Supreme Court of India
L And T Infrastructure Finance Company ... vs Union Of India on 14 July, 2022
Author: Uday Umesh Lalit
Bench: Sudhanshu Dhulia, S. Ravindra Bhat, Uday Umesh Lalit
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS.2397-2398 OF 2019
L&T INFRASTRUCTURE FINANCE COMPANY LIMITED & ORS. Appellants
VERSUS
UNION OF INDIA & ORS. Respondents
O R D E R
These Civil Appeals arise out of the Order dated 11.02.2019 passed by the National Company Law Appellate Tribunal, New Delhi in Company Appeal (AT) Nos.346 of 2018 and 347 of 2018, which was an interlocutory order.
Mr. Gopal Jain, learned Senior Advocate appearing in support of the appeals prays that final order having been passed on 12.03.2021, liberty be granted to withdraw the instant appeals.
The Civil Appeals are disposed of as withdrawn. Interim order, if any, passed by this Court stands vacated.
............................J. (UDAY UMESH LALIT) ............................J. (S. RAVINDRA BHAT) Signature Not Verified ............................J. Digitally signed by Dr. Mukesh Nasa Date: 2022.07.19 17:33:00 IST Reason: (SUDHANSHU DHULIA) New Delhi, July 14, 2022 2 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.9652-9653 OF 2019 HINDUSTAN ZINC LIMITED EMPLOYEES CONTRIBUTORY PROVIDENT FUND TRUST Appellant VERSUS UNION OF INDIA & ORS. ETC. Respondents O R D E R These Civil Appeals arise out of the Order dated 19.09.2019 passed by the National Company Law Appellate Tribunal, New Delhi in Company Appeal (AT) Nos.346 of 2018 and 347 of 2018, which was an interlocutory order.
Mr. Gopal Jain, learned Senior Advocate appearing for the appellants submits that final order has been passed on 12.03.2021. In the circumstances, he prays for liberty to withdraw the instant appeals.
The Civil Appeals are disposed of as withdrawn.
............................J. (UDAY UMESH LALIT) ............................J. (S. RAVINDRA BHAT) ............................J. (SUDHANSHU DHULIA) New Delhi, July 14, 2022 3 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.4497-4506 OF 2019 L&T INFRASTRUCTURE FINANCE COMPANY LIMITED & ORS. Appellants VERSUS UNION OF INDIA & ORS. Respondents O R D E R These Civil Appeals arise out of the Orders dated 12.03.2019, 19.03.2019, 29.03.2019, 08.04.2019 and 16.04.2019 passed by the National Company Law Appellate Tribunal, New Delhi in Company Appeal (AT) Nos.346 of 2018 and 347 of 2018, which was an interlocutory order.
Mr. Gopal Jain, learned Senior Advocate for the appellants prays that final order having been passed on 12.03.2020, liberty be granted to withdraw the instant appeals. The Civil Appeals are disposed of as withdrawn. Interim order, if any, passed by this Court stands vacated.
............................J. (UDAY UMESH LALIT) ............................J. (S. RAVINDRA BHAT) ............................J. (SUDHANSHU DHULIA) New Delhi, July 14, 2022 4 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION I.A. No.23940 OF 2022 IN CIVIL APPEAL NOS.3292-3293 OF 2020 HDFC MUTUAL FUND (THROUGH HDFC ASSET MANAGEMENT COMPANY LIMITED) Appellant(s) VERSUS UNION OF INDIA & ORS. Respondents O R D E R Interlocutory Application No.23940 of 2022 has been preferred on behalf of the appellant seeking liberty to withdraw the instant appeals.
The application is allowed. The Civil Appeals are, accordingly, dismissed as withdrawn.
............................J. (UDAY UMESH LALIT) ............................J. (S. RAVINDRA BHAT) ............................J. (SUDHANSHU DHULIA) New Delhi, July 14, 2022