Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kishan Mundra vs Saurabh Singh Bhadoriya
2023 Latest Caselaw 18195 MP

Citation : 2023 Latest Caselaw 18195 MP
Judgement Date : 31 October, 2023

Madhya Pradesh High Court
Kishan Mundra vs Saurabh Singh Bhadoriya on 31 October, 2023
Author: Anand Pathak
                                  1
            IN THE HIGH COURT OF MADHYA PRADESH
                         AT GWALIOR
                          MCRC No. 49113 of 2023
                   (KISHAN MUNDRA Vs SAURABH SINGH BHADORIYA)

Dated : 31-10-2023
      Shri Amit Lahoti - Advocate for the petitioner.

      Heard on admission/stay.
      The present petition under Section 482 of Cr.P.C. is preferred by the
petitioner for issuance of direction for halt of proceedings pending before the
trial Court -JMFC, Bhind in the wake of the fact that company of petitioner
(CMM Infra Project Limited) is before the National Company Law Tribunal

(NCLT) under insolvency resolution process at the instance of petitioner under
Section 94 of the Insolvency and Bankruptcy Code, 2016. Some of the
creditors have also approached the Court for resolution.
      Learned counsel for the petitioner referred Section 96 of the Code for
interim moratorium and submits that in the wake of said Section, proceedings
under Section 138 of the Negotiable Instruments Act shall stand halted. He also
relied upon the judgment of Apex Court in the case of P. Mohanraj and
others Vs. Shah Brothers Ispat Private Limited, (2021) 6 SCC 258 and
submits that the said judgment deals in respect of interim moratorium vis a vis

proceedings under Section 138 of the Negotiable Instruments Act. According
to him, present proceedings cannot move in view of the said provision and the
judgment of Apex Court.
      Issue notice to the respondent on payment of process fee within seven

days by RAD mode, returnable within four weeks.

A s an interim measure, till next date of hearing, trial pending before JMFC, Bhind in respect of present petitioner shall remain stayed.

List in the month of December, 2023.

(ANAND PATHAK) JUDGE

Anil*

ANIL Digitally signed by ANIL KUMAR CHAURASIYA DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH

KUMAR COURT OF MADHYA PRADESH BENCH GWALIOR, postalCode=474001, st=Madhya Pradesh, 2.5.4.20=8512f40a1a9eaa50b6802d068 b51dae27e84c266b09d283f0799e67cd

CHAUR c7df50f, pseudonym=F7E569EA2A8955818DF8 70B0C50764B46C526E80, serialNumber=EC534CBB3B245F05011 9F06F4A296DD83C765A1E2ACC6EC7D

ASIYA 8BD8CBCC9C2446E, cn=ANIL KUMAR CHAURASIYA Date: 2023.10.31 19:00:31 +05'30'

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter