Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kusum Arunkumar Biswas vs Sunchan Securities Ltd.And ...
2015 Latest Caselaw 213 Bom

Citation : 2015 Latest Caselaw 213 Bom
Judgement Date : 24 August, 2015

Bombay High Court
Kusum Arunkumar Biswas vs Sunchan Securities Ltd.And ... on 24 August, 2015
Bench: R.S. Dalvi
    jsn                                  1       CHS (L.) No.1807_1808_1811_2014


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY 
                ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                            
                CHAMBER SUMMONS (L) NO.1807 OF 2014




                                                    
                              IN
               EXECUTION APPLICATION NO.1020 OF 2011
                                    IN




                                                   
          ARBITRATION MATTER NO.CM/M-0080/2009 OF 2009


    Mrs. Rajeshwari Vinod Singh & Anr.       ...            Third party
                                                          Claimants




                                            
    In the matter between

    Mrs. Kusum Arunkumar Biswas
                               ig            ...            Claimant /
                                                          Applicant 
             Vs.
                             
    Sunchan Securities Ltd.                  ...            Respondent
                           ALONGWITH
                CHAMBER SUMMONS (L) NO.1808 OF 2014
                               IN
            


               EXECUTION APPLICATION NO.1022 OF 2011
         



                                    IN
          ARBITRATION MATTER NO.CM/M-0082/2009 OF 2009
    Mrs. Rajeshwari Vinod Singh & Anr.       ...            Third party
                                                          Claimants





    In the matter between

    Mrs. Sunita Banerjee                     ...            Claimant /
                                                          Applicant 
             Vs.





    Sunchan Securities Ltd.                  ...            Respondent

                           ALONGWITH
                CHAMBER SUMMONS (L) NO.1811 OF 2014
                               IN
               EXECUTION APPLICATION NO.1019 OF 2011
                                    IN
          ARBITRATION MATTER NO.CM/M-0079/2009 OF 2009




                                                    ::: Downloaded on - 24/08/2015 23:57:13 :::
     jsn                                            2          CHS (L.) No.1807_1808_1811_2014


    Mrs. Rajeshwari Vinod Singh & Anr.                    ...            Third party
                                                                       Claimants




                                                                                         
    In the matter between
    Mr. Swapan Kumar Biswas                               ...            Claimant /
                                                                       Applicant 




                                                                 
             Vs.
    Sunchan Securities Ltd.               ...         Respondent
                              ALONGWITH
                   CHAMBER SUMMONS (L) NO.1814 OF 2014




                                                                
                                  IN
                  EXECUTION APPLICATION NO.1021 OF 2011
                                              IN




                                                      
            ARBITRATION MATTER NO.CM/M-0081/2009 OF 2009
    Mrs. Rajeshwari Vinod Singh & Anr.
                                  ig                      ...            Third party
                                                                       Claimants
    In the matter between
                                
    Mr. Arun Kumar Biswas                                 ...            Claimant /
                                                                       Applicant 
             Vs.
    Sunchan Securities Ltd.                               ...            Respondent
            
         



    Mr. H. Toor, Adv.  a/w. Ms. Swati  Sawant,  Adv.  i/b. S B  Legal for 
    Third party claimants.
    Mr. Aditya Thakkar, Adv. a/w. Mr. Arjun K., Adv. i/b. Dastur Kalambi 
    & Associate for applicant in execution.





                                        CORAM :   MRS. ROSHAN DALVI, J.

    DATE OF RESERVING THE ORDER                           : 29th July, 2015
    DATE OF PRONOUNCING THE ORDER                         : 24th August, 2015





    O R D E R

1. The applicants have taken out these Chamber Summonses for raising an attachment over the premises to which they claim title. The applicants claimed to have purchased the attached premises from one V R G Securities P. Ltd. (VRG) under the registered deed of

jsn 3 CHS (L.) No.1807_1808_1811_2014

transfer dated 5th May, 2011. The applicants claim that they have no concerned with the award debtor.

2. The applicants have produced the share certificate of the society in which the attached flat is situate. The share certificate shows the transfer in favour of the applicants which is in favour of

VRG from one Kanchan Sunil Mansinghani (Kanchan) who was one of the directors of the award debtor company.

3. Hence the award creditor would claim that the attached

flat actually belonged to the award debtor and was shown to be in the name of its director.

4. It has been argued on behalf of the award creditor that even in interim proceeding in the arbitration under Section 9 of the

Arbitration and Conciliation Act, 1996 an injunction order came to be

passed in respect of the aforesaid flat. The award debtor had then not contended that the flat did not belong to the award debtor. They have relied upon other proceedings when the award debtor accepted

the premises that the attached flat would belong to it.

5. However, the share certificate of the society which is produced in the original issued on 21st February, 1976 shows itself to

be a very authentic document. It is a document more than 30 years old. It would carry a presumption of its correctness. It is indeed shown to be on a yellow, partly torn paper. It shows the entry in the name of Kanchan on 30th June, 1994. Hence Kanchan purchased the attached premises on or before that date.

jsn 4 CHS (L.) No.1807_1808_1811_2014

6. The ROC records produced before the Court shows that the award debtor company is incorporated on 7 th December, 1994. The

award debtor company itself was not even incorporated on the date of

the purchase of the attached premises. Since Kanchan purchased the attached premises prior to the incorporation of the award debtor company, whatever be the earlier proceedings against the award

debtor, it cannot be seen or taken that the attached premises could belong to the award debtor at any time.

7. The premises distinctly shown to be belonging to one of

the directors of the award debtor cannot be attached in execution of the award against the award debtor.

8. Kanchan is shown to have resigned as director. Form 32 has been filed. The award debtor would contend that the resignation

itself is feigned and made with a view to defeat creditors because

Kanchan owns 99.99% of the share capital of the company and has continued to act as director even after alleged date of her resignation. Even if that is shown, the attached flat cannot be taken to be the

property of the award debtor, despite any dubious design of its director.

9. The attached premises initially belonging to Kanchan has

been seen to be transferred to VRG who has in turn transfer it to applicants. In view of the aforesaid facts the cases cited by the parties to show the lifting of the corporate veil of a company or the Court taking into account the earlier transfers which may show the title of the company need not be adverted to.

     jsn                                    5          CHS (L.) No.1807_1808_1811_2014


    10.        The   Chamber   Summonses   are   granted.     The   attachment 

over the attached premises in Hiren Light Industrial Premises Co-Op.

Soc. Ltd., Mogul Lane, Mahim, Mumbai 400 016 is raised. The award

creditor shall be entitled to proceed in execution against any other property of the award debtor.

( ROSHAN DALVI, J. )

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter