 25591 OF 2021
                                   IN
                    INSOLVENCY NOTICE NO. 10 OF 2021

Jagdish Bhagwandas Ahuja & Ors.                     ...Applicants
                                                       (Judgment Debtors)
In the matter between
Mr. Jagdish Bhagwandas Ahuja & Ors.                 ...Judgment Debtor.
                                                     (Original Defendants)
     vs.
Dhondiram Govind Deshmukh                           ...Judgment Creditor
                                                     (Original Plaintiff)

                   NOTICE OF MOTION (L) NO. 7118 OF 2022
                                   IN
                     INSOLVENCY NOTICE NO 4 OF 2022

Mr. Jagdish Bhagwandas Ahuja & Ors.         ...Applicants
                                              (Judgment Debtors)
In the matter between
Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors
       vs.
Saurav Omprakash Agarwal                    ...Judgment Creditor.
                                            (Original Plaintiff)



::: Uploaded on - 18/06/2022                ::: Downloaded on - 19/06/2022 03:22:01 :::
                                    3                               INPTl-38-19,9-11, 26-38



              NOTICE OF MOTION (L) NO. 7119 OF 2022
                                IN
                  INSOLVENCY NOTICE NO 6 OF 2022
Mr.Jagdish Bhagwandas Ahuja & Ors     ...Applicants
                                        (Judgment Debtors)
In the matter between
Jagdish Bhagwandas Ahuja & Ors.              ...Applicant/
                                         Judgment Debtor.
       vs.
Ankit Agarwal HUF                     ...Judgment Creditors
                                       (Original Plaintiff)

                   NOTICE OF MOTION (L) NO. 7120 OF 2022
                                   IN
                     INSOLVENCY NOTICE NO 5 OF 2022

Jagdish Bhagwandas Ahuja & Ors.            ...Applicants
                                              (Judgment Debtors)
In the matter between
Jagdish Bhagwandas Ahuja & Ors.            ...Judgment Debtors
       vs.
M/s. Prahit Trading Pvt. Ltd.              ...Judgment Creditor.
                                              (Original Plaintiff)

                   NOTICE OF MOTION (L) NO. 7121 OF 2022
                                   IN
                     INSOLVENCY NOTICE NO 2 OF 2022

Jagdish Bhagwandas Ahuja & Ors.                         ...Applicants
                                                   (Judgment Debtors)
In the matter between
Jagdish Bhagwandas Ahuja & Ors.                    ...Judgment Debtors
       vs.
Aparna Abhay Tamhankar                             ...Judgment Creditors
                                                   (Original Plaintiff)


                   NOTICE OF MOTION (L) NO. 7122 OF 2022
                                   IN
                     INSOLVENCY NOTICE NO 1 OF 2022

Jagdish Bhagwandas Ahuja & Ors.            ...Applicants
                                            (Judgment Debtors)
In the matter between



::: Uploaded on - 18/06/2022               ::: Downloaded on - 19/06/2022 03:22:01 :::
                                    4                                 INPTl-38-19,9-11, 26-38



Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors
      vs.
Nihit Ganesh Malsisaria                     ...Judgment Creditor.
                                              (Original Plaintiff)

                   NOTICE OF MOTION (L) NO. 7123 OF 2022
                                   IN
                     INSOLVENCY NOTICE NO. 7 OF 2022

Jagdish Bhagwandas Ahuja & Ors.             ...Applicants
                                             (Judgment Debtors)
In the matter between
Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors
       vs.
Neha Ramesh Agrawal                         ...Judgment Creditor.
                                               (Original Plaintiff)

                   NOTICE OF MOTION (L) NO. 7303 OF 2022
                                   IN
                     INSOLVENCY NOTICE NO 3 OF 2022

Jagdish Bhagwandas Ahuja & Ors.             ...Applicants
                                            (Judgment Debtors)
In the matter between
Jagdish Bhagwandas Ahuja & Ors.             ...Judgment Debtors
       vs.
Pradeep Mody                                ...Judgment Creditor.
                                            (Original Plaintiff)

                                      ---
Ms. Preeti Gada for Judgment Creditor in Sr. No. 908 to 911 & 26, 27,
29.
Mr. Mukul Taly a/w Ms. Sayali Gharpure & Ms. Paluck Bengali i/b S.
Mahomedbhai & Co. for the petitioner/ Judgment Creditor in Sr. No. 28.
Mr. Rajesh Jain a/w Rohit i/b Legal Juris for the judgment creditor in Sr.
No. 30
Mr. Girish Kedia for applicant in sr. No. 31 to 38.
Mr. naved Chawdhary for respondent in all matters.
                                         -----
                          CORAM : G.S. KULKARNI, J.

DATE : June 17, 2022.

P.C.:

5 INPTl-38-19,9-11, 26-38

1. Stand over to next Thursday, at 2:30pm.

2. On the adjourned date of hearing, the judgment debtors are

directed to remain present in the Court. In the event the judgment

debtors are not present on the adjourned date of hearing, the court shall

consider to pass appropriate order to secure their presence.

[G.S. KULKARNI, J.]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter