Citation : 2024 Latest Caselaw 23787 Bom
Judgement Date : 13 August, 2024
917.IAL 12188-23 in COMEX 37-18 @ connected matters.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION (L) NO. 12188 OF 2023
IN
COMMERCIAL EXECUTION APPLICATION NO. 37 OF 2018
Pegasus Assets Reconstruction Pvt. Ltd. ...Applicant
V/s.
Piramal Finance Limited ...Respondent
WITH
COMMERCIAL EXECUTION APPLICATION NO. 37 OF 2018
WITH
INTERIM APPLICATION (L) NO. 12188 OF 2023
WITH
CHAMBER SUMMONS (L) NO. 848 OF 2019
WITH
CHAMBER SUMMONS NO. 84 OF 2017
WITH
CHAMBER SUMMONS (L) NO. 1774 OF 2018
WITH
CHAMBER SUMMONS (L) NO. 381 OF 2019
WITH
CHAMBER SUMMONS (L) NO. 358 OF 2019
Mr. Abhay Khandeparkar with Mr. Mayank Samuel i/b Sirius Legal for
Applicant in IA 12188-23.
Mr. Gaurav Mehta with Ms. Sonam Mhatre, Mr. Darshil Thakkar and
Mr. Jash Gandhi i/b Daval Vussonji & Associate for the Plaintiff.
Mr. Atmaram Patade i/b SSP Legal for the Applicant in CHSL 1774/18.
Mr. N. C. Pawar, OSD, Court Receiver present.
CORAM : ABHAY AHUJA, J.
DATE : 13th AUGUST, 2024 P.C. :
1. After these matters have been briefly argued by the learned
Senior Counsel and Counsel appearing in these matters it has emerged
917.IAL 12188-23 in COMEX 37-18 @ connected matters.doc
that the best course of action would be for the Court Receiver to give a
status update with respect to the eight properties in question.
2. Let the Court Receiver furnish a report to this Court within a
period of three weeks with respect to the steps taken over by the Court
Receiver or by the Sheriff or by the Judgment Creditors / Secured
Creditors for disposal of these properties to recover the dues.
3. List on 11th September, 2024.
(ABHAY AHUJA, J.)
Digitally signed by NIKITA NIKITA YOGESH YOGESH GADGIL GADGIL Date:
2024.08.14 10:21:30 +0530
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!