Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

( vs Union Of India
2024 Latest Caselaw 16002 Mad

Citation : 2024 Latest Caselaw 16002 Mad
Judgement Date : 19 August, 2024

Madras High Court

( vs Union Of India on 19 August, 2024

Author: C.Saravanan

Bench: C.Saravanan

                                                                            W.P.No.15874 of 2020


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED : 19.08.2024

                                                   CORAM :

                                  THE HONOURABLE MR.JUSTICE C.SARAVANAN

                                             W.P.No.15874 of 2020
                                                     and
                                            W.M.P.No.19728 of 2020

                Tvl.JBO GLOBEWORLD LLP,
                908, D Mail, Netaji Subhash Place,
                Pitampura, New Delhi – 110 034 (RP Address),
                Represented by its Resolution Professional
                  Mr.Sanjay Garg

                (Petitioner Cause Title amended vide order of this
                Court dated 30.06.2023 in W.M.P.No.11098 of 2023
                in W.P.No.15874 of 2020)                             ... Petitioner


                                                       Vs.

                1.Union of India,
                  Through Secretary,
                  Ministry of Finance,
                  North Block, New Delhi – 110 019.

                2.The Principal Commissioner of Customs (VII),
                  Air Cargo Complex, Meenambakkam,
                  Chennai – 600 027.                                 ... Respondents




https://www.mhc.tn.gov.in/judis
               1/6
                                                                               W.P.No.15874 of 2020


                Prayer: Writ Petition filed under Article 226 of the Constitution of India, for

                issuance of a Writ of Prohibition, to restrain the second respondent from

                proceeding against the petitioner pursuant to the Show Cause Notice bearing

                F.No.S Misc./32/2015 Group 1-4/S 30/114/2015 Gr.1-4 dated 26.11.2015 or

                taken any actions in furtherance to Show Cause Notice bearing F.No.S

                Misc./32/2015 Group 1-4/S 30/114/2015 Gr.1-4 dated 26.11.2015 as the said

                Show Cause Notice has been declared to be invalid and unsustainable in law

                vide the Delhi High Court Judgment reported as Bullion and Jewellers

                Association Vs. UOI, 2016 (335) ELT 639 (Del.).


                                  For Petitioner   : M/s.Ranjana Jain
                                                     for Mr.Karthik Sundaram

                                  For Respondents :
                                  For R1          : Mr.T.L.Thirumalaisamy
                                                    Central Government Standing Counsel

                                  For R2           : Mr.K.S.Ramaswamy
                                                     Standing Counsel


                                                      ORDER

The petitioner is before this Court against the impugned Show Cause

Notice bearing F.No.S Misc./32/2015 Group 1-4/S 30/114/2015 Gr.1-4 dated

26.11.2015.

https://www.mhc.tn.gov.in/judis

2. The learned counsel for the petitioner would submit that the petitioner

was proceeded before the National Company Law Tribunal (NCLT) in

C.P.No.IB-630/PB/2021. A resolution plan was approved by the NCLT on

24.01.2024. Sl.No.4 to Paragraph 4, the NCLT has factored the Government

Dues. It reads as under:-

Sl. Type of Claim Claim Admitted Amount Payment Terms No. provided in the plan

1. CIRP Cost -- 4,00,000 Within 90 days from effective date

2. Secured 7,17,97,497.93 1,05,00,000 Within 90 days Financial from effective Creditor date

3. Unsecured Nil Nil NA Financial Creditor

4. Operational 1,00,00,000 2,00,000 Within 90 days Creditor from effective (Government date Dues)

5. Other Creditors 95,95,458.09 Nil NA Total 9,13,92,956.02 1,11,00,000

3. In Paragraph 8 of the aforesaid order, the NCLT also held as under:-

“Therefore, in our considered view, there is no impediment in giving approval to the Resolution Plan. Accordingly, we hereby approve the Resolution Plan, which

https://www.mhc.tn.gov.in/judis

shall be binding on the corporate debtor and its employees, shareholders of corporate debtor, creditors including the Central Government, any State Government or any local authority to whom statutory dues are owed, guarantors, successful resolution applicant and other stakeholders involved. In view of the above, I.A.2350/2023 stands allowed.”

4. Since the resolution plan has been approved, it is open for the

petitioner to inform the Department about the same.

5. Therefore, this Writ Petition is closed with liberty to the petitioner to

participate in the aforesaid proceedings before the second respondent by placing

order of the NCLT dated 24.01.2024. No costs. Connected Writ Miscellaneous

Petition is also closed.

19.08.2024 (1/3)

Index : Yes/No Internet : Yes/No Speaking Order/Non-Speaking Order Neutral Citation : Yes/No

arb

https://www.mhc.tn.gov.in/judis

To

1.Union of India, Through Secretary, Ministry of Finance, North Block, New Delhi – 110 019.

2.The Principal Commissioner of Customs (VII), Air Cargo Complex, Meenambakkam, Chennai – 600 027.

https://www.mhc.tn.gov.in/judis

C.SARAVANAN, J.

arb

and

19.08.2024 (1/3)

https://www.mhc.tn.gov.in/judis

 
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