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

Ashadevi Gopallal Mour vs Motilal Laxmichand Salecha Huf
2025 Latest Caselaw 4666 Bom

Citation : 2025 Latest Caselaw 4666 Bom
Judgement Date : 15 April, 2025

Bombay High Court

Ashadevi Gopallal Mour vs Motilal Laxmichand Salecha Huf on 15 April, 2025

Author: N.J. Jamadar
Bench: N.J. Jamadar
2025:BHC-AS:17229

                      Varsha                                                     wp-3896-2025 +.doc



                                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                                    CIVIL APPELLATE JURISDICTION
                                                  WRIT PETITION NO. 3896 OF 2025
                       1. Gopallal Madanlal Mour           }
                       Aged 64 years, of Mumbai, Indian }
                       Inhabitant, residing at 501-502, }
                       Krishna Alankar, Tejpal Scheme, }
                       Road No. 5, Vile Parle (E), Mumbai- }                  .....Petitioner
                       400 057.                            }                (Orig. Defendant)

                       V/s.
                       Motilal Laxmichand Salecha HUF, }
VARSHA                 Proprietor of M/s Mala Investment, }
DEEPAK
GAIKWAD                through     its    Karta    Motilal }
Digitally signed by
VARSHA DEEPAK
GAIKWAD
Date: 2025.04.16
                       Laxmichand      Salecha,     Occu. }
17:29:09 +0530
                       Business, Hindu, Indian Inhabitant, }
                       having its address at 44/2, Suresh }
                       Bhavan, Road No. 6, Jawahar }
                       Nagar, Goregaon (W), Mumbai-400 }                       ....Respondent
                       062.                                                   (Orig. Plaintiff)
                                                              WITH
                                                  WRIT PETITION NO. 3900 OF 2025

                       1. Ashadevi Gopallal Mour           }
                       Aged 61 years, of Mumbai, Indian }
                       Inhabitant, residing at 501-502, }
                       Krishna Alankar, Tejpal Scheme, }
                       Road No. 5, Vile Parle (E), Mumbai- }                  .....Petitioner
                       400 057.                            }                (Orig. Defendant)

                       V/s.




                                                                                                      1 of 16



                               ::: Uploaded on - 16/04/2025               ::: Downloaded on - 16/04/2025 21:58:07 :::
 Varsha                                                                 wp-3896-2025 +.doc



 Motilal Laxmichand Salecha HUF, }
 Proprietor of M/s Mala Investment, }
 through     its    Karta    Motilal }
 Laxmichand      Salecha,     Occu. }
 Business, Hindu, Indian Inhabitant, }
 having its address at 44/2, Suresh }
 Bhavan, Road No. 6, Jawahar }
 Nagar, Goregaon (W), Mumbai-400 }                                   ....Respondent
 062.                                                               (Orig. Plaintiff)
                                        WITH
                            WRIT PETITION NO. 4255 OF 2025

 1. Sanjay Gopallal Mour             }
 Aged 42 years, of Mumbai, Indian }
 Inhabitant, residing at 501-502, }
 Krishna Alankar, Tejpal Scheme, }
 Road No. 5, Vile Parle (E), Mumbai- }                              .....Petitioner
 400 057.                            }                            (Orig. Defendant)

 V/s.
 Motilal Laxmichand Salecha HUF, }
 Proprietor of M/s Mala Investment, }
 through     its    Karta    Motilal }
 Laxmichand      Salecha,     Occu. }
 Business, Hindu, Indian Inhabitant, }
 having its address at 44/2, Suresh }
 Bhavan, Road No. 6, Jawahar }
 Nagar, Goregaon (W), Mumbai-400 }                                   ....Respondent
 062.                                                               (Orig. Plaintiff)
                                        -------------------
 Mr. Girish Kedia with Krushan Kedia, for the petitioners.
 Mr. Anil R. Mishra with Rihen Mishra, for the respondents.
                                        ---------------------
                                        CORAM :          N.J. JAMADAR, J.
                                        DATED        :   15TH APRIL, 2025



                                                                                            2 of 16



         ::: Uploaded on - 16/04/2025                           ::: Downloaded on - 16/04/2025 21:58:07 :::
 Varsha                                                      wp-3896-2025 +.doc



 JUDGMENT :

1. Rule.

2. Rule made returnable forthwith and, with the consent of

the counsel for the parties, heard finally.

3. The challenge in these petitions is to an order dated 29 th

November 2024, whereby the learned Judge, City Civil Court rejected

the Notices of Motion taken out by the petitioners / defendants for

rejection of the plaint under the Provisions of Order VII Rule 1 (d) of

the Code of Civil Procedure, 1908, on the ground that the suits were

barred by the provisions of the Maharashtra Money Lending

(Regulation) Act, 2014 ('Money Lending Act, 2014).

4. Since these petitions raise identical questions of fact and

law, the petitions were heard together and are being decided by this

common judgment.

5. The facts in Writ Petition No. 3896 of 2025 are noted as a

lead petition.

6. The plaintiff is the Karta of Motilal Laxmichand Salecha,

HUF and proprietor of M/s Mala Investment. The plaintiff had known

the defendant who deals in the business of Marble. The plaintiff

claimed to have advanced friendly loans to the defendant, over a

3 of 16

Varsha wp-3896-2025 +.doc

period of time, and as of 31st March 2025, the outstanding amount

towards the friendly loan was Rs.85,87,208/- The defendant had

confirmed the balance by executing balance confirmation letters at the

end of every financial year.

7. On 17th February 2016, the plaintiff addressed a notice to

the defendant demanding the repayment of the outstanding amount,

alongwith interest @ 12% pa. As the defendant denied the liability

vide reply dated 5th March 2016 and raised false contentions, the

plaintiff was constrained to institute the summary suit for recovery of

the outstanding amount alongwith interest @ 12% p.a. from the date

of institution of the suit till payment and realisation.

8. In Writ Petition No. 3900 of 2025, the Petitioner -

defendant is the wife of the Petitioner in Writ Petition No. 3896 of

2025. The facts are identical with the change that as of 31 st March

2015, the outstanding amount was allegedly Rs. 46,50,000/-.

9. In Writ Petition No. 4255 of 2025, the Petitioner -

defendant is the son of the petitioner in Writ Petition No. 3896 of

2025. In the said case, the plaintiff claimed that, as of 31 st March

2015, the total outstanding loan amount was Rs. 67,25,830.

10. The defendants took out Notices of Motion, in the

4 of 16

Varsha wp-3896-2025 +.doc

respective suits, seeking rejection of the plaint on the ground that the

transactions in question were of illegal money lending and the plaintiff

did not have a valid money lending licence when the loans were

advanced, commencing from the year 2011. Secondly, the summary

suit to recover the amount of loan to which provisions of the Money

Lending Act, 2014 applied, is not maintainable.

11. The Notices of Motion were resisted by the plaintiff.

12. By the impugned order, the learned Judge City Civil Court,

was persuaded to reject the Notices of Motion observing, inter alia,

that at the stage of consideration for rejection of the plaint under

Order VII Rule 11 of the Code, the Court was only required to consider

the averments in the plaint and not evidence. The issues which were

sought to be raised by defendants were in the nature of defences to the

plaintiff's claim. From the perusal of the averments in the plaint, it did

not appear that the Plaintiff was dealing in money lending business

and the provisions of the Maharashtra Money Lending Act, 2014, had

any application to the facts of the case. Therefore, the Notices of

Motion for the rejection of the plaints did not merit countenance.

13. Being aggrieved, the defendants have invoked the writ

jurisdiction.



                                                                                  5 of 16




 Varsha                                                   wp-3896-2025 +.doc


14                 Mr. Kedia, learned counsel for the petitioners, would

submit that the learned Judge, City Civil Court, failed to appreciate the

ground of bar to the tenability of the suit, in view of the provisions

contained in the Maharashtra Money Lending Act, 2014, in a correct

perspective. Incontrovertibly, the plaintiff had advanced huge amount

on interest not only to the defendants, but to a number of persons.

From the very documents annexed to the plaint, especially the

Annexture for loans and advances, it becomes evident that a huge

amount of over Rs.19 Crores was lent on interest by Motilal

Laxmichand Salecha, HUF. The learned Judge, City Civil Court,

therefore, ought to have taken into account the documents annexed to

the plaint itself, to appreciate as to whether the transaction was one of

illegal money lending. If those documents are considered in the light of

the averments in the plaint, a clear case of money lending is made out,

urged Mr. Kedia.

15. Secondly, Mr. Kedia would urge, the learned Judge, City

Civil Court, lost sight of the fact that the plaintiff was relying upon the

licences issued under the provisions of the Money Lending Act, 2014

which indicate that the licence was first issued on 16 th January 2013. If

it was the case of the plaintiff that, the loans were advanced armed

6 of 16

Varsha wp-3896-2025 +.doc

with the license under Money Lending Act, 2014, then the provisions

of said Act, 2014 would govern the suit for recovery of the loans so

advanced, and, in that event, the suit to recover the loans to which the

provisions of the Money Lending Act, 2014 applied, is not

maintainable as a Summary Suit.

16. To buttress this submission, Mr. Kedia placed reliance on

the judgments of this Court in the cases of 'Sha Damji Deraj Vs. Megraj

Bhikumchand and Co.1, and 'Vithal Krishna Shanbhag Vs. Sogmal

Nathmal and Co. Bombay'2.

17. Mr. Mishra, the learned counsel for the respondents-

plaintiffs, supported the impugned order. It was submitted that in the

income tax returns and the balance confirmations, executed by the

defendants, there was a clear acknowledgment of the liability. The

question as to whether the transaction was one of illegal money

lending cannot be decided, in the abstract. It would warrant

appreciation of evidence. Therefore, the learned Judge, City Civil

Court, was fully justified in rejecting the Notices of Motion which were

filed with an oblique motive to delay the disposal of the Summons for

Judgment taken out by the plaintiff. Therefore, the petitions deserve

1 (1958) SCC Online Bom 110 2 (1957) SCC Online Bom 72

7 of 16

Varsha wp-3896-2025 +.doc

to be dismissed, urged Mr. Mishra.

18. At the outset, it is necessary to note that there is not much

controversy over the jural relationship between the parties. The

plaintiff claimed to have advanced friendly loans to Gopallal Mour, his

wife and son, since the year 2011. In the case of Gopallal Mour,

(Summary Suit No. 219 of 2016 @ Writ Petition No. 3896 of 2025) the

ledger account indicates that the first advance was made on 7 th June

2011. In the case of Smt Ashadevi Gopallal Mour, (Summary Suit No.

220 of 2016 @ Writ Petition No. 3900 of 2025), the first advance was

made on 9th June 2011 and in the case of Sanjay Gopallal Mour,

(Summary Suit No. 218 of 2016 @ Writ Petition No. 4255 of 2025),

the first advance was purportedly made on 18th June 2011. Nor is there

much dispute over the fact that the loans were advanced on interest.

19. The question that arises for consideration is, whether the

advances by the plaintiff to the defendants fall within the ambit of

loan, as defined under Section 2(13) of the Maharashtra Money

Lending Act, 2014. Under Sub Section (13) of Section 2, "loan" means

an advance at interest whether of money or in kind, except the

advances or loans which are excluded by clauses (a) to (m) contained

therein. Under Sub-Section (14) of Section 2 of the Maharashtra

8 of 16

Varsha wp-3896-2025 +.doc

Money Lending Act, 2014, "money lender" means a person who carries

on the business of money-lending in the State or has his or its principal

place of such business in the State and includes a pawn-broker but

does not include the entities described in sub-clauses (i) to (xi).

20. If there is prima facie material to show that the advance is

at interest and it falls within the ambit of loan, then the enquiry

proceeds to determine whether the loan is excluded by any of the

clauses (a) to (m) of Section 2(13) of the Money Lending Act, 2014.

One of the clauses is clause (j), to which a reference was made by the

learned Judge, City Civil Court. It reads as under:

"an advance of any sum exceeding Rs.3,000/- made on the

basis of a negotiable instrument as defined in the Negotiable

Instrument Act, 1881, other than a promissory note is not the

loan under Money Lenders Act".

21. On its plain reading, it becomes abundantly clear that to

take an advance out of the purview of the "loan", as defined under

Sub-Section (13) of Section 2 of the Money Lending Act, 2014, it has

to be shown that the advance was on the basis of a negotiable

instrument. Thus, the advance has to be against the negotiable

instrument. If an advance is by the negotiable instrument, in

contradistinction to the advance against the negotiable instrument,

9 of 16

Varsha wp-3896-2025 +.doc

then clause (j) of sub-Section (13) of Section 2 does not save the

advance from the ambit of the 'loan' governed by the provisions of

Money Lending Act, 2014.

22. I am also conscious of the fact that to constitute money

lending it has to be shown that the person has been carrying on the

business of money lending. It has to be shown that there is an element

of system, continuity and repetition in transactions of lending money.

Mere multiple transactions of advances at interest do not, by

themselves, justify an inference of money-lending.

23. In the case at hand, however, the learned Judge, City Civil

Court, does not seem to have examined the challenge to the tenability

of the suits, with the seriousness and adequacy it deserved. From

perusal of the impugned order, it becomes clear the learned Judge was

of the view that the contention of the defendants that the transaction

was one of illegal money lending was in the nature of the defence of

the defendants, and, thus, cannot be taken into account.

24. It is trite that while considering the application for rejection

of the plaint, the Court is enjoined to have a meaningful and not

formalistic reading of the plaint, as a whole, including the documents

which are annexed to the plaint. To put it in other words, the

10 of 16

Varsha wp-3896-2025 +.doc

averments in the plaint are required to be read, in the context of the

documents annexed to the plaint, to ascertain whether there is a cause

of action or suit is barred by any provision of law. '(Dahiben vs

Arvindbhai Kalyanji Bhanusali (Gajra) dead through legal

representative and Ors.3)

25. In the case at hand, on a reading of the plaints, alongwith

documents annexed with the plaints, it becomes evident that not only

there is a reference to the advances of money at interest to the

defendants therein, over a period of time, commencing from the year

2011 but also a list of loans and advances made by the plaintiff/HUF to

as many as 25 persons / entities aggregating to an amount of Rs.

19,13,44,541/-, including the advances to the defendants herein. This

fact was not at all examined by the learned Judge, City Civil Court.

26. At this stage, it is necessary to note that section 13 of the

Money Lending Act, 2014, contains an interdict against passing of a

decree in favour of a money-lender in any suit unless the Court is

satisfied that at the time when the loan or any part thereof, to which

the suits relates, was lent, the money-lender held a valid licence and,,

if the Court is satisfied that the money - lender did not hold a valid

licence, it shall dismiss the suit.


3   (2020) 7 SCC 366

                                                                                          11 of 16




 Varsha                                                      wp-3896-2025 +.doc


27. In view of the aforesaid provisions, the learned Judge, City

Civil Court ought to have examined whether on the basis of the

documents relied upon by the plaintiff himself, an inference of money

lending could be drawn.

28. This takes me to the second limb of the submission of Mr.

Kedia that the ledger accounts indicate that advances were made since

the month of June 2011 and licence under Bombay Money Lending

Act, 1946, was first issued on 16 th January 2013, ex-facie, the plaintiff

had no money lending licence. Secondly, if the plaintiff had money

lending licence w.e.f. 16 January 2013, as is evident from the licence

issued on 16 January 2013, then the advances during the said period

would be covered by the provisions of the Money Lending Act, 2014

and, resultantly, a summary suit under Order 37 of the Code would not

be maintainable.

29. Prima facie, it appears that the plaintiff- HUF had advanced

money to Gopallal Mour during the year 2013 - 2014 after issue of

licence on 16.01.2013. Likewise, the advances were made to Ashadevi

Gopallal Mour on 22nd September 2014 and to Sanjay Gopallal Mour in

the year 2013, 2014 and 2015 also.

31. It would be contextually relevant to note that the Money

12 of 16

Varsha wp-3896-2025 +.doc

Lending Act 2014 makes certain provisions with regard to the recovery

of loan by a money-lender. Certain duties are cast on the money-lender,

including to keep accounts and furnish copies (Section 24) and deliver

statement of account and copies thereof to the debtors (Section 25).

Under Section 28 of the Act, 2014, notwithstanding anything

contained in any law for the time being in force, in any suit to which

the said Act, 2014 applies, filed by the money-lender against the

debtor, the Court shall before deciding the claim on merits, frame and

decide the issues whether the money-lender has complied with the

provisions of Sections 24 and 25 and if the Court finds that the

provisions of Sections 24 or 25 were not complied with, it may

disallow the whole or any portion of the interest found due on the

loan. Under Section 29, the Court is empowered to limit the interest

recoverable from the debtor. Section 30 empowers the Court to direct

payment of decreetal amount by installments, notwithstanding

anything contained in the Code, on an application of a judgment

debtor.

31. In the context of the provisions of Bombay Money-Lenders

Act, 1946, which were pari-materia Maharashtra Money Lending Act,

2014, in the case of Sha Damji Deraj, supra, this Court had observed

13 of 16

Varsha wp-3896-2025 +.doc

that, in a suit to which the Money Lending Act, 1946, applied, it was

difficult, if not impossible, to apply the procedure of order 37. It was

possible to take a view that in every suit to which the Money Lenders

Act, 1946 applied and which was filed under Order 37, unconditional

leave should be granted. The other view was that the procedure under

Order 37 did not and cannot apply at all to a suit to which the Bombay

Money Lending Act, 1946, applied. Eventually, without delving into

question as to whether the provisions of Order 37 do not apply to the

suit to which the Bombay Money Lenders Act, 1946 applied, this Court

observed that it would be sufficient to say that looking to the

provisions of that Act if a suit is filed under Order 37 and if the Money

Lenders Act, 1946 applied to such a suit, in any view of the case,

unconditional leave must be given to the defendant.

32. The position which, thus, emerges is that, before the

question is examined on the touchstone of the provisions contained in

the Money Lending Act, 2014, it is necessary to first ascertain whether

any part of the claim is governed by the Money Lending Act, 2014. If

the court finds that the provisions of the Money Lending Act, 2014

apply to the suit, then, the issue of tenability of the suit as a summary

suit is required to be examined.



                                                                             14 of 16




 Varsha                                                       wp-3896-2025 +.doc


33. In the case at hand, the learned Judge, City Civil Court, did

not at all examine the matter from the aforesaid perspective. The

Notices of Motion were rejected on the premise that question as to

whether the transaction was one of money lending was a matter of

defence of the defendants and was not required to be considered at the

stage of an application for rejection of the plaint under Order VII Rule

11 (d) of the Code. However, as noted above, from the very averments

in the plaint and, especially, the documents annexed to the plaint i.e.

ledger accounts and Annexures for loans and advances by the

plaintiff/HUF, the learned Judge, City Civil Court was required to

examine whether transactions in question fall within the mischief of

illegal money lending, on the one side of the spectrum, and whether

the provisions of the Maharashtra Money Lending Act, 2014 applied to

the recovery in question and, if that was the case, whether a summary

suit was maintainable, on the other side of the spectrum.

34. Since such an enquiry has not been embarked upon by

learned Judge, City Civil Court, this Court considers it appropriate to

set aside the impugned orders and remit the Notices of Motion back to

the learned Judge, City Civil Court for a fresh determination.

35. Hence, the following order.



                                                                                  15 of 16




 Varsha                                                      wp-3896-2025 +.doc




                                        ORDER

    i)        The petitions stand partly allowed.

    ii)       Impugned orders stand quashed and set aside.

    iii)      The Notices of Motion for rejection of the plaint stand

restored to the file of learned Judge, City Civil Court.

iv) The learned Judge, City Civil Court is requested to hear and

decide the Notices of Motion for the rejection of the plaint

afresh on their own merits and in accordance with law

keeping in view the issues which arise for determination and

referred to hereinabove.

v) Parties shall appear before the learned Judge, City Civil Court

on 5th May 2025.

vi) Rule made absolute in the aforesaid terms.

    vii)      No costs.



                                                     (N.J. JAMADAR, J)




                                                                                 16 of 16




 

 
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