High Court Punjab-Haryana High Court

Janak Industries Pvt Ltd vs M/S Lakhani India Ltd on 28 April, 2015

Punjab-Haryana High Court
Janak Industries Pvt Ltd vs M/S Lakhani India Ltd on 28 April, 2015
                       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                                      CHANDIGARH

                                                            CP No.133 of 2012 (O&M)
                                                            Date of decision : 28.04.2015


           Janak Industries Pvt. Ltd.

                                                                                ...Petitioner

                                                   Versus

           M/s Lakhani India Ltd.

                                                                              ...Respondent

           CORAM: HON'BLE MR. JUSTICE AMIT RAWAL


           Present:            Mr. R.L. Bhatia, Advocate
                               for the petitioner.

                               ****

           AMIT RAWAL, J. (Oral)

In view of the order dated 21.04.2015 passed in CP No.159 of

2013 titled as M/s Jaimurty Minerals & Chemicals Pvt. Ltd. Vs. M/s

Lakhani India Pvt. Ltd., wherein winding up petition filed by the petitioner

company has been admitted and the Official Liquidator has been appointed

Provisional Liquidator of the respondent company, present petition is

disposed of as infructuous, however, with a liberty to the petitioner to get

the same revived in case the respondent-company comes out of liquidation.

           28.04.2015                                             (AMIT RAWAL)
           pawan                                                    JUDGE




PAWAN KUMAR
2015.04.29 15:44
I attest to the accuracy and
integrity of this document