Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Dalchand H. Gupta vs Mr. Arun Kumar Agarwal And Others
2024 Latest Caselaw 24466 Bom

Citation : 2024 Latest Caselaw 24466 Bom
Judgement Date : 20 August, 2024

Bombay High Court

Mr. Dalchand H. Gupta vs Mr. Arun Kumar Agarwal And Others on 20 August, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                                       1. INPT 7-17 @ NMIS 29-18.doc


                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        IN ITS INSOLVENCY JURISDICTION

                       INSOLVENCY PETITION NO. 7 OF 2017

 Arun Kumar Agarwal and Ors.                 ...Debtors

 Ex-parte:
 Dalchand H. Gupta and Ors.                  ...Petitioning Creditors

                                    WITH
                        NOTICE OF MOTION NO. 29 OF 2018

 Mr. Ramesh Jain for Petitioning Creditors.
 Mr. Ashish Verma for Judgment Debtors.
 Ms. M. R. Parkar, Insolvency Registrar present.

                           CORAM   :    ABHAY AHUJA, J.
                           DATE    :    20th AUGUST, 2024


 P.C. :


1. Pursuant to the order dated 2nd July, 2024, today when the

matter is called out, Mr. Verma, learned Counsel appears for the

Judgment Debtors and submits that he has filed vakalatnama in the

matter only recently and that some time be granted to take complete

stock of the matter as to his knowledge an appeal is filed against the

order of the Single Judge dismissing the Notice of Motion for setting

aside the consent decree has been admitted by a Division Bench of this

Court.

1. INPT 7-17 @ NMIS 29-18.doc

2. Mr. Jain, learned Counsel appearing for the Petitioning Creditor

points out that earlier the cheques issued by the Judgment Debtors to

the Petitioning Creditors with a view to settle the dispute have been

dishonoured and that, therefore, this Court proceed to adjudicate the

Petition.

3. Be that as it may, for Mr. Verma to take full and complete

instructions in the matter, list on 3rd September, 2024.

4. It is made clear that on the next date this Court will proceed to

hear the Insolvency Petition and pass appropriate orders.

(ABHAY AHUJA, 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