Citation : 2024 Latest Caselaw 24545 Bom
Judgement Date : 20 August, 2024
3-INPT-2-2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
IN ITS INSOLVENCY JURISDICTION
INSOLVENCY PETITION NO. 2 OF 2021
M/S. ACME ENGINEERING CORPORATION)
AND ANOTHER )...JUDGMENT DEBTORS
EX-PARTE :
ASHWIN LILADHAR SHAH )...JUDGMENT CREDITOR
WITH
NOTICE OF MOTION NO. 2 OF 2023
AND
NOTICE OF MOTION NO.3 OF 2023
IN
INSOLVENCY NOTICE NO. 5 OF 2020
Mr.Vikramjit Garewal a/w. Mr.Umesh Tawari, Advocate for the
Petitioning Creditor.
Mr.Chirag Mody a/w. Mr.Yash Momaya, Mr.Munaf Virjee. and
Mr.Rushabh Parekh i/by ABH Law LLP, Advocate for the Applicants in
Notices of Motion.
Ms.M.R.Parkar, Insolvency Registrar, present in Court.
CORAM : ABHAY AHUJA, J.
DATE : 20th AUGUST 2024 P.C. :
1. Both the learned Counsel submit that since the appeals against
the decree of the City Civil Court are listed before the Appellate Court
on 27th August 2024, this Court may suitably adjourn the Petition as
well as the connected Notices of Motion.
2. At the joint request of the learned Counsel, list on 1st October
2024.
(ABHAY AHUJA, J.)
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!