Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Official Liquidator Of Scindia ... vs Scindia Workshop Ltd. (Petitioner)
2026 Latest Caselaw 2282 Bom

Citation : 2026 Latest Caselaw 2282 Bom
Judgement Date : 6 March, 2026

[Cites 1, Cited by 0]

Bombay High Court

Official Liquidator Of Scindia ... vs Scindia Workshop Ltd. (Petitioner) on 6 March, 2026

2026:BHC-OS:5764                                        1/7        13 TO 22-OLR-118-2026 (OS).DOC



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


                                (13) OFFICIAL LIQUIDATOR REPORT NO. 118 OF 2026
                                                         IN
                                          COMPANY PETITION NO. 612 OF 2008


                                                         In the matter of Companies Act, I of
                                                         1956;
                                                                             And
                                                         In the matter Of Official Liquidator Of
                                                         Amcane (india) Ltd. (in Liquidation)


             Deepak Mogal                                                      ...Petitioner
                                                        AND
                                (14) OFFICIAL LIQUIDATOR REPORT NO. 119 OF 2026
                                                         IN
                                          COMPANY PETITION NO. 772 OF 2015


                                                         In the matter of Companies Act, I of
                                                         1956;
                                                                             And
                                                         In the matter Of Mata Mohtadevi Milk
                                                         And Milk Products Private Limited. ( In
                                                         Liquidation)


             Karim V Dhuka Carrying Business
             In Style Shri Karim V Dhuka                                                ...Petitioner
                                                        AND
                                (15) OFFICIAL LIQUIDATOR REPORT NO. 120 OF 2026
                                                         IN
                                          COMPANY PETITION NO. 160 OF 2016


                                                         In the matter of Companies Act, I of
                                                         1956;



             Areeb


                     ::: Uploaded on - 06/03/2026                   ::: Downloaded on - 06/03/2026 22:31:44 :::
                                             2/7        13 TO 22-OLR-118-2026 (OS).DOC



                                                                 And
                                             In the matter Of Official Liquidator Of
                                             Torrent Motors Pvt. Ltd. (in Liquidation)


M/s Hdfc Bank Ltd.                                                          ...Petitioner
                                           AND
                   (16) OFFICIAL LIQUIDATOR REPORT NO. 121 OF 2026
                                            IN
                              COMPANY PETITION NO. 32 OF 2016


                                             In the matter of Companies Act, I of
                                             1956;
                                                                 And
                                             In the matter Of Official Liquidator Of
                                             Nisiddh Venture Private Limited. (in
                                             Liquidation)


M/s Lalit And Surendra                                                      ...Petitioner
                                           AND
                   (17) OFFICIAL LIQUIDATOR REPORT NO. 122 OF 2026
                                            IN
                             COMPANY PETITION NO. 939 OF 1999


                                             In the matter of Companies Act, I of
                                             1956;
                                                                 And
                                             In the matter Of Official Liquidator Of
                                             Papermaster      Pens      Pvt.     Ltd.       (in
                                             Liquidation)


Shapoorji Pallonji Finance Ltd.                                             ...Petitioner
                                           AND
                   (18) OFFICIAL LIQUIDATOR REPORT NO. 123 OF 2026
                                            IN
                             COMPANY PETITION NO. 170 OF 2011



Areeb


        ::: Uploaded on - 06/03/2026                    ::: Downloaded on - 06/03/2026 22:31:44 :::
                                            3/7        13 TO 22-OLR-118-2026 (OS).DOC




Official Liquidator Of Scindia Workshop Limited. (in Liquidation)
           Versus
Scindia Workshop Ltd. (petitioner) ...Defendant
                                           AND
                   (19) OFFICIAL LIQUIDATOR REPORT NO. 124 OF 2026
                                            IN
                             COMPANY PETITION NO. 136 OF 2008


                                            In the matter of Companies Act, I of
                                            1956;
                                                                And
                                            In the matter Of Official Liquidator Of
                                            Omni Prints (i) Ltd. (in Liquidation)


BIFR                                                              ...Petitioner
                                           AND
                   (20) OFFICIAL LIQUIDATOR REPORT NO. 125 OF 2026
                                            IN
                             COMPANY PETITION NO. 198 OF 2015


                                            In the matter of Companies Act, I of
                                            1956;
                                                                And
                                            In the matter Of Official Liquidator Of
                                            Varun Jewels Pvt. Ltd. (in Liquidation)


Ashok Sah                                                         ...Petitioner
                                           AND
                   (21) OFFICIAL LIQUIDATOR REPORT NO. 126 OF 2026
                                            IN
                             COMPANY PETITION NO. 828 OF 2003


                                            In the matter of Companies Act, I of
                                            1956;



Areeb


        ::: Uploaded on - 06/03/2026                   ::: Downloaded on - 06/03/2026 22:31:44 :::
                                                   4/7         13 TO 22-OLR-118-2026 (OS).DOC



