Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rohit Garg vs Delhi Automobiles Ltd.
2003 Latest Caselaw 595 Del

Citation : 2003 Latest Caselaw 595 Del
Judgement Date : 27 May, 2003

Delhi High Court
Rohit Garg vs Delhi Automobiles Ltd. on 27 May, 2003
Equivalent citations: 108 (2003) DLT 588
Author: M Sharma
Bench: M Sharma

ORDER

Mukundakam Sharma, J.

1. These petitions were filed by the petitioners praying for winding-up of the respondent company on the ground that it has become commercially insolvent. It was alleged in the petitions that the respondent is indebted to the petitioners and it is unable to re-pay its debt. Similar grounds were taken in all the petitions. When the aforesaid petitions came up for hearing, the respondent took up a plea that the respondent would file an agreed re-payment schedule. After several orders were passed by this Court, the principal amount, as stated in the petitions, was paid by the respondent.

2. An affidavit is filed by the respondent in the present petitions wherein the respondent has stated that payment of interest at the rate of 6% may be ordered by this Court in view of the fact that the respondent is facing financial crunch and difficulty at present.

3. However, my attention is drawn to one of the decisions of this Court in Devinder Kumar jain v. Polar Forgings and Tools Ltd., , wherein this Court has held that it is the duty of the Court to adopt such a course which would result in avoiding multiplicity of litigation. In the said decision this

Court further held that when the Company Court is seized of the matter and liability to pay the principal amount is not only admitted by the company but that amount is, in fact paid in the winding-up proceedings so as to avoid an order for the winding-up, the Company Court will be fully competent to determine whether the creditor is also entitled to interest and direct winding-up of the company on its failure to make payment of such amount.

4. Reference could also be made to a decision of the Punjab and Haryana High Court in Delhi Cloth and General Mills Co. Limited v. Stephan Chemicals Limited, reported in Vol. 60 Company Cases and in Stephen Chemicals Limited v. Innosearch Limited, reported in Vol. 60 Company Cases 702. In the aforesaid cases, the Courts have allowed 12% interest on the principal amount.

5. Counsel appearing for the respondent, however, states that he has instructions from the respondent to state that the respondent is ready and willing to pay 6% interest to the petitioners on the principal amount from the date of filing of the petition till the date of payment of the principal amount within six weeks from today.

6. Counsel appearing for the petitioners accepts the aforesaid offer. In view of the aforesaid agreement between the parties, I direct that the respondent shall pay 6% interest on the principal amount to the petitioners from the date of filing of the petition till the date of payment of the principal amount with in six weeks from today through bank drafts.

Renotify on 29th July, 2003 for recording compliance.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter