Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Insolvency & Bankruptcy Board Of ... vs State Bank Of India & Ors
2022 Latest Caselaw 1437 Del

Citation : 2022 Latest Caselaw 1437 Del
Judgement Date : 4 May, 2022

Delhi High Court
Insolvency & Bankruptcy Board Of ... vs State Bank Of India & Ors on 4 May, 2022
                          $~28
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Date of decision:04.05.2022
                          +    LPA 566/2018 & CM APPL. 41158/2018
                               INSOLVENCY & BANKRUPTCY BOARD
                               OF INDIA                                   ..... Appellant
                                              Through: Mr Vikas Mehta, Mr Apoorv Khator
                                                        and Ms Akanksha Vigyan, Advocate.
                                              versus
                               STATE BANK OF INDIA & ORS                  ..... Respondents

Through: Mr Rajiv Kapur with Mr Akshit Kapur, Advocates for SBI Ms Maneesha Dhir, Amicus Curiae, Ms Varsha Baneerjee and Mr Kanishk Khetan, Advocates, Assisting Amicus Curiae CORAM:

HON'BLE MR. JUSTICE RAJIV SHAKDHER HON'BLE MS. JUSTICE POONAM A. BAMBA [Physical court hearing/ hybrid hearing (as per request)] RAJIV SHAKDHER, J. (ORAL):-

1. This appeal is directed against an interlocutory order dated 26.09.2018, passed by the learned single judge in W.P.(C) No.10189/2018.

2. Via the impugned order, the learned single judge allowed the existing „Expression of Interest‟, which had been issued by the Resolution Professional [in short "RP"], to progress further. 2.1. The learned single judge has also observed in the very same order, that in view of the said direction, the order dated 05.09.2018 passed by the National Company Law Tribunal [in short "NCLT"] in the matter of State Bank of India vs. Su Kam Power Systems Ltd will not come in the way in matters wherein „Expression of Interest‟ has already been issued by the RPs. 2.2. The record shows that the appellant had assailed by way of W.P.(C)

Signature Not Verified

By:VIPIN KUMAR RAI Signing Date:08.05.2022 00:45:33 No.10189/2018, the order dated 05.09.2018 passed by the NCLT, which is referred to hereinabove.

2.3. Clearly, the said writ petition i.e., W.P.(C) No. 10189/2018 is pending adjudication before the learned single judge.

3. Furthermore, the record also shows that the predecessor Bench in the instant appeal vide order dated 05.10.2018, has stayed the operation of the order dated 05.09.2018 passed by the NCLT. 3.1. In effect, Regulation 36A of the Insolvency and Bankruptcy Board of India (Insolvency Resolution Process for Corporate Persons) Regulations, 2016 continues to operate.

4. Given this position, in our view, the writ petition needs to be heard and a final decision is required to be rendered in the said writ petition.

5. Accordingly, the appeal is disposed of, with a request to the learned single judge to take up the writ petition for hearing and final disposal.

6. It is further directed that pending the disposal of the writ petition, interim order dated 05.10.2018 passed by the Division Bench will continue to operate.

7. Consequently, pending application shall stand closed.

RAJIV SHAKDHER, J

POONAM A. BAMBA, J MAY 4, 2022/g.joshi Click here to check corrigendum, if any

Signature Not Verified

By:VIPIN KUMAR RAI Signing Date:08.05.2022 00:45:33

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter