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

Ifci Limited vs Raigarh Jute And Textiles Mills Ltd And 6 ...
2025 Latest Caselaw 1509 Bom

Citation : 2025 Latest Caselaw 1509 Bom
Judgement Date : 6 August, 2025

Bombay High Court

Ifci Limited vs Raigarh Jute And Textiles Mills Ltd And 6 ... on 6 August, 2025

Bench: M. S. Karnik, N. R. Borkar
                                                               7-ia 3211-24.doc

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               ORDINARY ORIGINAL CIVIL JURISDICTION

                   INTERIM APPLICATION NO. 3211 OF 2024
                                  AND
                   INTERIM APPLICATION NO. 2280 OF 2024
                                    IN
                      WRIT PETITION NO. 3890 OF 2022

Raigarh Jute & Textiles Mills Ltd.                         ... Applicant
In the matter between
Raigarh Jute & Textiles Mills Ltd.                         ... Petitioner
        Versus
Asset Reconstruction Co (I) Ltd. & Ors.                    ... Respondents

                                 WITH
                INTERIM APPLICATION (L) NO. 24564 OF 2024
                                   IN
                     WRIT PETITION NO. 3890 OF 2022

IFCI Ltd                                                   ... Applicant
In the matter between
Raigarh Jute & Textiles Mills Ltd.                         ... Petitioner
         Versus
Asset Reconstruction Co (I) Ltd. & Ors.                    ... Respondents

                                 .............

Mr. Cyrus Ardeshir, Senior Advocate a/w. Mr. Gaurav Mehta i/b Bachubhai
Munim & Co. for the Applicant/Petitioner.
Mr. Charles D'Souza a/w. Mr. Vinod Kothari, Mr. Kshitij Parekh and Ms.
Aradhya Dixit i/b Apex Law Partners for Respondent No.2.

                                CORAM     : M. S. KARNIK AND
                                            N. R. BORKAR, JJ.
                                DATED     : 06th AUGUST, 2025.

P.C. :

1.       This is an application for amendment of the petition.                  The

amendment sought is at pre-admission stage. We have gone through the

7-ia 3211-24.doc

averments made in the application and heard learned Senior Advocate.

2. Learned counsel for the respondent has made following

submissions: -

(a) IA No. 32 of 2024 is filed by the petitioner to amend the Writ

Petition and raise new grounds to challenge the grant of interest

with monthly rests (instead of simple interest), in favour of R2 vide

the Judgment.

(b) The petitioner preferred an Appeal against the Judgment,

before the DRAT. In those proceedings, only two contentions were

agitated by the petitioner viz. (a) (a) the guarantee was only

executed between the petitioner and IDBI and since the debt of R1

(assignee of IDBI) was already settled, nothing further remained to

be paid; and (b) guarantee was only extended as an interim

arrangement and stood extinguished after R4 created a security in

favour of the Lenders. The issue of alleged improper levy of interest

upon the petitioner was neither pleaded nor sought to be contended

by the petitioner before the DRAT.

(c) Thus, the proposed amendment to include the grounds for

challenging the levy of improper or excessive interest is barred by

constructive res judicata. It is settled law that a plea which was not

taken in prior proceedings cannot be taken in subsequent

proceedings. Thus, the IA for amendment is not tenable and ought

to be dismissed at the threshold.

7-ia 3211-24.doc

(d) In Common Cause v. Union of India (2004) 5 SCC 222, the

Hon'ble Supreme Court observed:

4. We do not think that the abovesaid is a finding recorded by the learned Judge. Be that as it may, this was not a point argued before the Court when the civil appeal was taken up for hearing. A point not argued will be deemed to have been given up and cannot be permitted to be raised now by filing of such a petition.

(e) Further, in Transmission Corpn of A.P. v. P. Surya Bhagavan

(2003) 6 SCC 353, the Hon'ble Supreme Court observed:

10. Question as to whether the respondent was overaged for entry into the service was neither raised in the written statement nor was it argued before the High Court. Under the circumstances the appellant cannot be permitted to raise this point for the first time in this Court. The second point regarding the delay in filing the petition though was raised in the written statement, but, it seems the same was not pressed before the Bench at the time of arguments. It has not been stated in the grounds of appeal that this point was raised and argued before the Bench during the course of arguments and the Bench had failed to notice the same. In view of this we decline to go into this question as well.

(f) In Shankara Cooperative Housing Society Limited v. M.

Prabhakar and Ors (2011) 5 SCC 607, the Hon'ble Supreme Court

applied the principle of constructive res judicata to High Court

exercising writ jurisdiction under Article 226 and 227 of the

Constitution of India. Notably, the Hon'ble Supreme Court

observed:

"88. In our view, this issue need not detain us for long. This Court in Devilal Modi v. STO [AIR 1965 SC 1150], has observed that: (AIR p. 1152, para 8):

"8. .....the rule of constructive res judicata which is pleaded against him in the present appeal is in a

7-ia 3211-24.doc

sense a somewhat technical or artificial rule prescribed by the Code of Civil Procedure. This rule postulates that if a plea could have been taken by a party in a proceeding between him and his opponent, he would not be permitted to take that plea against the same party in a subsequent proceeding which is based on the same cause of action; but basically, even this view is founded on the same considerations of public policy, because if the doctrine of constructive res judicata is not applied to writ proceedings, it would be open to the party to take one proceeding after another and urge new grounds every time; and that plainly is inconsistent with considerations of public policy......"

(g) In any event, the IA for amendment suffers from delays and

laches. Such contentions were not raised in the earlier amendment

application filed by the petitioner. In fact, at paragraph 17 of the IA

for amendment, the petitioner has admitted that "The petitioner

realised the said issue only while preparing for opposing respondent

No.2's Interim Application (L) No. 24564 of 2024 [seeking withdrawal

of the sum deposited by the petitioner]."

(h) Thus, the petitioner has admitted that the IA for amendment

was only being filed as a counterblast to R2's IA (L) No. 24564 of

2024. Such dilatory and mala fide tactics of the petitioner ought not

to be permitted.

3. The amendment application is filed at pre-admission stage. The

application deserves to be allowed. No prejudice will be caused to the

respondents as the contentions raised by way of amendment can be dealt

with by filing an additional affidavit-in-reply. We have not expressed any

opinion on the merits of the contentions which will form subject matter of

7-ia 3211-24.doc

the amended petition. Same shall be considered after the affidavit-in-

reply is filed by the respondents.

4. For the reasons stated in the application and in the interest of

justice, the application is allowed.

5. Amendment to be carried out within two weeks. Additional affidavit-

in-reply be filed to the amended petition within one week from the date of

serving of the amended copy of the petition. Amended petition be served

on the respondents.

6. All contentions of the parties are kept open.

7. Interim application is disposed of.

IA 2280/24 and IAL 24564/24 in WP No. 3890/22

8. Interim application filed by the secured creditor will be considered

after the amendment is carried out.

9. Request to withdraw the amount will also be considered after the

amendment is carried out.

10. List on 26.08.2025

(N. R. BORKAR, J.) ( M. S. KARNIK, 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 : IJJ

 

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

 
 
Latestlaws Newsletter