Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Spice Islands Apparels Ltd vs Mittal Tower Premises ...
2022 Latest Caselaw 7646 Bom

Citation : 2022 Latest Caselaw 7646 Bom
Judgement Date : 4 August, 2022

Bombay High Court
Spice Islands Apparels Ltd vs Mittal Tower Premises ... on 4 August, 2022
Bench: G.S. Patel, Gauri Godse
                                          4-5-OSIA-2285-2020-IN-APPL-127-2020-WITH-WP553-1993+.DOC
IRESH         Digitally signed by IRESH
              SIDDHARAM MASHAL
SIDDHARAM     Date: 2022.08.06 11:15:41
MASHAL        +0530




            Iresh



                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            ORDINARY ORIGINAL CIVIL JURISDICTION
                                 INTERIM APPLICATION NO. 2283 OF 2020

                                                             IN
                                             APPEAL (L) NO. 126 OF 2020
                                                             IN
                                    CHAMBER SUMMONS NO. 1162 OF 2016
                                                             IN
                               EXECUTION APPLICATION NO. 38 OF 2006
                                                             IN
                               COOPERATIVE CASE NO. CC/I/379 OF 1999


            Spice Islands Apparels Ltd                                               ...Applicant
                  In the matter between
            Spice Islands Apparels Ltd                                               ...Appellant
                  Versus
            Mittal Tower Premises Co-operative Society Ltd                        ...Respondents
            & Ors

                                                            AND
                                 INTERIM APPLICATION NO. 2285 OF 2020
                                                              IN
                                              APPEAL (L) NO. 127 OF 2020
                                                              IN
                                  CHAMBER SUMMMONS NO. 1167 OF 2016
                                                              IN
                               EXECUTION APPLICATION NO. 38 OF 2006




                                                          Page 1 of 4
                                                        4th August 2022
              4-5-OSIA-2285-2020-IN-APPL-127-2020-WITH-WP553-1993+.DOC




                                 IN
         COOPERATIVE CASE NO. CC/I/379 OF 1999
Bhupco Alloys Ltd                                       ...Applicant
      In the matter between
Bhupco Alloys Ltd                                       ...Appellant
      Versus
Mittal Tower Premises Co-operative Society Ltd       ...Respondents
& 3 Ors

                               WITH
              WRIT PETITION NO. 553 OF 1993

Ishwarlal J Shrimankar & Ors                           ....Petitioner
      Versus
SK Laul & Ors                                        ...Respondents

Mr Vineet Naik, Senior Advocate, with Mr Akshay Vani, Sukand
      Kulkarni & Mr Manan Jaiswal, i/b MLS & Associates for
      Applicant/Appellant
Mr Nikhil Wadikar, with Faiza Shaikh & Niranjan Kandade, i/b
      Nandu Pawar for Respondent no. 1.
Dr Birendra Saraf, Senior Advocate, with Rohan Sawant, Uma
      Acharya & Jasmeet Kaur, i/b Jayakar & Partners for
      Respondents Nos. 2 & 3.
Mr SK Dhekale Court Receiver, present.


                     CORAM        G.S. Patel &
                                  Gauri Godse, JJ.
                     DATED:       4th August 2022
PC:-


1. Following the order dated 28th July 2022, we will need to issue notice to the Bank of India, Mandvi Branch. This will be done

4th August 2022 4-5-OSIA-2285-2020-IN-APPL-127-2020-WITH-WP553-1993+.DOC

by the office of the Prothonotary and Senior Master. A copy of our order of 28th July 2022 will accompany the notice. The Advocate for the Bank of India will be at liberty to inspect the papers. For the convenience of the bank, attention is drawn to paragraph 2 of our order of 28th July 2022.

2. A Receiver has already been appointed of the premises in question. The Appellants are agents of the Receiver. The Appellants have also deposited in Court an amount of Rs.21,56,737/-. That is invested and is earning interest.

3. We propose, in the common interest of all to have the premises sold through the court. We direct the Court Receiver to circulate through the Advocates for the Appellants and the Advocates for the society, as and when the Bank of India enters appearance, the Advocates for the Bank of India a copy of the standard form of advertisement for sale of the premises in question as also the Advocates for Respondents Nos. 2 and 3. The Advocates for all concerned will consider the terms of the advertisement. In particular all will apply their minds to the question of when the Appellants will be required to deliver possession. We are expressing no opinion on that aspect of the matter at this stage. We propose to hear the suggestions of all concerned on that aspect.

4. We also make it clear that we have not today decided the inter se priority of the claims of the bank (said to be a secured creditor), the society and the Appellants who are licensees of the premises in question. All contentions in that regard are expressly

4th August 2022 4-5-OSIA-2285-2020-IN-APPL-127-2020-WITH-WP553-1993+.DOC

kept open for a decision at a later date. For the present we list the matter for directions on 23rd August 2022.

5. Previous orders to continue.

6. We clarify that the Appellants are not Judgment Debtors. The Judgment or Award Debtors are Respondents Nos. 2 and 3.

(Gauri Godse, J)                                    (G. S. Patel, J)





                           4th August 2022
 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter