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]

Gujarat High Court

Bibby Financial Services India Pvt Ltd vs Morakhia Copper And Alloys (P) Ltd on 18 February, 2021

Author: Biren Vaishnav

Bench: Biren Vaishnav

              C/COMP/249/2015                                ORDER



               IN THEHIGHCOURTOF GUJARATAT AHMEDABAD

                       R/COMPANYPETITIONNO. 249 of 2015

==========================================================

BIBBYFINANCIALSERVICESINDIAPVTLTD Versus MORAKHIACOPPERANDALLOYS(P) LTD ========================================================== Appearance:

MRADITYAB MEHTA(5777)for the Petitioner(s)No. 1 MRDHARMESHV SHAH(1050)for the Respondent(s)No. 1 ========================================================== CORAM: HONOURABLE MR. JUSTICE BIREN VAISHNAV Date: 18/02/2021 ORALORDER Mr.Aditya Mehta learned advocate for the petitioner under instructions states that the Section 7 petition has been admitted against the respondent and subsequently CIRP process has been commenced before the NCLT.
In view of this submission, the petition will not survive and hence the same is disposed of accordingly without entering into the merits of the matter.
(BIRENVAISHNAV,J) ANKITSHAH Page 1 of 1 Downloaded on : Thu Jan 13 00:28:01 IST 2022