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