Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Il And Fs Financial Services Ltd vs Novel Ftwz Limited (Formerly ...
2022 Latest Caselaw 2914 Bom

Citation : 2022 Latest Caselaw 2914 Bom
Judgement Date : 24 March, 2022

Bombay High Court
Il And Fs Financial Services Ltd vs Novel Ftwz Limited (Formerly ... on 24 March, 2022
Bench: B.P. Colabawalla
                                                                    14-CHSCD-438-2019.doc


GANESH                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
SUBHASH
LOKHANDE                                 ORDINARY ORIGINAL CIVIL JURISDICTION
Digitally signed by
GANESH SUBHASH
LOKHANDE
Date: 2022.03.24
                             COMMERCIAL CHAMBER SUMMONS NO. 438 OF 2019
17:49:43 +0530                                 WITH
                             COMMERCIAL CHAMBER SUMMONS NO. 903 OF 2019
                                                 IN
                           COMMERCIAL EXECUTION APPLICATION (L) NO. 381 OF 2019

                      IL & FS Financial Services Ltd.,                     .. Applicant

                      IN THE MATTER BETWEEN:
                      IL & FS Financial Services Ltd.,                     .. Applicant
                                                                           (Org. Plaintiff)
                                   Vs.
                      Novel FTWZ Limited & Ors.                            .. Respondents


                      Dr. Birendra Saraf, Sr. Adv. a/w. Rohan Sawant, Sachin Chandrana,
                      Rajni Mehta i/b. Manilal Kher Ambalal & Co. for the Applicant/ Org.
                      Plaintiff.
                      Zal Andhyarujina, Sr. Adv a/w. Cyrus Ardeshir, S. C. Naidu & Ashish
                      Agarkar for the Respondents.
                      A. B. Malvankar, S. O., Court Receiver is present.


                                                         CORAM:- B. P. COLABAWALLA,J.

DATE :- MARCH 24th, 2022.

P. C.:

1. By order dated 14th February, 2022, a statement was

recorded on behalf of the Respondents that the Respondents are not

able to trace the original documents of the property situated at

Ganesh Lokhande page 1 of 3 14-CHSCD-438-2019.doc

Panchkula, Haryana [admeasuring about 53 Acres] and for which the

Court Receiver has already been appointed. He sought four weeks time

to trace the original documents of title. Acceding to his request and

purely out of mercy, the matter was stood over to 14 th March, 2022.

Thereafter, I have heard the parties on 14 th March, 2022, 21st March,

2022 and adjourned the matter to today.

2. Today, when the matter is called out, Mr. Andhyarujina, the

learned senior counsel appearing on behalf of the Respondents/

Judgment Debtors informed the Court that the Respondents have been

able to trace the original documents of the property situated at

Panchkula, Haryana [admeasuring about 53 Acres], which belongs to

Respondent No.4. He has tendered the original documents in Court

today. He has further stated before the Court that the Court Receiver

can now proceed to sell the aforesaid property situated at Panchkula,

Haryana [admeasuring about 53 Acres] and apply the sale proceeds

thereof towards satisfaction of the decree in favour of the Applicant.

3. In these circumstances, the original documents of title of

the property situated at Panchkula, Haryana are directed to be handed

over to the Court Receiver during the course of today. Mr. Andhyarujina

submitted that the original documents of title of the aforesaid property

Ganesh Lokhande page 2 of 3 14-CHSCD-438-2019.doc

are handed over to the Court Receiver just now in Court. The Court

Receiver acknowledges receipt of the same. The Court Receiver is

directed to examine the original documents of title and thereafter make

a report to this Court for sale of the aforesaid property.

4. The Applicant is at liberty to take xerox copies of these

original title deeds from the office of the Court Receiver on the payment

of the necessary charges.

5. This order will be digitally signed by the Private

Secretary/Personal Assistant of this Court. All concerned will act on

production by fax or email of a digitally signed copy of this order.




                                          ( B. P. COLABAWALLA, J. )




Ganesh Lokhande                                                 page 3 of 3
 

 
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