Citation : 2022 Latest Caselaw 10485 Bom
Judgement Date : 11 October, 2022
27.EXA(L)-21091-2022.doc
Digitally
signed by
GANESH
GANESH SUBHASH
SUBHASH LOKHANDE
LOKHANDE Date: IN THE HIGH COURT OF JUDICATURE AT BOMBAY
2022.10.12
10:31:03
+0530 ORDINARY ORIGINAL CIVIL JURISDICTION
IN ITS COMMERCIAL DIVISION
INTERIM APPLICATION NO. 3144 OF 2022
IN
EXECUTION APPLICATION NO. (L) 21091 OF 2022
IN
ARBITRATION CASE NO. MYM/SSFB/ARB/L4/040
Suryoday Small Finance Bank Limited .. Applicant
Versus
Naresh Keshnmal Parmar & Anr .. Respondents
Adv. Bijal Gogri i/b GNP Legal for the Applicant.
CORAM:- B. P. COLABAWALLA,J.
DATE :- 11th OCTOBER, 2022.
P. C.:
1. The above Execution Application is filed seeking the
following reliefs:
"(a) That the Respondent be directed to deposit decretal amount of a sum of Rs. 3,83,224.88/- with further interest on Rs. 3,83,224.88/- @ 18% p.a. from 23.02.2021 till payment and / or realization thereof;
Ganesh Lokhande page 1 of 4
27.EXA(L)-21091-2022.doc
(b) That the Respondent above named be required by an order
of this Hon'ble Court to file their Affidavit stating particulars of their properties etc., as provided under Order 21 Rule 41 of the Code of Civil Procedure, 1908.
(c) That the Respondent be detained in civil prison as per Order 21 Rule 41 Sub-rule 3 of the Code of Civil Procedure for non-compliance of the order passed by this Hon'ble Court in terms of prayer clause (b) hereinabove;
(d) That the Respondent be directed to disclose their means on affidavit for satisfying the decree of the Applicant under execution as per Section 51 of the Code of Civil Procedure;
(e) That pending the hearing and final disposal of the Interim Application the order of injunction restraining the Respondent their servants and agents or any persons claiming through them from transferring and / or creating any third party rights on the properties disclosed by the Respondent on affidavit as prayed in the prayer clause (b) above;
(f) Pending the hearing and final disposal of this Interim Application the Court Receiver High Court Mumbai be appointed as a Receiver on the properties disclosed by the Respondent as prayed for in prayer clause (b) above;
(g) That the Respondent be arrested and detained in civil prison as per the provisions of the section 51 of the Code of Civil Procedure;
(h) This Hon'ble Court be pleased to issue precept under section 46 of the Code of Civil Procedure 1908 attaching the properties belonging to Respondents and disclosed by the Respondent under Order XXI Rule 41 of Code of Civil Procedure and which are not within the jurisdiction of this Hon'ble Court.
Ganesh Lokhande page 2 of 4
27.EXA(L)-21091-2022.doc
(i) The properties and salary of the Respondent be attached
and the Applicant be allowed to recover their dues from the same by issuing Warrant for Sale under Order XXI Rule 64 of the Code of Civil Procedure 1908 thereof;
(j) The Respondent be arrested and detained in the civil prison after issuing show cause notice as per the provisions of Order XXI rule 37 as the decree for payment of money of plaintiff is not satisfied by the Respondent;
(k) The judgment Debtors Respondent be arrested by issuing a Warrant for arrest as per the provision of Order XXI Rule 37 Sub-Rule 2 of the Code of Civil Procedure;
(l) The judgment debtor be arrested and shall be brought before the Hon'ble Court as per the Order 21 Rule 38 of the Code of Civil Procedure;"
2. The learned counsel appearing on behalf of the Applicant brought
to my attention the affidavit of service dated 29 th September, 2022 in
which it is stated that service has been duly accepted and confirmed by
the Respondents, as more particularly set out in the said affidavit. After
perusing the affidavit, I am satisfied that the Respondents are duly
served.
3. In the above Execution Application, an Arbitral Award dated 24 th
January 2022, is sought to be executed under which the Respondents
was directed to pay to the Applicant as sum of Rs. 3,83,224.88/-
together with further interest @18% p.a. from 23 rd February 2021 till
payment and / or realization. At the ad-interim stage, the learned
Ganesh Lokhande page 3 of 4
27.EXA(L)-21091-2022.doc
counsel appearing on behalf of the Applicant presses the above
application in terms of prayer clause (b) reproduced above.
4. Having heard the learned counsel appearing on behalf of the
Applicant, I do not see any impediment in granting the aforesaid relief
especially considering that there is not stay of the Arbitral Award which
is sought to be executed in the present proceedings.
5. In these circumstances, there will be ad-interim relief in terms of
prayer clause (b) reproduced above. The disclosure affidavit shall be
filed by the Respondent within a period of four weeks from today. The
advocates for the Applicant are directed to serve a copy of this order by
hand delivery on the Respondent.
6. Stand over to 22nd November, 2022.
7. This order will be digitally signed by the 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 4 of 4
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!