Citation : 2021 Latest Caselaw 2324 Raj/2
Judgement Date : 8 April, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Company Petition No. 7/1999
M/s Indian Oil Corporation Limited
----Petitioner
Versus
M/s Jaipur Syntex Limited
----Respondent
Connected With
S.B. Company Application No. 10/1999
M/s Indian Oil Corporation Limited
----Petitioner Versus M/s Jaipur Syntex Limited
----Respondent
For Petitioner(s) : Mr.Anant Kasliwal, Adv. with Mr.Shashank Kasliwal, Adv., Mr.Kartikeya Vyas & Adv. Ms.Kritika Singh, Adv.
For Respondent(s) : Mr.Daksh Pareek, Adv. for Mr.Sameer Jain, Adv.
HON'BLE MR. JUSTICE ASHOK KUMAR GAUR
Order
08/04/2021
Learned counsel Mr.Daksh Pareek appears on behalf of
Mr.Sameer Jain, Adv. and submits that the present winding up
petition is liable to be transferred to NCLT in view of provisions
contained in Section 434 of the Companies Act, 2013.
Learned counsel places reliance on a judgment passed
by the Apex Court in the case of Forech India Ltd. Vs.
Edelweiss Assets Reconstruction Co. Ltd in Civil Appeal
No.818/2018 on 22.01.2019.
(2 of 2) [COP-7/1999]
Learned counsel for the petitioner wants time to go
through the said judgment.
List these cases again on 06.05.2021.
(ASHOK KUMAR GAUR), J Himanshu Soni/Sakshi/23-24
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!