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

Tangnu Romai Power Generation Private ... vs Saiurja Hydel Projects Private Limited on 22 July, 2024

Author: Prateek Jalan

Bench: Prateek Jalan

                                          $~18 & 19
                                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                          +           O.M.P. (COMM) 72/2021 & I.As. 2788-90/2021.

                                                      TANGNU ROMAI POWER GENERATION
                                                      PRIVATE LIMITED                                                        .....Petitioner

                                                                                         versus

                                                      SAIURJA HYDEL PROJECTS
                                                      PRIVATE LIMITED                                                      .....Respondent

                                          +           O.M.P. (COMM) 73/2021 & I.As. 2791/2021, 2793/2021.

                                                      TANGNU ROMAI POWER GENERATION
                                                      PRIVATE LIMITED                                                        .....Petitioner

                                                                                         versus

                                                SAIURJA HYDEL PROJECTS
                                                PRIVATE LIMITED                               .....Respondent
                                          Appearances:
                                          Ms. Payal Chandra, Advocate for petitioner.
                                          Mr. Tarun Johri, Mr. Ankur Gupta, Mr. Vishwajeet Tyagi, Mr. Vivek
                                          Singh Somvanshi, Advocates for respondent.

                                          CORAM:
                                          HON'BLE MR. JUSTICE PRATEEK JALAN

                                                                                         ORDER

% 22.07.2024

1. Subject to orders of Hon'ble the Judge In-Charge (Original Side), list these petitions before another Bench on 09.09.2024.

2. Ms. Payal Chandra, learned counsel for the petitioner, submits that O.M.P. (COMM) 72/2021 & connected matter. Page 1 of 2 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 23/07/2024 at 23:48:51 the petitioner has been admitted to Corporate Insolvency Resolution Process proceedings. She may place the necessary documents on record within four weeks from today. She is also requested to inform the Resolution Professional about the pendency of these proceedings.

PRATEEK JALAN, J JULY 22, 2024 'Bhupi'/ O.M.P. (COMM) 72/2021 & connected matter. Page 2 of 2 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 23/07/2024 at 23:48:51