Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Maheshwari S/O Ramswaroop ... vs Madhavdas Lulla S/O Late Shyamdas ...
2023 Latest Caselaw 543 Raj/2

Citation : 2023 Latest Caselaw 543 Raj/2
Judgement Date : 16 January, 2023

Rajasthan High Court
Sanjay Maheshwari S/O Ramswaroop ... vs Madhavdas Lulla S/O Late Shyamdas ... on 16 January, 2023
Bench: Anoop Kumar Dhand
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

        S.B. Criminal Miscellaneous (Petition) No. 51/2023

Sanjay Maheshwari S/o Ramswaroop Maheshwari,
                                                                       ----Petitioner
                                     Versus
Madhavdas Lulla S/o Late Shyamdas Lulla,
                                                                   ----Respondent

For Petitioner(s) : Mr. Abhishek Bharadwaj For Respondent(s) : Mr. Sanjeev Kumar Mahala, PP

HON'BLE MR. JUSTICE ANOOP KUMAR DHAND

Order

16/01/2023

Counsel for the petitioner submits that the proceedings

against the petitioner are initiated before the National Company

Law Tribunal, Jaipur (for short 'the NCLT') and on 01.09.2021 the

NCLT has passed the following order:

"8. It is clarified that from the date of filing this application i.e. 02.08.2021 by the Applicant, Interim Moratorium commences as stipulated under Section 96(1) of the Code in relation to all the debts of the Personal Guarantor. During the Interim Moratorium period: (i) any pending legal action or proceedings in respect of any debt shall be deemed to have been stayed; and (ii) the creditors of the debtor shall not initiate any legal action or proceedings in respect of any debt. As per Section 96(3) of the Code, the provisions of sub-section 96(1) shall not apply to such transactions as may be notified by the Central Government in consultation with any financial sector regulator."

(2 of 3) [CRLMP-51/2023]

Counsel submits that subsequently the said petition has

been admitted by the NCLT vide order dated 30.05.2022 and has

passed the following order:

"7. Resultantly, Insolvency Resolution Process is initiated against Respondent / Personal Guarantor and moratorium is declared, which begins with the date of admission of the application and shall cease to have effect at the end of the period of 180 days, as provided under Section 101 of IBC. During the moratorium period interalia the following provisions shall be in effect: a. Any pending legal action or proceeding in respect of any debt shall be deemed to have been stayed; and b. The creditors of the debtor shall not initiate any legal action or proceedings in respect of any debt; and c. The debtor shall not transfer, alienate, encumber, or dispose of any of his assets or his legal rights or beneficial interest therein; d. The provisions of this Section shall not apply to such transactions as may be notified by the Central Government in consultation with any financial sector regulator."

Counsel for the petitioner has placed reliance upon the

judgment of Hon'ble Apex Court in the case of P. Mohanraj and

Ors. vs. Shah Brothers Ispat Pvt. Ltd. reported in 2021 (6)

SCC 258.

Counsel submits that under the similar circumstances

interim orders have been passed by this Court in identical

petitions S.B. Criminal Misc. Petition Nos.3593/2022 and

6766/2022 filed by the petitioner. Counsel further submits that

(3 of 3) [CRLMP-51/2023]

subsequently the Co-ordinate Benches of this Court at Principal

Seat has also passed the interim orders in Criminal Misc. Petition

Nos.4875/2022, 6508/2022 and 6469/2022.

Issue notice.

Issue notice of the stay application also. Rule is made

returnable by 09.02.2023.

List on 09.02.2023.

Till next date, further proceedings of Criminal

Complaint / Regular Case No.24559/2020 pending before the

Court of Special Metropolitan Magistrate (NI Act) No.5, Jaipur

Metropolitan-I, Jaipur, shall remain stayed.

(ANOOP KUMAR DHAND),J

KuD/44

Powered by TCPDF (www.tcpdf.org)

 
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