Citation : 2021 Latest Caselaw 12298 Bom
Judgement Date : 1 September, 2021
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
[ COMMERCIAL DIVISION ]
INTERIM APPLICATION (LODGING) NO.14042 OF 2021
IN
COMMERCIAL EXECUTION APPLICATION (LODGING) NO.13320 OF 2021
Sourav Chandidas Ganguly .. Applicant-Judg. Creditor
Vs.
Percept Talent Management Ltd. and Anr. .. Respondents-Judg. Debtors
ALONG WITH
INTERIM APPLICATION (LODGING) NO.17456 OF 2021
IN
COMMERCIAL EXECUTION APPLICATION (LODGING) NO.13320 OF 2021
Sourav Chandidas Ganguly .. Applicant-Judg. Creditor
Vs.
Percept Talent Management Ltd. and Anr. .. Respondents-Judg. Debtors
And
Ajakumar Upadhyay and Anr. .. Respondents
Dr. Birendra Saraf, Sr. Advocate, with Mr. I.J. Nankani, Mr. H.S. Khokhawala
and Mr. Vaibhav Charalwar, i/by Nankani & Associates, for the Applicant-
Judgment Creditor.
Mr. Shardul Singh, with Ms. Saloni Shah, i/by PSK Legal, for the Respondents-
Judgment Debtors.
CORAM : A. K. MENON, J.
DATE : 1ST SEPTEMBER 2021. P.C. :
1. Dr. Saraf on behalf of the applicant-judgment creditor states that
despite an order of disclosure, disclosures made thus far are inaccurate and
902-IAL-14042-2021.doc Dixit incomplete with the order. According to Mr. Singh, appearing on behalf of the
respondents-judgment debtors, compliance made thus far is to the best of his
knowledge and based on instructions complete.
2. Faced with this, Dr. Saraf states that he seeks further relief in terms of
prayer clause (b) of the IA(L)/14042/2021, which pertains to amounts that
are owing from four other entities; three of whom appear to be connected
with the respondents-judgment debtors and the 4 th entity is said to be the
organizing committee of the Government of Goa, which is also said to owe
certain monies to the respondent no.2. Prima facie, it appears that monies are
owing under an Event Management Services Agreement are between the
Government of Goa and respondent no.2. The request today is that notice be
issued to these entities as garnishees.
3. It is also pointed out by Dr. Saraf that in an additional affidavit filed on
behalf of respondent-judgment debtor no.1, dated 13 th August 2021, the
deponent-Ajaykumar Upadhyay has stated that the judgment-debtors are
believed to have been holding shares in one "Percept Limited". In a second
affidavit of the same deponent, which is filed in his capacity as director of
respondent-judgment debtor no.1, also dated 13 th August 2021, it is stated
that respondent-judgment debtor no.1 also holds shares in "P9 Integrated
Private Limited" and another company "Tiger Sports Marketing Private
Limited". All these shares are said to have been destroyed in the fire.
902-IAL-14042-2021.doc Dixit Applications for issuance of duplicate shares have been made in December,
2020. All these shares are said to have been destroyed in a fire, but the
duplicate shares are yet to be issued by these three entities. These shares are
now sought to be attached; however, for want of the share certificates, further
progress has been hindered. In the circumstances, Dr. Saraf seeks directions
against the aforesaid three companies, viz. "Percept Limited", "P9 Integrated
Private Limited" and "Tiger Sports Marketing Private Limited" for issuance of
duplicate share certificates and upon issuance, to deposit the same in this
court. The applicant-judgment creditor has today submitted particulars of the
registered offices of these three companies and names of their Auditors based
on instructions.
4. In these circumstances, as far as the shares of the aforesaid three
companies are concerned, it will be also necessary to issue notice to these
companies, in which respondent-judgment debtor nos.1 and 2 are holding
shares so as to ensure compliance. In addition, copy of the notice shall be sent
to the Company Secretaries, who are believed to be acting as such in respect
of each of these companies as per the particulars provided by the applicant-
judgment creditor.
5. It is also pointed out that the following companies owe amounts listed
below to the judgment-debtors :-
902-IAL-14042-2021.doc
Dixit
Sr. Amount Due
Name of the Company
No. (In Rs.)
1 Percept Talent Management Pvt. Ltd. 84,81,786=00
2 Percept Ltd. 1,21,40,812=00
3 Percept Live Pvt. Ltd. 28,60,738=00
4 FA Head Ceremonies, Goa. 62,48,621=00
6. In view of the above, I pass the following order :-
(i) Issue notice to the garnishees viz. (a) Percept Talent
Management Pvt. Ltd.; (b) Percept Limited; (c) Percept
Live Pvt. Ltd.; and (d) FA Head Ceremonies, Goa. Notice
shall be returnable on 21st September 2021, directing
them to deposit the amounts owing to the judgment-
debtor(s), as shown against their names in paragraph 5
above, with the Prothonotary and Senior Master within
one week of service of notice.
(ii) In addition, issue notice to Mr. Satyajit Mishra, Company
Secretary of Percept Ltd.; Ms. Heena Madan, Company
Secretary of P9 Integrated Pvt. Ltd; and Ms. Ritika Gupta,
Company Secretary of Tiger Sports Marketing Pvt. Ltd.,
returnable on 21st September 2021.
(iii) All the aforesaid noticees are directed to comply with the
following before 21st September 2021 :-
(a) Furnish all information regarding the
902-IAL-14042-2021.doc Dixit shareholding of respondents-judgment debtors in the aforesaid three companies mentioned in paragraph 6(ii) above and whether application(s) for issuance of duplicate shares has been made.
(b) If duplicate share certificates are already issued, disclose the dates on which they are issued and to whom they are handed over;
(c) If duplicate share certificates are not issued, the same shall be issued within a period of two weeks from the date of receipt of authenticated copy of this order from the Advocates for the applicant-judgment creditor.
(d) Upon issuance of duplicate share certificates,
the same shall be deposited with the
Prothonotary and Senior Master within the aforesaid period of two weeks under advise to the applicant-judgment creditor's Advocates.
(iv) Affidavit-in-reply, if any, to the IA to be filed on or before
13th September 2021.
(v) List the IA on 21st September 2021.
(A. K. MENON, J.)
902-IAL-14042-2021.doc
Digitally signed
SNEHA by SNEHA
ABHAY DIXIT
ABHAY Date:
DIXIT
2021.09.04
15:43:41
+0530
Dixit
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!