Citation : 2013 Latest Caselaw 430 Bom
Judgement Date : 24 December, 2013
1 903-ao-1341-13 with caa-1604-13.sxw
dgm
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
APPEAL FROM ORDER NO. 1341 OF 2013
WITH
CAA/1604/2013
KSL and Industries limited and anr. .... Appellants
vs
Punjab National Bank .... Respondents
Mr. Ajit Anekar i/by Mr. Yogendra Singh i/by i/by Auris Legal for the
Appellant / Applicants.
Mr. Premlal Krishnan with Mr. Pankaj Vijayan i/by Intra legal for the
respondents.
CORAM: ANOOP V. MOHTA, J.
DATE : December 24, 2013 ORAL JUDGMENT:
Heard finally by consent.
The Appellant/plaintiff has challenged impugned order
dated 25.11.2013 passed by the learned judge, City Civil Court,
Mumbai, whereby for want of jurisdiction, the learned judge, refused
to grant any anti-suit injunction. This Court, after hearing the
Appellant at length, by a reasoned judgment/order on 18 December
2013 granted injunction in the following terms :
2 903-ao-1341-13 with caa-1604-13.sxw
"17 Therefore, taking overall view of the matter at this stage, I am inclined to restrain the Respondent-Defendant from taking any further steps in respect of pending
proceeding i.e. Action No.1888 of 2013 pending before the Hong Kong Special Administrative Region Court of
First Instance till the next date.
18 Stand over to 23 December 2013. To be placed high on board for final disposal."
2 The reason so recorded in the above order dt 18/12/2013
be treated as part and parcel of the present order as after hearing both
the parties finally, I am inclined to dispose of the present Appeal from
Order by adding the following grounds.
3 The Respondent/Bank has filed a reply of one Assistant
General manager of the Respondent, having one from their Asset
Recovery Management Branch, Bandra-Kurla Complex, Mumbai, being
authorized Attorney holder of Respondent/Bank.
4 In reply affidavit dated 23 December 2013 all necessary
objections have raised including the maintainability of such Suit in
view of the provisions of Section 41(b) of the Specific Relief Act. The
submissions are also raised that the parties shall be governed by the
Laws of Hong Kong and no benefit whatsoever should be granted in
3 903-ao-1341-13 with caa-1604-13.sxw
favour of the Appellant/plaintiff, who has committed breach of
contract terms. The submission is also made that the pleadings are
not sufficient to accept the case of oppressive and/or vexatious
litigation. The litigation, expenses or the hardship and/or heavy
expenditure are also not be the reason to accept the case of grant of
anti-suit injunction. This Court, therefore, ought not to have granted
the injunction as the whole intention is to avoid the foreign
decree/judgment, means the due payment and its recovery. The
reliance is placed upon the judgment in the case of Rotomac
Electricals Private vs. National Railway Equipment, decided on 31
January, 2011 in GA No.262/2011 (C.S No.10 of 2011) of Calcutta
High Court, whereby a Division Bench, refused to grant anti-suit
injunction by holding that "prima facie lack of jurisdiction of Indian
Court.". In Calcutta Judgment, reference was also made to Modi
Entertainment Network vs. W.S.G. Cricket Pvt. Ltd. Reported in
(2003)4 SCC 341 and other judgments.
5 As already recorded above, we are dealing with the non-
exclusive clause which is reproduced in order dated 18 December
2013. The effect of non-exclusive clause is that the party has choice of
the court available, may agitate and/or file the Suit. Normally the
4 903-ao-1341-13 with caa-1604-13.sxw
Plaintiff/Appellant is entitled to file the Court of his choice, but if we
consider the settled provisions of law, the Suit need to be filed at a
place of Defendant's residence and/or office. The part of cause of
action, if arose in India, and in view of the paragraphs reproduced
above, unless contested and/or debated and/or decided, to say that
Indian Court has no jurisdiction to grant such anti-suit injunction, in
any circumstances, is impermissible. The question is only where
exceptional case is made out or not. The judgment so cited by the
learned Judge including Modi Entertainment (Supra) in fact
emphasises that such anti injunction Suit in India is maintainable,
though there is a clear provisions so read and referred by the learned
counsel appearing for the Respondent and specially Section 41(b) of
the Specific Relief Act. The foreign court is subordinate to Indian
court or not is again a matter of debate, so also The Specific Relief Act
is applicable to Indian Court for the purposes of Indian litigation. If
there is no total bar, even as per the Modi Entertainment (supra) and
in view of the specific non-exclusive clause between the parties, I see
there is no reason at this stage to accept the case and/or submission of
the learned counsel appearing even based upon the affidavit to show
that this Indian Court has no jurisdiction to pass anti-suit injunction.
However, it is made clear that this observation is at the stage where
5 903-ao-1341-13 with caa-1604-13.sxw
the learned Judge as inspite of notice, the other side was absent,
based upon the averments in the plaint and the documents, refused to
grant ad-interim relief by holding that the Indian Court has no
jurisdiction to grant such anti suit injunction. I am inclined to observe
that unless other side appears and contest and in view of above
observation made in the earlier order dated 18 December 2013 and
above, refusal to grant such anti suit injunction is wrong in the
present facts and circumstances. We are not dealing with the general
provisions of law. If there is no total bar, the Court need to consider
the exceptional case. That can be done only by giving opportunity to
both the parties.
6 Therefore, in the interest of justice, by keeping all points
open, I am inclined to direct the learned judge to dispose of the Notice
of Motion as early as possible, preferably within five weeks from
today. The Respondent to file reply within two weeks from today.
The plaintiff to file rejoinder within one week thereafter. The learned
judge to pass order on Notice of Motion within two weeks thereafter.
7 The liberty is granted to the parties to raise appropriate
plea of jurisdiction also. The learned Judge to decide the same in
6 903-ao-1341-13 with caa-1604-13.sxw
accordance with law. All points are kept open on merits. The interim
order passed by this Court on 18 December 2013 to continue till the
disposal of the Notice of Motion and two weeks thereafter.
8 The Appeal from Order is disposed of in the above terms,
so also the Civil Application. No costs.
ig (ANOOP V. MOHTA, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!