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

Il And Fs Financial Services Ltd vs Novel Ftwz Limited (Formerly ...
2021 Latest Caselaw 7197 Bom

Citation : 2021 Latest Caselaw 7197 Bom
Judgement Date : 5 May, 2021

Bombay High Court
Il And Fs Financial Services Ltd vs Novel Ftwz Limited (Formerly ... on 5 May, 2021
Bench: R. I. Chagla
                                                      4-CHSCD-438-903-2019.doc

JSN

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   ORDINARY ORIGINAL CIVIL JURISDICTION
                        IN ITS COMMERCIAL DIVISION
                      CHAMBER SUMMONS NO.438 OF 2019
                                    IN
                   EXECUTION APPLICATION (L) NO.381 OF 2019

       IL & FS Financial Services Ltd.                               ... Applicant

               In the matter between

       IL & FS Financial Services Ltd.                            ... Ori Plaintiff

               Versus

       Novel FTWZ Ltd. & Ors.                                   ...Respondents
                                        WITH
                      CHAMBER SUMMONS NO.903 OF 2019
                                    IN
                   EXECUTION APPLICATION (L) NO.381 OF 2019

       Novel FTWZ Ltd. & Ors.                                        ... Applicant

               In the matter between

       IL & FS Financial Services Ltd.                            ... Ori Plaintiff

               Versus

       Novel FTWZ Ltd. & Ors.                                   ...Respondents
                                       ----------
       Dr. Birendra Saraf, Senior Counsel with Mr. Rohan Savant, Mr.
       Sachin Chandrana and Mr. Chandrajit Das i/b. Manilal Kher
       Ambalal & Co. for the Applicant.
       Mr. Zal Andhyarunina, Senior Counsel, C.R. Naidu i/b. Ashish
       Agarkar, Vinod Parekh and Sumit Shinde and Shruti Sardesai
       for the Respondents.
                                       ------------



                                          1/6




      ::: Uploaded on - 06/05/2021                     ::: Downloaded on - 10/09/2021 08:33:41 :::
                                             4-CHSCD-438-903-2019.doc

                               CORAM :       R.I. CHAGLA J.

                               DATE     :     5th May, 2021
                                             (V.C.)

 ORDER :

1. Heard learned Senior Counsel for parties.

2. The learned Senior Counsel for the Applicant has referred

to the orders passed by this Court from time to time in the

execution proceedings with regard to the sale of one of the

properties of the judgment debtors which is in Haryana

("Haryana Property"). By an order dated 13th November, 2019,

this Court directed that the proposed purchaser of the Haryana

Property. Shaswat Stainless Works be made a party to the

Chamber Summons taken out in the Execution Application.

Thereafter, the purchaser Shaswat Stainless Works has been

represented before this Court. By subsequent orders dated 17th

December, 2019, 2nd March, 2020 and 10th August, 2020, this

Court has directed the purchaser Shaswat Stainless Works to

carry out due diligence as well as completion of the process of

purchase of the Harayana Property. In fact, it has been noted

in the order dated 17th December, 2019 that Shaswat Stainless

4-CHSCD-438-903-2019.doc

Works agreed to deposit in this Court 10% of the purchase

consideration and for deposit of the balance 90% of the

purchase consideration within a period of two months from the

date of deposit of the 10% purchase consideration. The

decreetal dues against the judgment debtor was stated to be

about Rs.48.79 crores which has only increased with the

passage of time. Further, in the order dated 10th August, 2020,

the learned Single Judge (Coram :- G.S. Patel, J.) has in fact

noted the submission of the learned Senior Counsel for the

Applicant that his clients has in respect of the Haryana

Property been kept dangling for nearly a year or more. It has

also been noted that due diligence had in fact been completed

and Shaswat Stainless Works is committed to the purchase of

the Haryana property (mostly agricultural land). However, this

Court had not appointed the Court Receiver. It was noted that

in view of Covid 19 pandemic situation the Judgment Debtor is

unable to travel to Haryana and therefore, no purpose would be

served in appointment of the Court Receiver in these

circumstances. In fact, the learned Senior Counsel appearing

for the Applicant was requested by this Court to prevail on his

clients and show them the wisdom (to say nothing of

practically) of a little patience.

4-CHSCD-438-903-2019.doc

3. It so appears that the same Covid 19 pandemic situation

that prevailed on 10th August, 2020 has now worsened with a

second waive.

4. An Affdavit on behalf of Respondent No.1 dated 10th

April, 2021 has been fled on 3rd May, 2021 and which has

disclosed the steps taken towards the sale of Haryana Property

for realization of the decreetal amount. This includes the

application for change of land user made and followed up from

time to time after passing of the order dated 10th August,

2020. However, it is stated that in view of the farmers agitation

as well as pandemic situation a reasonable time be given, so

that the Respondent can aggressively pursue and obtain the

change of land user approval from the authorities for

completion of the sale process.

5. The learned Senior Counsel for the Applicant has pressed

for attachment in respect of the other properties disclosed by

the Judgment Debtors / Respondents in their Affdavit of

disclosure.

4-CHSCD-438-903-2019.doc

6. However, considering that a reasonable time has been

sought by the Judgment Debtors / Respondents to aggressively

pursue and obtain the change of user approval from the

authorities for completion of the sale transaction with respect

to the Haryana Property and given the current pandemic

situation which has worsened, it would be appropriate to grant

further time to the Judgment Debtors / Respondents for

completion of the sale transaction. It is noted that this Court

from time to time has passed orders which have been referred

to above and which dates back to 13th November, 2019 by

which directions were issued for making the proposed

purchaser a party to the Chamber Summons and for

completion of the sale of the Haryana Property. Further,

considering the relief now sought to be pressed by the learned

Senior Counsel for the Applicant i.e. to seek the attachment of

the properties which have been disclosed in the Affdavit of

disclosure fled by the Judgment Debtors / Respondents, it

would be appropriate to place the Chamber Summons

immediately after the vacation.

7. In view thereof, the Chamber Summons is adjourned to

4-CHSCD-438-903-2019.doc

9th June, 2021, with the hope that the Judgment Debtors /

Respondents are in better position to apprise this Court of the

completion of the sale transaction with respect to the Haryana

property.

[R.I. CHAGLA 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