Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asian Natural Resources (India) Ltd. ... vs Vitol S. A. (Org. Res. /Awd. Holder)
2025 Latest Caselaw 4407 Bom

Citation : 2025 Latest Caselaw 4407 Bom
Judgement Date : 26 August, 2025

Bombay High Court

Asian Natural Resources (India) Ltd. ... vs Vitol S. A. (Org. Res. /Awd. Holder) on 26 August, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                 904. CRR 438-23 in EXA 240-11 @ connected matters.doc


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

                  COURT RECEIVER'S REPORT NO. 438 OF 2023
                                    IN
                   EXECUTION APPLICATION NO. 240 OF 2011

 Asian Natural Resources (India) Ltd.        ... Applicant
        Versus
 Vitol S.A.                                  ... Respondent
                                 WITH
                  NOTICE OF MOTION NO. 371 OF 2017
                 CHAMBER SUMMONS NO. 238 OF 2019
                                   IN
                 CHAMBER SUMMONS NO. 14 OF 2017
                                 WITH
                  CHAMBER SUMMONS NO. 76 OF 2017
                                   IN
               EXECUTION APPLICATION NO. 240 OF 2011
                                 WITH
                 CHAMBER SUMMONS NO. 542 OF 2016
                                   IN
                CHAMBER SUMMONS NO. 1447 OF 2015
                                 WITH
                CHAMBER SUMMONS NO. 1447 OF 2015
                                   IN
               EXECUTION APPLICATION NO. 240 OF 2011
                                 WITH
               NOTICE OF MOTION (L) NO. 2214 OF 2015
                 CHAMBER SUMMONS NO. 542 OF 2016
               CHAMBER SUMMONS (L) NO. 1305 OF 2019
                 INTERIM APPLICATION NO. 45 OF 2025
                  CONTEMPT PETITION NO. 34 OF 2016
                CHAMBER SUMMONS NO. 1610 OF 2016
                                   IN
                CHAMBER SUMMONS NO. 1447 OF 2015
                                 WITH
                 CHAMBER SUMMONS NO. 749 OF 2019
                                   IN
                 CHAMBER SUMMONS NO. 305 OF 2019
                                 WITH

 Nikita Gadgil                                                       1/3




::: Uploaded on - 26/08/2025                    ::: Downloaded on - 26/08/2025 21:41:37 :::
                                    904. CRR 438-23 in EXA 240-11 @ connected matters.doc


                     CHAMBER SUMMONS NO. 1056 OF 2014
                                     IN
                    EXECUTION APPLICATION NO. 240 OF 2011

 Ms. Naira Jeejeebhoy with Mr. Harsh Bhagirath and Mr. Samrat
 Banerjee Buch i/b Bose & Mitra & Co., Advocate for the Award Holder.
 Mr. Rakesh Agrawal for the Applicant in CHS 305 of 2019.
 Mr. Aman Shukla i/b Mr. Rohit Dubey for the Union Bank of India.
 Mr. Ashok Dhanuka for the Judgment Debtor /Applicant in CHSL 1305
 of 2019.
 Ms. Nandini Deshpande, 1st Assistant to the Court Receiver present.

                           CORAM   :       ABHAY AHUJA, J.
                           DATE    :       26th AUGUST, 2025
 P.C. :

1. Pursuant to the earlier orders of this Court, today when the

matter is called out, Mr. Shukla, learned Counsel appears for the Union

Bank of India and submits that he has instructions that the Union Bank

of India would not be solely able to bare the fees of the valuer to be

appointed for the fresh valuation of the suit cargo (coal) lying at

Magadalla and Dharamtar Ports as the Union Bank of India is not the

only bank having the charge of the suit cargo.

2. Ms. Jeejeebhoy, learned Counsel appearing for the Award Holder

suggests that this Court may direct fresh valuation of the suit cargo by

Geochem Laboratories Private Limited and the costs of valuation can be

equally born by all the stake holders including the Award Holder as

well as the Judgment Debtor and the Union Bank of India to be later on

adjusted against the sale proceeds of the suit cargo.

904. CRR 438-23 in EXA 240-11 @ connected matters.doc

3. Having heard the learned Counsel and having considered the

submissions and being informed that the suit cargo has been lying in

the Magadalla and Dharamtar Ports since 2016 and earlier auction has

not resulted in any offer, this Court directs that the Geochem

Laboratories Private Limited, be appointed to conduct a fresh valuation

of the suit cargo lying at Magadalla and Dharamtar Ports and submit a

report within a period of six weeks.

4. The costs, charges and expenses of the valuation be equally

borne by the Judgment Creditor, Judgment Debtor and the Union Bank

of India to be adjusted against the sale proceeds of the suit cargo.

5. The parties are at liberty to file response to the report of the

Prothonotary & Senior Master that they may have inspected with copy

to the others.

6. List on 14th October, 2025.

(ABHAY AHUJA, 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