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 1, Cited by 0]

Punjab-Haryana High Court

Huawei International Pte Ltd vs Arjun Ray S Tel Private Limited on 11 January, 2018

                                                                        112-338


           No.338
        CA No. 338 of 2017 in
           No.54
        CP No.54 of 2014
            *****

Huawei International PTE Ltd. Vs. Arjun Ray P. Secretary ***** Present: - Mr.Jatinder Sharma, Advocate, for the applicant.

***** This application is filed under Rule 6 & 9 of the Companies Court Rules, 1959 [for short 'the Rules'] Read with Section 151 of the Code of Civil Procedure, 1908 for extension of time to submit the claim before the Official Liquidator.

The respondent-company is in liquidation after an order is passed on 16.10.2015 in CP No.54 of 2014. The Official Liquidator had issued an advertisement for inviting claims on 07.12.2016 which were to be filed by 09.01.2017.

The applicant has submitted that the leader of consortium, IDBI Bank had not informed it about the filing of the claim and sent email regarding the same only on 1.7.2017, therefore, the claim could not be filed in time.

Notice in the application.

At this stage, Ms.Saumya Ahluwalia, Advocate, along with Mr.O.P. Sharma, Official Liquidator accepts notice and submitted that they would have no serious objection against the condonation of delay except to say that the claim of the applicant shall be determined on merits and in accordance with Rule 178 of the Rules.

In view of the above, the present application is hereby allowed and the time for filing the claim before the Official Liquidator is hereby extended.

(RAKESH KUMAR JAIN) 11.01.2018 JUDGE Vivek 1 of 1 ::: Downloaded on - 04-02-2018 17:03:19 :::