Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Delhi High Court - Orders

Re-Hoffland Finance Ltd vs Unknown on 12 March, 2024

Author: Dharmesh Sharma

Bench: Dharmesh Sharma

                             $~C-9 to C-13
                             *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                             C-9
                             +    CO.PET. 351/1999, CO.APPL. 230/2015, CO.APPL.
                                  1286/2019, CO.APPL. 230/2023, OLR 39/2023

                                       RE-HOFFLAND FINANCE LTD.                                                            ..... Petitioner
                                                    Through:

                                                                            versus

                                       ....                                                                       ..... Respondent
                                                                            Through:                 Ms. Ruchi Sindhwani, Sr.
                                                                                                     Standing Counsel with Ms.
                                                                                                     Megha Bharara, OL
                                                                                                     Mr. Anil Kumar Chunduru,
                                                                                                     Adv. for the applicant in CA
                                                                                                     Nos. 272/2024 and 273/2024
                                                                                                     Mr. Ramesh Babu MR, Mr.
                                                                                                     Manish Singh, Ms. Nisha
                                                                                                     Sharma and Mr. Rohan
                                                                                                     Srivastava, Advs. for RBI
                             C-10
                             +    CO.PET. 509/2011, OLR 40/2023
                                       RE-BHARTENDU      INVESTMENT                                                        &        FINANCIAL
                                       SERVICES PVT LTD                                                                        ..... Petitioner
                                                     Through:

                                                                            versus

                                       ........                                                                    ..... Respondent
                                                                            Through:                 Ms. Ruchi Sindhwani, Sr.
                                                                                                     Standing Counsel with Ms.
                                                                                                     Megha Bharara, OL
                             C-11
                             +    CO.PET. 737/2015
                                       HOFFLAND FINANCE LIMITED (IN LIQN.) ..... Petitioner
                                                    Through:




This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 13/03/2024 at 22:41:12
                                                                             versus

                                       HOFFLAND REMEDIES LTD.              ..... Respondent
                                                   Through: Ms. Ruchi Sindhwani, Sr.
                                                            Standing Counsel with Ms.
                                                            Megha Bharara, OL
                             C-12
                             +    CO.PET. 738/2015
                                       HOFFLAND FINANCE LIMITED (IN LIQN.) ..... Petitioner
                                                    Through:

                                                                            versus

                                       HOFFLAND ENGINEERS LIMITED      ..... Respondent
                                                   Through: Ms. Ruchi Sindhwani, Sr.
                                                             Standing Counsel with Ms.
                                                             Megha Bharara, OL
                             C-13
                             +    CRL.O.(CO.) 2/2015
                                       M/S BHARTENDU INVESTMENT                                                             & FINANCIAL
                                       SERVICES PVT. LTD.                                                                  ..... Petitioner
                                                      Through:

                                                                            versus

                                       SH. NAVIN CHANDRA PANDEY & ANR. ..... Respondents
                                                    Through: Ms. Ruchi Sindhwani, Sr.
                                                             Standing Counsel with Ms.
                                                             Megha Bharara, OL
                                       CORAM:
                                       HON'BLE MR. JUSTICE DHARMESH SHARMA
                                                                            ORDER

% 12.03.2024 OLR 26/2024 in CO.PET. 351/1999

1. This report is filed by the Official Liquidator seeking certain direction.

2. Learned Senior Standing Counsel for the Official Liquidator This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 13/03/2024 at 22:41:12 submits that there is a simple prayer to allow the increase in the professional fees to the Chartered Accountant, who are engaged for verifying the claims of the secured creditors, from Rs. 60 to Rs. 400 per claim.

3. It is pointed out that a fee of Rs. 60 per claim was fixed in the year 2013. The request of the Official Liquidator appears to be just and reasonable. Hence, the present OLR is taken on the record. The OLR is permitted to increase and pay the professional fees to the Chartered Accountant @ Rs. 400 per claim for pending as well as future claims.

4. Let the report be submitted within four weeks from today. CO.APPL. 272/2024 and CO.APPL. 273/2024

5. Learned counsel for the applicant/Seth Dhanpal Chand Jain Infratech LLP requests permission to withdraw the present applications.

6. Learned Senior Standing Counsel for the Official Liquidator has no objection.

7. Accordingly, the present applications are dismissed as withdrawn.

CO.PET. 351/1999 CO.PET. 509/2011 CO.PET. 737/2015 CO.PET. 738/2015

CRL.O.(CO.) 2/2015

8. Re-notify on 11.07.2024.

DHARMESH SHARMA, J.

MARCH 12, 2024 sp This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 13/03/2024 at 22:41:13