Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Sino Ocean Ltd vs M/S Salvi Chemical Industries Ltd
2017 Latest Caselaw 10027 Bom

Citation : 2017 Latest Caselaw 10027 Bom
Judgement Date : 22 December, 2017

Bombay High Court
M/S Sino Ocean Ltd vs M/S Salvi Chemical Industries Ltd on 22 December, 2017
Bench: K.R. Sriram
                                             1                    901.chs.76.2013 exal.263.2012.doc




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

                    CHAMBER SUMMONS NO. 76 OF 2013
                                  IN
               EXECUTION APPLICATION (LODG.) NO. 263 OF 2012
                                  IN
                ARBITRATION AWARD OF SHRI SALIL M. SHAH

M/s. Sino Ocean Limited                                    .. Applicant

IN THE MATTER BETWEEN :

M/s. Sino Ocean Limited                                    .. Claimant
      Vs.
M/s. Salvi Chemical Industries Ltd.                        .. Respondent

Shri Rahul Narichania, senior advocate a/w. Shri P. Ranjan i/b M/s. Halai
and Co. for applicant/claimant.

Shri S.J. Mishra a/w. Ms. Pushpa Tiwari i/b SRS Legal for respondent.

                                         CORAM : K.R.SHRIRAM, J.

DATE : 13TH DECEMBER 2017 P.C.

1A Counsel for respondent states, at the outset, that this Execution

Application and Chamber Summons should actually be listed under the

Commercial Division of this Court in view of the nature of dispute and

therefore, directions is sought to the registry to classify this application as

an application in its commercial division.

Registry to do the needful.

It has to be clarified that this matter has been specifically assigned to

Shraddha Talekar PS 1/21

2 901.chs.76.2013 exal.263.2012.doc

this Court."

1 This chamber summons is taken out by applicant for various reliefs.

Due to passage of time, only prayer clause (a) with a rider as below and

prayer clause (f) remain to be considered. Prayer clause (a) reads as under :-

"(a) that from the funds deposited into Court by the Respondent, this Hon'ble Court be pleased to order and direct the Prothonotary & Senior Master, High Court, Bombay to pay to the Claimant in US $ currency the decretal amount of US $ 6,57,850/- together with interest at 8% from 13th April 2009 to 5th July 2010 and further interest on the total amount @ 8% till payment and/or realization by making payment into the Claimant's Bank Account, viz., SINO OCEAN LIMITED, BANK OF INDIA, HONGKONG BRANCH, RUTTONJEE CENTRE, 2ND FLOOR, 11 DUDDELL STREET, HONG KONG (ACCOUNT NNO.; 0 2 3 3 0 3 7 2 3 0) SWIFT CODE : BKIDHKHHXXX."

Though the prayer is for payment of US $ 657,850/- together with

interest at 8% from 13th April 2009 to 5th July 2010 and further interest on

the total amount at 8% per annum till payment and/or realization by making

payment into the claimant's bank account, on or around 31 st July 2013, a

sum of US $ 662,362/- has been paid over by Prothonotary and Senior

Master, High Court, Bombay to claimant. According to claimant, this

amount as on 31st July 2013 had increased to US $ 900,107/- and that left a

short fall of US $ 237,475/- which, as on 23rd November 2017, has increased

to US $ 319,816/- and it keeps increasing at the rate of US $ 144 per day

until payment/realization.

Shraddha Talekar PS                                                                               2/21




                                                     3                     901.chs.76.2013 exal.263.2012.doc



             Prayer clause (f) reads as under :-

"(f) that in the event of the Respondent failing to comply with prayer clause (c)(ii) above,

(i) this Hon'ble Court be pleased to order and direct the attachment of the movable and immovable assets of the Respondent.;

(ii) that this Hon'ble Court be pleased to order and direct the arrest and detention the Directors of the Respondent in civil prison for failure of the Respondent in depositing the balance decretal amount to the Claimant.;

(iii) that this Hon'ble Court be pleased to order and direct the Directors of the Respondent to be present in Court for ascertaining as to what debts are due to the Respondent and for production of their books of accounts and documents pertaining to the properties.;

(iv) that this Hon'ble Court be pleased to attach the immovable properties and movable properties standing in the name of the Respondent as per Schedule to the Execution Application.;

(v) that this Court be pleased to order and direct the Respondent to disclose on oath within 7 days hereof the current list of assets both movable and immovable of the Respondent."

2 Though it reads in the event of respondent's failing to comply with

prayer clause (c)(ii), since the Prothonotary and Senior Master has already

remitted the amount available with him leaving a shortfall, according to Shri

Narichania, counsel for claimant, prayer clause (f) has to be moulded to read

in the event of respondent failing to pay them balance amount of US $

319,816/- increasing at the rate US $ 144 per day from 24th November 2017,

Items (i) to (v) of prayer clause (f) be granted.

Shraddha Talekar PS                                                                                 3/21




                                             4                   901.chs.76.2013 exal.263.2012.doc



I am inclined to agree with Shri Narichania.

3 The facts in brief are :-

Consignments of Sodium Saccharin were shipped to respondent in

pursuance of three sales contracts dated 6th May 2008, 2nd June 2008 and 16th

July 2008. The contract dated 6th May 2008 was for a total quantity of 20

MT at a unit price of US $ 20.4 per kg, the total contract value being US $

409,000. The contract dated 2nd June 2008 was for a quantity of 7 MT at a

unit price of US $ 21.30 with a total contract value of US $ 149,100. The

contract dated 16th July 2008 was for a quantity of 20 MT at a unit price of

US $ 19.25 with a total contract value of US $ 385,000. Subsequently, on

24th September 2008 an agreement was entered into and signed between the

parties. The record of the agreement is reduced to a document which is

styled as an "Agenda Of Meeting" (AOM). The agreement between the

parties as reflected in the document was that respondent had agreed to give a

discount of US $ 4.5 per kg. to respondent towards each of the above three

shipments/invoices. The disputes arose as to whether the discount was given

or not given but the fact is goods were shipped by the claimant and received

by respondent.



4            As respondent did not make payment, petitioner filed a petition for

Shraddha Talekar PS                                                                       4/21




                                                  5                      901.chs.76.2013 exal.263.2012.doc



winding up of respondent under the provisions of Companies Act, 1956. The

said petition was disposed by an order dated 7 th April 2010 whereby

respondent was directed to deposit a sum of Rs.1,50,00,000/- with the

Prothonotary and Senior Master, High Court, Bombay within a period of

four weeks and dispute between the parties was referred to arbitration. The

order of course also provided for consequences of default which is not

relevant because the amount of Rs.1,50,00,000/- was deposited by

respondent. The Arbitrator published an Award dated 21 st February 2011 in

favour of claimant. Operative part of the Award reads as under :-

"AWARD

(1) The Respondents are directed to pay to the Claimants, the sum of US $ 658,150 with interest thereon @ 8% from 13th April 2009 to 5th July 2010 and at the same rate on the total amount from 6 th July 2010 till payment and/or realisation. The Respondents are also directed to pay to the Claimants, the sum of Rs.8,00,000/- as costs of the Arbitration. The said amount of Rs. 8,00,000/- to be paid within a period of 6 weeks from the date of the award.

(2) The Claimants are directed to pay to the Arbitral Tribunal, the sum of Rs. 5,000/- towards stamp paper, stenographer charges, printing and miscellaneous expenses. The aforesaid sum of Rs. 5,000/- to pay to the Arbitral Tribunal within a period of 3 weeks from the date of the Award."

5 Immediately, claimant filed a petition under Section 9 of the

Arbitration and Conciliation Act, 1996 (the said Act). In the meanwhile,

respondent also challenged the Award by filing a petition under Section 34

of the said Act. This Court, in its order dated 13th June 2011 while deciding

Shraddha Talekar PS 5/21

6 901.chs.76.2013 exal.263.2012.doc

the application of claimant under Section 9 of the said Act at the ad-interim

stage, was pleased to direct respondent to deposit the additional amount as

required under order dated 7th April 2010. On 22nd July 2011, respondent,

without prejudice to their rights and contentions, deposited a sum of

Rs.1,46,40,725/- with the Prothonotary and Senior Master, High Court,

Bombay. Further sums were also deposited, i.e., Rs. 35,00,000/- on 23 rd

August 2011 and Rs. 10,00,000/- on 17th September 2012.

6 The petition filed by respondent under Section 34 of the said Act

came to be dismissed. Impugning that order, respondent preferred an intra-

Court Appeal being Appeal No. 670 of 2011 which came to be dismissed by

an order dated 16th August 2012. While dismissing the Appeal, the Division

Bench of this Court modified the Award whereby the amount of US $

658,150/- as awarded, came to be reduced to US $ 657,850/-, a reduction of

US $ 300/-. Against this order of dismissal of appeal by the Division Bench,

respondent preferred a Special Leave Petition No.33571 of 2012 before the

Supreme Court of India. The Special Leave Petition came to be dismissed

summarily by an order dated 26th November 2012.

7 After respondent reached a dead end, in its challenge to the Award,

the present chamber summons was taken up for hearing on 7 th May 2013.

Shraddha Talekar PS                                                                     6/21




                                                    7                    901.chs.76.2013 exal.263.2012.doc



Respondent agreed, without prejudice to their rights and contentions, for

payment of the amounts deposited by them with the Prothonotary and

Senior Master to claimant, except an amount of Rs.10 lakhs, which,

according to respondent, would cover the Tax that they had to deduct (TDS)

on the interest component awarded by the Arbitrator. This Court was pleased

to pass the following order on 7th May 2013 :-

               "1     Heard.

               2     Without prejudice to the rights and contentions of both the

parties, the following order is passed by consent as a present arrangement between the parties:

i) The Prothonotary and Senior Master, High Court, Bombay is directed to retain/withhold a sum of Rs.10,00,000/- from the amounts deposited in Court by the Respondent and remit forthwith the balance amount together with all accrued interest that is admittedly due to the Applicant in US $ currency into the Applicant's bank account viz. Sino Ocean Limited, Bank of India, Hongkong Branch, Ruttonjee Centre, 2nd floor, 11 Duddell Street, Hong Kong A/c No.0233037230, Swift Code: BKIDHKHHXXX in accordance with law.

ii) All issues between the parties in the Chamber Summons are expressly kept open and will be decided at the final hearing of the Chamber Summons.

iii) Chamber summons to come up for hearing on 17th June 2013.

                      iv)      Liberty to apply.
                                                         (emphasis supplied)

Subsequently, Prothonotary and Senior Master remitted, on 31st July

2013, a sum of US $ 662,362/-.

Shraddha Talekar PS                                                                               7/21




                                             8                   901.chs.76.2013 exal.263.2012.doc



8            According to Shri Narichania, payments made by respondent with the

Prothonotary and Senior Master are not payments in terms of Order 21 Rule

1 of the Code of Civil Procedure, 1908 (CPC) which prescribes specific

modes for satisfaction of a money decree but it is only a deposit made for

stay of execution pending dismissal of the challenge to the Award to avoid

payment of decretal amount. Therefore, according to Shri Narichania,

respondent has to pay a further sum of US $ 319,816/- as on 23 rd November

2017 and the said amount, from 24th November 2017, is increasing at US $

144 per day until payment/realization. Shri Narichania also relied upon a

judgment of the Delhi High Court in Hindustan Construction Corpn. Vs.

Delhi Development Authority1.

Shri Narichania also submitted that there is nothing in the Income Tax

Act which supports the plea that in respect of the amount payable under a

judgment-debt of the nature sought to be enforced, the debtor is entitled to

deduct income-tax. Shri Narichania further submitted that if the amount is

paid as interest to a non-resident in the usual course of business then at the

time of credit of such amount to the account of the payee, the payer would

be bound to deduct income tax at the rate in force. However, when such

amounts becomes part of a judgment debt, they lose their original character

and assume the character of a judgment debt. Once such an amount assumes

1 2002 DGLS (AHC) 1851

Shraddha Talekar PS 8/21

9 901.chs.76.2013 exal.263.2012.doc

the character of a judgment debt, the decree passed by the Civil Court must

be executed subject only to the deductions and adjustments permissible

under the Code of Civil Procedure and therefore the question of deducting

any tax at source does not and cannot arise. Shri Narichania, in support of

his submission, relied upon a judgment of a Single Judge of this Court in

Islamic Investment Company vs Union Of India (UOI) And Anr.2.

9 Per contra, Shri Mishra appearing for respondent submitted that the

legislative intent in enacting sub-rules 4 and 5 of Order XXI Rule 1 sub-

clause (b) is clear to the pointer that interest should cease to run on the

deposit made by the judgment debtor and notice given or on the amount

being tendered outside the Court. Applying the same principle, Shri Mishtra

submitted that in this case, respondent had deposited Rs.1,50,00,000/- on

28th April 2010, Rs.1,46,40,725/- on 22nd July 2011, Rs. 35,00,000/- on 23rd

August 2011 and Rs. 10,00,000/- on 17th September 2012 which would

mean the amounts have been paid under the Award by the judgment debtor

and the rates of exchange to be applied, should be the date on which these

amounts were deposited. Mr. Mishra added, when those rates are applied,

that would result in claimant having to refund a sum of US $ 12,387.52 to

respondent. It will be useful to reproduce the statements given by Shri

2 2002 (4) BOMCR 685

Shraddha Talekar PS 9/21

10 901.chs.76.2013 exal.263.2012.doc

Narichania for claimant and Shri Mishra for respondent.

(I) The statement given by Shri Narichania reads as under :-

M/s Sino Ocean Ltd., Amount to be received from M/s Salvi Chemicals Amount (in US $) Particulars Opening Balance Interest Balance Opening Balance 657,850.00 -- 657,850.00 as on 13.04.2009 Add: - Simple Interest @ 8% p.a. for 448 days i.e., from 13.04.2009 to 05.07.2010 657,850.00 64,595.00 722,445.00

Add: - Simple Interest @ 8% p.a. for 1122 days i.e., from 06.07.2010 to 31.07.2013 722,445.00 177,662.00 900,107.00

Balance payable as 900,107.00 on 31.07.2013 Less : - Amount paid by M/s Salvi Chemicals on 31/7/2013 662,362.00 Amount due as on 237,475.00 31.07.2013 Add: - Simple Interest @ 8% p.a. for 1575 days i.e., from 31.07.2013 to 23.11.2017 237,475.00 82,071.00 319,816.00 Balance due as on 23.11.2017 319,816.00

Note: Actual amount remitted to Sino Ocean Ltd., account with Bank of India, Hong

Shraddha Talekar PS 10/21

11 901.chs.76.2013 exal.263.2012.doc

Kong Branch : 1037230 USD 2007002270-01 on 31/7/2013 : USD 6,62,362:00 -

23.04 = 6,62,338:96

II) The statement given by Shri Mishra for respondent (corrected by Court)

reads as under :-

STATEMENT OF CALCULATION AMOUNT DUE UNDER AWARD AS ON 31.5.2016

Sr. Particulars Corrected Amount in Corrected No. Amount US$ Amount

1. Principle amount under 657850.00 the Award

3. Add : Interest on 54790.79 US$657850 at 8% p.a. from 13.04.2009 to 27.04.2010 (380 days)

4. Total 712640.79

5. Less : Rs.1,50,00,000/- 54790.79 336322.87* Paid on 28.04.2010 281532.08 (Rs.1,50,00,000/-

divided by 44.60 i.e. the rate of USD$ on the date of payment.

            * The said part payment
            is     firstly   adjusted
            towards interest of US$
            54790 and balance rate
            of USD as on 17.09.2012
            i.e. amount is adjusted
            towards the principle
            (657850-281532.08
            =376317.92)
6.          Total                                              376317.92
7.          Add : Interest on USD                                5691.16
            376317.92 at 8% p.a.
            from     28.4.2010      to
            5.7.2010 (i.e. the date of
            award)
            (69 days)


Shraddha Talekar PS                                                                        11/21




                                                 12                   901.chs.76.2013 exal.263.2012.doc




8.          Decretal amount as on                                382009.08
            the date of Award
            5.7.2010
9.          Add : Interest on USD                                 31425.12            -31900.37
            376317.92 (382009.08)
            at 8% p.a. from 6.7.2010
            to 21.7.2011 (i.e. one day
            prior to next payment on
            22.7.2011)
            (381 days)
10.         Total                                                413434.20          (413909.45)

11.         Less :                       37116.28 (37591.53      329969.01

Less : Rs.1,46,40,725/- 292852.73 292377.48) Paid on 22.7.2011 (Rs.1,46,40,725/-

divided by 44.37 i.e. the rate of USD$ on the date of payment.

            * The said part payment
            is     firstly      adjusted
            towards       interest    of
            37116.28(37591.53) and
            balance              amount
            292852.73(292377.48) is
            adjusted towards the
            principle ( 376317.92 -
            292852.73= 83465.19 )
            (376317.92 -292377.48
            = 83940.44)
12.         Total                                                 83465.19 (83940.44)

13.         Add : Interest on USD                                    585.39              (588.73)
            83465.19(83940.44) at
            8% p.a. from 22.7.2011
            to 22.8.2011 (i.e. the date
            of award)
            (32 days)
14.         Total                                                 84050.58           (84529.17)

15.         Less : Rs.35,00,000/-           585.39     (588.73    78882.12
            paid on 23.8.2011             78296.73   78293.39)
            (Rs.35,00,000/- divided
            by USD 44.37 =


Shraddha Talekar PS                                                                           12/21




                                           13                  901.chs.76.2013 exal.263.2012.doc




            78882.12
            The said part payment is
            firstly adjusted towards
            interest(588.73)     and
            balance amount of USD
            78296.73(78293.39) is
            adjusted         towards
            principle
            (83465.19 - 78296.73 =
            5168.46)
            (83940.44 - 78293.39=
            5647.05)
16.         Total                                            5168.46            (5647.05)


17.         Add : Interest on USD                             442.93              (483.94)
            5168.46 (5647.05) at 8%
            p.a.    23.8.2011     to
            16.9.2012 (391 days)
18.         Total                                            5611.39            (6130.99)

19.         Less : Rs.10,00,000/-                          18518.52
            paid     on    17.9.2012
            (10,00,000 divided by
            54.00 I.s. the rate of
            USD as on 17.9.2012).
            The said payment is
            adjusted towards interest
20.         Total                                         - 12907.13           -12387.52




10           Shri Mishra relied upon a judgment of the Apex Court in Forasol Vs.

Oil & Natural Gas Commission3 to submit that in an action to recover an

amount payable in a foreign currency, one of the dates for selection by the

Court as the proper date for fixing the rate of exchange at which the foreign

currency amount has to be converted is the date when the decretal amount is

3 1984 AIR SC 241

Shraddha Talekar PS 13/21

14 901.chs.76.2013 exal.263.2012.doc

paid or realized. Shri Mishra submitted that since respondent has deposited

from time to time the decretal amount with the Prothonotary and Senior

Master, the date on which those amounts were deposited will be the proper

date for fixing the rate of exchange and it is immaterial when claimant got

the money in their bank accounts.

In effect, what counsel for respondent Shri Mishra submitted was it is

too bad that the dollar rate fluctuated to such an extent that claimant got

almost 40% less than what they were entitled to. Shri Mishra also relied

upon a judgment in Bharat Heavy Electricals Ltd. Vs. R.S. Avtar Singh &

Co. 4 to submit that as per the provisions of Order 21 Rule 1 of the CPC, the

moment respondent deposited the decretal amount with the Prothonotary

and Senior Master, their responsibility is over and any risk on currency

fluctuation would be to the account of claimant. Shri Mishra also submitted

even though these amounts were deposited from time to time, claimant

never made an application to the Court to permit them to withdraw the

amount and therefore cannot ask for anything more than what they have

received.

11 Indisputably, the amounts deposited by respondent from time to time

was not in satisfaction of a decree or an Award. It must be noted that the

4 2013 AIR (SC) 252

Shraddha Talekar PS 14/21

15 901.chs.76.2013 exal.263.2012.doc

Arbitrator has awarded payments in United States Dollars, which was the

currency in which respondent was to pay to claimant under the sale contract

and the claim was also preferred. Under the award, as coverred by the

Division Bench, respondent was to pay US $ 657,850/-. Respondent did not

pay but kept challenged the award.

The first amount of Rs.1,50,00,000/- was deposited when the winding

up petition was filed to show respondent's bona-fide. After the Award went

against respondent, respondent first challenged the Award and in the

meanwhile when claimant filed a petition under Section 9 of the said Act,

pursuant to an order passed by this Court, respondent deposited a further

sum of Rs.1,46,40,725/- and later Rs. 35,00,000/- and Rs. 10,00,000/-.

Respondent lost its challenge to the Award before the Single Judge, carried

the same on intra-court Appeal where again they lost and carried the same to

the Apex Court where their challenge was dismissed. At no point of time,

respondent paid any amount in satisfaction of the decree but the amounts

were deposited only to avoid execution or any action being taken against

respondent. Respondent never accepted the decree and therefore, the

deposits made by respondent can never be accepted as payment in

satisfaction of award or decree. It should be kept in mind that the first

amount of Rs.1,50,00,000/- was deposited only to avoid a winding up

petition being admitted against respondent. Even when respondent

Shraddha Talekar PS 15/21

16 901.chs.76.2013 exal.263.2012.doc

consented to release all amounts except Rs. 10,00,000/-, it is recorded in the

order dated 7th May 2013 "by consent as a present arrangement". It was

only protem, not final

12 The amounts deposited by respondent, were not the decretal amount.

As stated earlier, the first amount of Rs.1,50,00,000/- was deposited on 28 th

April 2010, even before the arbitration was commenced. After the Award

was given, respondent challenged the award but on an application made by

petitioner, deposited a sum of Rs.1,46,40,725/- on 22 nd July 2011. Further

amounts were deposited later on 23 rd August 2011 and on 17 th September

2012.

13 Therefore, the amounts deposited by respondent under the orders of

this Court cannot, by any stretch of imagination, be termed as payments as

envisaged in Order 21 Rule 1 of CPC and as such the judgment debt. As per

Order 21 Rule 1 of CPC, the modes of payment of a money decree are : (a)

by depositing into the Court whose duty it is to execute the decree, or send

to that Court by postal money order or through a bank; or (b) out of Court,

to the decree-holder by postal money order or through a bank or by any

other mode wherein payment is evidenced in writing; and (c) otherwise as

the Court, which made the decree, directs. A deposit of any amount by a

Shraddha Talekar PS 16/21

17 901.chs.76.2013 exal.263.2012.doc

judgment debtor in the Court to purchase peace by way of stay of execution

or to show bonafides for preventing an order of winding up is not a payment

of decretal amount in terms of Order 21 Rule 1 of CPC which prescribes

specific modes for the satisfaction of a money decree.

14 The payment made by the decree holder under Rule 1 of Order 21 of

CPC and a deposit made by the judgment debtor in Court for obtaining stay

of execution of decree are altogether different courses adopted by the

judgment debtor. Payment under Order 21 Rule 1 of CPC satisfies a decree

holder whereas, a deposit in the Court to avoid execution keeps the amount

beyond the reach of the decree holder and leaves him waiting for its release.

The deposit of the decretal amount or any amount as part of the Award by a

judgment debtor as a condition for obtaining stay of the execution of the

decree cannot be treated at par as payment to the decree holder. The

rationale behind this view is that a judgment debtor who files an Appeal to

challenge a decree or an award and applies for stay of execution pending

disposal of his appeal seeks to avoid payment of decretal amount to the

decree holder and as such, upon getting stay of execution, even on deposit

of decretal amount or non-remittance of deposited amount, succeeds in

preventing payment of decretal amount to decree holder. I find support in

the judgment of Hindustan Construction Corpn. (supra).

Shraddha Talekar PS                                                                   17/21




                                           18                   901.chs.76.2013 exal.263.2012.doc




15           Further, nothing prevented respondent to apply to the Court or to

apply to the Reserve Bank of India to permit them to open a dollar account

or to have the rupees deposited converted into dollars and invested by the

Prothonotary and Senior Master in a special dollar account or remit the

award amount into an escrow account in claimant's country, i.e., Hongkong,

to be released if ordered by this Court.

16 In the circumstances, claimant is well within its right to claim the

difference in the amounts payable as on date of payment/realization and the

amounts received, which works out to US $ 319,816/- as on 23 rd November

2017 increasing at US $ 144 per day.

17 So far as the balance amount of Rs. 10 lakhs which is lying invested

with the Prothonotary and Senior Master towards TDS, this Court in Islamic

Investment Company (supra) has held that there is nothing in the Income

Tax Act which supports the plea that in respect of the amount payable under

a judgment-debt of the nature sought to be enforced, the debtor is entitled to

deduct income-tax. The Court has also held that if the amount is paid as

interest to a non-resident in the usual course of business then at the time of

credit of such amount to the account of the payee, the payer would be bound

Shraddha Talekar PS 18/21

19 901.chs.76.2013 exal.263.2012.doc

to deduct income tax at the rate in force. However, when such amounts

becomes part of a judgment debt, they lose their original character and

assume the character of a judgment debt. Once such an amount assumes the

character of a judgment debt, the decree passed by the Civil Court must be

executed subject only to the deductions and adjustments permissible under

the Code of Civil Procedure and therefore the question of deducting any tax

at source does not and cannot arise. Paragraphs 8 and 9 of Islamic

Investment Company (supra) read as under :-

"8 Before the Supreme Court, the issue was that if the amount payable to Datar was treated as salary, it would have attracted deduction of tax at source under Section 18 of the Income-tax Act. While considering this issue the Supreme Court observed that a substantial part of the claim decreed, represented compensation for wrongful termination of employment and it would be difficult to predicate of the claim sought to be enforced what part thereof if any represented salary due. However, the Supreme Court observed as follows :-

"Granting that compensation payable to an employee by an employer for wrongful termination of employment be regarded as in the nature of salary, when the claim is merged in the decree of the Court, the claim assumes the character of a Judgment debt, and to judgment debts Section 18 has not been made applicable. The decree passed by the Civil Court must be executed subject to the deductions and adjustments permissible under the Code of Civil Procedure. The Judgment-debtor may, if he has a cross-decree for money, claim to set-off the amount due thereunder. If there be any adjustment of the decree, the decree may be executed for the amount due as a result of the adjustment. A third person who has obtained a decree against the judgment-creditor may apply for attachment of the decree and such decree may be executed subject to the claim of the third person : but the judgment-debtor cannot claim to satisfy, in the absence of a direction in the decree to that effect the claim of a third person against the judgment-creditor, and pay only the balance. The rule that

Shraddha Talekar PS 19/21

20 901.chs.76.2013 exal.263.2012.doc

the decree must be executed according to its tenor may be modified by a statutory provision. But there is nothing in the Income Tax Act which supports the plea that in respect of the amount payable under a judgment-debt of the nature sought to be enforced, the debtor is entitled to deduct income-tax which may become due and payable by the judgment-creditor on the plea that the cause of action on which the decree was passed was the contract of employment and a part of the claim decreed represented amount due to the employee as salary or damages in lieu of salary.

9 Having regard to this observation, I am of the view that the argument of the learned. Counsel on behalf of the Food Corporation of India that since the amount of Rs. 10,31,344/- has admittedly been paid on account of interest, it retains its character as interest and therefore the Food Corporation of India must be allowed to deduct interest thereon at the rate in force is not tenable. There is no doubt that if the amount is paid as interest to a nonresident in the usual course of business then at the time of credit of such amount to the account of the payee or at the time of payment thereof in cash, or by issue of a cheque or draft the payer would be bound to deduct income tax at the rate in force. However, as observed by the Supreme Court when such amounts becomes part of a judgment debt they lose their original character and assume the character of a judgment debt. Once such an amount assumes the character of a judgment debt, the decree passed by the Civil Court must be executed subject only to the deductions and adjustments permissible under the Code of Civil Procedure. The learned Counsel for the Food Corporation of India has not been in a position to point out any provision under the Income Tax Act or under Section 195 in particular or under the Code of Civil Procedure where the amount of the interest payable under a decree is deductible from the decretal amount on the ground that it is an interest component on which tax is liable to be deducted at source."

18 Therefore, the question of deduction of any income tax at source by

respondent also does not arise. This amount of Rs.10,00,000/- plus

accumulated interest also should be remitted by the Prothonotary and Senior

Master into the same account of claimant as was done earlier. Of course,

credit will be given to respondent for this amount remitted based on the

Shraddha Talekar PS 20/21

21 901.chs.76.2013 exal.263.2012.doc

exchange rate prevailing on the date of remittance. It is open to respondent

also to write to the Prothonotary and Senior Master to immediately remit to

claimant amount in US dollars equivalent to Rs. 10,00,000/- plus

accumulated interest.

It is also stated by Shri Narichania that the cost of Rs.8 lakhs awarded

in the arbitration is yet to be paid by respondent.

19 Therefore, respondent is directed to pay to claimant balance of the

decretal amount, i.e., US $ 319,816/- increasing at the rate of US $ 144 per

day from 24th November 2017 until payment and/or realization together with

Rs.8 lakhs being costs payable under the arbitration award. Respondent to

also pay interest at 8% p.a. on the amount of Rs.8,00,000/- from the date it

became due as per award (6 weeks from 21st February 2011-date of award).

Respondent to pay costs of Rs. 1,00,000/- for this application to

claimant. These amounts to be paid within four weeks from today.

In the event, these amounts are not paid, the reliefs sought in prayer

clause (f) as moulded above, will get triggered.

20 Chamber summons disposed accordingly.




                                                          (K.R. SHRIRAM, J.)

Shraddha Talekar PS                                                                       21/21




 

 
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 : MAIMS

 
 
Latestlaws Newsletter