                                                                        And
                                                   In the matter Of Official Liquidator Of
                                                   Fabrigem       Creations     Pvt.       Ltd.   (in
                                                   Liquidation)


Sicom Limited.                                                             ...Petitioner
                                                AND
                   (22) OFFICIAL LIQUIDATOR REPORT NO. 128 OF 2026
                                                  IN
                              COMPANY PETITION NO. 57 OF 2004


                                                   In the matter of Companies Act, I of
                                                   1956;
                                                                        And
                                                   In the matter Of Official Liquidator Of
                                                   Film India Software Entertainment Pvt.
                                                   Ltd. (in Liquidation)


MTV Networks India Pvt. Ltd.                                               ...Petitioner
                                               _______
Mr. Rushabh Shethh, for Official Liquidator.
Mr. Satyajit Roul, Official Liquidator.
Mr. Anil Bhagure, Dy. Official Liquidator present.
                                               _______
                                       CORAM       :       ARIF S. DOCTOR, J.
                                       DATE        :       6th MARCH, 2026


P.C.


1. The captioned Official Liquidator's Reports seek dissolution of the

companies in question, particulars of which are as follows:

Sr. OLR No. Date of Funds Claims No winding up / available s. provisional

Areeb

5/7 13 TO 22-OLR-118-2026 (OS).DOC

liquidator appointment

13 118 of 2026 16.07.2009 NIL SoA filed by Directors;

(Amcane Claims invited. No claims received; (India) Ltd.)

14 119 of 2026 19.01.2018 NIL No SoA filed by Directors;

(Mata Claims invited. No claims received; Mohatadevi Milk and Milk Products Pvt.

Ltd.)

15 120 of 2026 19.04.2018 NIL No SoA filed by Directors;

              (Torrent                                  One immovable asset sold by Oriental
             Motors Pvt.                                Bank of Commerce to recover their
                Ltd.)                                   dues;

Claims invited. No claims received from workmen and/or secured creditors. Hence, no amount called for by OL from Oriental Bank of Commerce towards pari passu amounts. 3 suo-moto claims received from Commissioner of State Tax, Nissan Motors and Malabaleshwar Property Pvt. Ltd.

16 121 of 2026 03.05.2018 8,820/- No SoA filed by Directors;

(Nisiddh Claims invited. No claims received;

            Venture Pvt.                                At a later date, (i) letter received from
                Ltd.)                                   Commissioner of IT for assessment
                                                        dues        for      2012-13      for     Rs.

12,68,01,360/-, (ii) letter received from Dy. Commissioner of Sales Tax for assessment dues for 2011-16 for Rs. 3,48,18,133/-, (iii) letter received from Dy. Commissioner of Sales Tax for assessment dues for 2011-16 for Rs. 1,52,98,786/-.

17 122 of 2026 28.06.2002 NIL No SoA filed by Directors;

(Papermaster Claims invited. No claims received;

Areeb

6/7 13 TO 22-OLR-118-2026 (OS).DOC

Pens Pvt. Ltd.)

18 123 of 2026 13.07.2012 10,271/- SoA filed by Directors;

(Scindia No Claims invited. No claims received; Workshop Ltd.)

19 124 of 2026 19.07.2007 10,271/- No SoA filed by Directors;

(Omni Prints (I) Claims invited. No claims received;

Ltd.)

20 125 of 2026 21.12.2017 5,000/- No SoA filed by Directors;

(Varun Jewels Claims invited. No claims received;

              Pvt. Ltd.)                                Suo-moto claim received from Sales
                                                        Tax     Officer,    Mazgaon       for    Rs.
                                                        6,25,11,734/-

 21         126 of 2026         08.06.2018     NIL      No SoA filed by Directors;
             (Fabrigem                                  Claims not invited. No suo-claims
           Creations Pvt.                               received;
                Ltd.)

 22         128 of 2026         21.06.2007     NIL      No SoA filed by Directors;
             (Film India                                No Claims invited. No suo-moto claims
              Software                                  received;
           Entertainment
              Pvt. Ltd.)


2. Mr. Sheth submits that, the reason for dissolution is that the Companies

do not have any funds or assets and /or recoverable debts. He further points out

that though claims had been invited, no claims have been received and thus it

would be of no use to continue with liquidation process.

3. Having heard learned counsel and having perused the Official Liquidator

Reports, I find merit in the submissions made, the Official Liquidator has set out

that the Companies do not have any funds or assets and /or recoverable debts

therefore, the continuation of the liquidation process would be an exercise in

futility and would endeavor to the benefits of none. Hence the Official

Liquidator Reports are allowed.

Areeb

7/7 13 TO 22-OLR-118-2026 (OS).DOC

4. All the captioned Official Liquidator Reports are allowed as prayer for

and are disposed of accordingly .

[ARIF S. DOCTOR, J.]

Areeb

 
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