Citation : 2023 Latest Caselaw 12240 Bom
Judgement Date : 5 December, 2023
1 29 inpt 17-23 with nmisl 20421-23-os.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS INSOLVENCY JURISDICTION
INSOLVENCY PETITION NO.17 OF 2023
WITH
NOTICE OF MOTION (L) NO.20421 OF 2023
IN
INSOLVENCY PETITION NO.17 OF 2023
Satyam Vinod Thukral ... Petitioning Creditor
Vs.
Kunal Krishnakumar Jiwarajka ... Judgment Debtor
-------
Mr. Girish Kedia with Mr. Manoj Angre, Advocates for the Petitioning Creditor.
None for the Judgment Debtor.
Ms. M.R.Parkar, Insolvency Registrar present.
-------
CORAM : ABHAY AHUJA, J.
DATE : 05 DECEMBER, 2023. P.C. :
1. Pursuant to order dated 9th November, 2023 Mr. Kedia, learned counsel
for the Petitioning Creditor has had a chance to look at the Notice of Motion
filed on behalf of the Judgment Debtor.
2. Although none is present on behalf of the Judgment Debtor, the prayers
indicates that the Notice of Motion is filed for setting aside the insolvency
notice.
Priya R. Soparkar 1 of 2 2 29 inpt 17-23 with nmisl 20421-23-os.doc
3. Let the Petitioning Creditor file reply, if any, to the said Notice of Motion
by the next date with a copy to the other side.
4. List the Petition alongwith the Notice of Motion (L) No.20421 of 2023
on 19th December, 2023.
(ABHAY AHUJA, J.)
Priya R. Soparkar 2 of 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!