Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chetan Badani vs M/S. Ledvance Pvt. Ltd. ( Earlier ...
2023 Latest Caselaw 10680 Bom

Citation : 2023 Latest Caselaw 10680 Bom
Judgement Date : 16 October, 2023

Bombay High Court
Chetan Badani vs M/S. Ledvance Pvt. Ltd. ( Earlier ... on 16 October, 2023
Bench: Amit Borkar
2023:BHC-AS:30883
                                                                                  34-ia-3633-2023.doc


                    SA Pathan
                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION

                                        WRIT PETITION NO.4886 OF 2023

                    Chetan Badani                                 ... Petitioner
                               V/s.
                    M/s Ledvance Pvt. Ltd. (earlier known
                    as Osram India Pvt. Ltd.)                     ... Respondent

                                                  WITH
                                   INTERIM APPLICATION NO.3633 OF 2023

                    Chetan Badani                                 ... Applicant
                            In the matter between
                    Chetan Badani
                               V/s.
                    M/s Ledvance Pvt. Ltd. (earlier known
                    as Osram India Pvt. Ltd.)                     ... Respondent


                    Mr. Bernado Reis a/w Mr. Krishna Yadav i/by Arun
                    Sapkal & Co., for petitioner.
                    Ms. Ashlesha Modak i/by Auris Legal, for respondent.



                                                 CORAM      : AMIT BORKAR, J.
                                                 DATED      : OCTOBER 16, 2023
                    P.C.:

1. By this writ petition under Article 227 of the Constitution of India, the petitioner is original defendant in summary suit is challenging order granting additional leave to defend subject to deposit of Rs.10 lakh with the plaintiff. The respondent is original plaintiff who filed suit for recovery of Rs.62,85,735/- along with interest @ 24% per annum. The suit is based on invoices accepted

34-ia-3633-2023.doc

by the defendant. It is not in dispute that as per invoices goods were supplied to the defendant. Only defence raised by the defendant is that the earlier company which supplied goods to the defendant has not filed suit. The suit is filed by the new company with whom defendant has no privity of contract. The second defence is that the plaintiff supplied additional goods to the defendant and recovered additional amount which plaintiff was not entitled to recover.

2. The Trial Court granted conditional leave recording a finding that though the defendant has failed to raise positively good defence, the issues raised by the defendant requires trial. The Trial Court, therefore, directed defendant to deposit Rs.10 lakh within two months.

3. I have perused affidavit-in-reply filed by the defendant to Summons for Judgment. In paragraph 7, the defendant has raised following defence:

"...Accordingly I had business transactions with M/s. Osram India Pvt. Ltd. Who failed and neglected to settle the account by to collect the additional goods and credit the amount. In the meantime the said M/s. Osram India Pvt. Ltd., have been changed with the new name M/s. Ledvance Pvt. Ltd., i.e. the present plaintiff in the suit. It is pertinent to note that it is admitted position that M/s. Osram India Pvt. Ltd., is being now operating in the name of plaintiff co. meaning thereby the old company is continue the

34-ia-3633-2023.doc

business under the new name and the assets and liabilities have been taken over by the plaintiff co. I say and submit that I continue the business relationship with the plaintiff with a bonafide impression that old outstanding account would be settle by the plaintiff which is evident from the correspondence exchanged between me and the plaintiff."

4. On perusal of defence raised, it appears that defendant has accepted the fact that name of the original company was changed with the plaintiff's name. It is also stated that the assets and liabilities of the old company has been taken over by the plaintiff company.

5. In so far as the next defence of additional goods being supplied is concerned, it is unrelated to the suit claim and, therefore, it has no bearing on the suit plaint.

6. Learned Advocate for the petitioner submitted that the order directing payment to the plaintiff be modified to make it an order of depositing in Court.

7. However, it is made clear that, if the plaintiff ultimately fails in the suit, the Trial Court at the time of passing of decree shall consider passing appropriate order of refund of amount directed by the impugned order.

8. It is made clear that the observations made above are only in the context of grant of leave, the Trial Court shall not be influenced by the observations while deciding the suit and shall pass order on merits of the suit.

34-ia-3633-2023.doc

9. With this clarification, the writ petition stands disposed of. No costs.

10. In view of disposal of writ petition, nothing survives in the interim application. Hence, the interim application stands disposed of.

(AMIT BORKAR, 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