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

Magic Propertites Private Limited / ... vs Jagdish Bhagwandas Ahuja And Others
2024 Latest Caselaw 1057 Bom

Citation : 2024 Latest Caselaw 1057 Bom
Judgement Date : 16 January, 2024

Bombay High Court

Magic Propertites Private Limited / ... vs Jagdish Bhagwandas Ahuja And Others on 16 January, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                         10-NMIS(L)-32199-2023-INPT-33-2019.doc


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

                    NOTICE OF MOTION (L) NO.32199 OF 2023
                                      IN
                            RULE NISI NO.1 OF 2023
                                      IN
                     INSOLVENCY PETITION NO. 33 OF 2019
 MAGIC PROPERTIES PRIVATE LIMITED                       )...APPLICANT

                               IN THE MATTER OF

 JAGDISH BHAGWANDAS AHUJA AND OTHERS )...INSOLVENTS/
                                   JUDGMENT DEBTORS
      V/s.
 SANDEEPKUKMAR VINOD SARAF (HUF)                )...JUDGMENT CREDITOR

 Ms.Preeti Gada, Advocate for the Petitioning Creditor.
 Mr.Devendra Tiwari            i/by Law Chamber of Siddharth Murarka,
 Advocate for the Supporting Creditor.
 Mr.Girish Kedia, Advocate for the Supporting Creditor.
 Mr.Rohaan Cama a/w. Ms.Anamika Singh and Ms.Sanaya Patel i/by
 Indus Law, Advocate for the Applicant in NMIS(L)/32199/2023.
 Ms.C.J.Bhatt, Official Assignee a/w. Mr.Arun Kesarkar, Deputy Official
 Assignee and Mr.Subodh Patil, 1st Assistant to Official Assignee present
 in Court.
 Ms.M.R.Parkar, Insolvency Registrar, present in Court.
 Mr.Niraj Mehra, Hon.Secretary of Rajpipla Co-operative Housing
 Society, present in Court.

                               CORAM     :      ABHAY AHUJA, J.

DATE : 16th JANUARY 2024

10-NMIS(L)-32199-2023-INPT-33-2019.doc

P.C. :

1. Pursuant to order dated 5th December 2023, the copies of the

Notice of Motion along with affidavit in support with complete

annexures have been served upon the Petitioning Creditor as well as

the other Creditors, the Co-operative Society as well as the Official

Assignee.

2. Ms.Gada, learned Counsel, appears for the Petitioning Creditor

and Mr.Kedia, learned Counsel, appears for the other supporting

Creditor and submit that a communication has been addressed to the

office of the Official Assignee seeking a copy of the final sanction plan

of the development at the subject premises which is yet to be received.

3. Mr.Cama, learned Counsel for the Magic Properties Private

Limited and the Applicant in the Notice of Motion submits that he will

instruct his attorneys to furnish a copy of the same to the Petitioning

Creditor, the other supporting Creditors as well as the Official Assignee

within a period of two weeks. The Secretary of the concerned Rajpipla

Co-operative Housing Society is also present in the Court and submits

that he would also endeavour to obtain a copy of the final sanction

plan and furnish the same to the parties. The Secretary also submits

10-NMIS(L)-32199-2023-INPT-33-2019.doc

that the society would like to file a detailed reply to the Notice of

Motion and seeks some time. Ms.Gada and Mr.Kedia, learned Counsel

for the Petitioning Creditor and the other Creditor also seek some more

time to file reply to the Notice of Motion.

4. Let the learned Official Assignee also file a reply to the Notice of

Motion. Let the replies to the Notice of Motion be filed within a period

of four weeks with a copy to the other side. Rejoinder, in two weeks

thereafter, with a copy to the other side.

5. List on 5th March 2024.

RULE NISI NO.1 OF 2023

6. Pursuant to earlier orders of this Court, Rule Nisi was directed to

be served upon Insolvent No.2 by today. This Court is informed that

the Rule Nisi has been served upon the Insolvent No.2 at his email

addresses viz. (i) [email protected] and (ii)

[email protected] on 11th December 2023.

7. Let the learned Official Assignee send a reminder to the Ministry

of External Affairs with respect to the service of the Rule Nisi upon the

Insolvent No.2 and obtain an update on the same.

10-NMIS(L)-32199-2023-INPT-33-2019.doc

8. List on 5th March 2024.

9. Let the office objections be removed by the next date.

(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