Citation : 2024 Latest Caselaw 1075 Bom
Judgement Date : 16 January, 2024
1 25 inpt 17-23 with nmisl 20421-23 in inot 7-23-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. Manoj Angre i/by Mr. Girish Kedia, Advocates for the Petitioning
Creditor.
None for the Judgment Debtor.
Ms. M. R. Parkar, Insolvency Registrar present.
-------
CORAM : ABHAY AHUJA, J.
DATE : 16 JANUARY, 2024. P.C. :
1. Mr. Manoj Angre, learned counsel appears for the Petitioning
Creditor and submits that he has instructions not to file any reply in the
matter as only a law point is involved and therefore, this matter be
suitably adjourned for hearing. Mr. Angre also submits that since last few
dates, Applicant in the Notice of Motion, who is the Judgment Debtor has
Priya R. Soparkar 1 of 2
2 25 inpt 17-23 with nmisl 20421-23 in inot 7-23-os.doc
not been appeared and this Court consider passing appropriate order on
the next date.
2. Be that as it may, list on 6th February, 2024.
(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!