Citation : 2024 Latest Caselaw 2768 Bom
Judgement Date : 30 January, 2024
1 p2 ip 21 and 22-19-os.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION/
IN ITS INSOLVENCY JURISDICTION
OFFICIAL ASSIGNEE'S REPORT NO.11 OF 2023
IN
INSOLVENCY PETITION NO.21 OF 2019
WITH
NOTICE OF MOTION NO.16 OF 2021
IN
INSOLVENCY PETITION NO.21 OF 2019
WITH
NOTICE OF MOTION NO.7 OF 2022
IN
INSOLVENCY PETITION NO.21 OF 2019
AND
NOTICE OF MOTION NO.8 OF 2023
IN
INSOLVENCY PETITION NO.21 OF 2019
Official Assignee ... Applicant
Vs.
Ravikiran Aggarwal ... Respondent
WITH
OFFICIAL ASSIGNEE'S REPORT NO.12 OF 2023
IN
INSOLVENCY PETITION NO.22 OF 2019
WITH
NOTICE OF MOTION NO.17 OF 2021
IN
INSOLVENCY PETITION NO.21 OF 2019
WITH
NOTICE OF MOTION NO.8 OF 2022
IN
INSOLVENCY PETITION NO.22 OF 2019
WITH
INTERIM APPLICATION NO.2101 OF 2021
Priya R. Soparkar 1 of 3
::: Uploaded on - 30/01/2024 ::: Downloaded on - 01/02/2024 23:43:30 :::
2 p2 ip 21 and 22-19-os.doc
IN
COMMERCIAL EXECUTION NO.123 OF 2017
WITH
INTERIM APPLICATION (L) NO.7213 OF 2020
IN
COMMERCIAL EXECUTION NO.23 OF 2022
WITH
INTERIM APPLICATION NO.2102 OF 2021
IN
COMMERCIAL EXECUTION (L) NO.1001 OF 2018
WITH
INTERIM APPLICATION NO.2103 OF 2021
IN
COMMERCIAL EXECUTION (L) NO.988 OF 2018
AND
NOTICE OF MOTION NO.9 OF 2023
IN
INSOLVENCY PETITION NO.22 OF 2019
Official Assignee ... Applicant
Vs.
Pujit Ravikiran Aggarwal ... Respondent
-------
Ms. Kausar Banatwala i/by Mr. Tushar Goradia, Advocates for the
Judgment Creditor.
Mr. Dikshat Mehta i/by M/s Rajani Associates, Advocates for the
Insolvents/Respondents No.2, 3 and 4.
Ms. Swati Kapadia with Mr. Saurabh Nagarsheth and Mr. Yash
Ghadigaonkar, Advocates for the Respondent No.5.
-------
CORAM : ABHAY AHUJA, J.
DATE : 30 JANUARY, 2024. P.C. :
1. Mr. Dikshat Mehta, learned counsel for the Respondents No.2,3 and
Priya R. Soparkar 2 of 3
3 p2 ip 21 and 22-19-os.doc
4 seeks to file reply. Ms. Swati Kapadia, learned counsel for the Respondent
No. 5 also seeks to file reply on behalf of Respondent No. 5.
2. Let the replies be filed in the Registry with copies to the other side.
3. Ms. Kausar Banatwala, learned counsel appears for the Judgment
Creditor and seeks some time to file rejoinder submitting that the replies
have come in late.
4. Let the rejoinder be filed by 16 th February, 2024 with copy to the
other side.
5. At the joint request of the learned counsel for the parties who seek
some accommodation in the matters, list on 20th February, 2024.
(ABHAY AHUJA, J.)
Priya R. Soparkar 3 of 3
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!