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

Shamirth Infra Private Limited vs Mayuresh
2025 Latest Caselaw 562 Bom

Citation : 2025 Latest Caselaw 562 Bom
Judgement Date : 9 June, 2025

Bombay High Court

Shamirth Infra Private Limited vs Mayuresh on 9 June, 2025

Author: N.J.Jamadar
Bench: N. J. Jamadar
 2025:BHC-OS:8423
                                                                                IAL14838 of 2024+.doc
                                                                                             Santosh


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

                                                IN ITS COMMERCIAL DIVISION
SANTOSH
SUBHASH                             INTERIM APPLICATION (L) NO.14838 OF 2024
KULKARNI                                              IN
Digitally signed by
SANTOSH SUBHASH
KULKARNI
                                           COMM. SUIT NO.45 OF 2024
Date: 2025.06.09
17:14:33 +0530

                      Shamirth Infra Pvt. Ltd. and Ors.                 ...      Applicants
                      In the matter between
                      Shamirth Infra Pvt. Ltd. and Ors,                 ...        Plaintiffs
                            versus
                      Mayuresh and Ors.                                 ...        Defendants

                                                      WITH
                                      INTERIM APPLICATION (L) NO.400 OF 2024
                                                        IN
                                            COMM. SUIT NO.45 OF 2024

                      Shamirth Infra Pvt. Ltd. and Ors.                 ...      Applicants
                      In the matter between
                      Shamirth Infra Pvt. Ltd. and Ors,                 ...        Plaintiffs
                            versus
                      Mayuresh and Ors.                                 ...        Defendants


                      Mr. D. D. Madon, Senior Advocate with Ms. Sachi Lodha, Mr.
                      Gaurav Mehta, Mr. Aditya Miskita, Mr. Bhanu Chopra, Ms.
                      Shamina Taly, Mr. Aziz Mohd.         Ms. Sehyr Taly i/by S.
                      Mahomedbhai and Co., for Plaintiffs.

                      Mr. Ashish Kamat, Senior Advocate with Mr. Akshay Puranik, Mr.
                      Amey Miraskar, Mr. Harsh Moorjani with Mr. Madhur Arora i/by
                      Khaitan and Co., for Defendant Nos.1 and 2.

                      Mr. Naushad Engineer, Senior       Advocate with Mr. Yohaan
                      Limathwalla, Mr. Ashok Dhanuka, Ms. Dispy Sequeira      i/by
                      Pragnya Legal, for Defendant No.3.


                                                           1/63


                       ::: Uploaded on - 09/06/2025                ::: Downloaded on - 09/06/2025 22:40:21 :::
                                                           IAL14838 of 2024+.doc
                                                                       Santosh
                                CORAM             : N. J. JAMADAR, J.
                                RESERVED ON       : 14 OCTOBER 2025
                                PRONOUNCED ON     : 9 JUNE 2025

JUDGMENT :

1. The Plaintiffs have taken out these Interim Applications for

diverse interim reliefs in a suit instituted, inter alia, for

declarations that the Loan Agreements executed by the Plaintiffs

are illegal and void as the Plaintiffs were made to agree to illegal,

extortionate, onerous and usurious terms by deceitful and

malafide acts and omissions on the part of the Defendants, the

sale of the pledged shares is illegal, void and non-est in the eye of

law and the Plaintiffs are entitled to redeem the pledged shares.

2. The background facts necessary for determination of these

applications can be summarized as under :

2.1 Shamirth Infra Pvt. Ltd. (SIPL) is a Private Limited Company.

Plaintiff Nos.2 to 5 are the promoters and share holders of SPIL.

Plaintiff Nos.2 to 5 together have 100% shareholding in SIPL. SIPL

is, inter alia, engaged in the business of real estate development

and has been currently undertaking development of a commercial

building 'Parth IT Park' on a plot No.86A situated at Sector 15,

CBD Belapur, Navi Mumbai.

IAL14838 of 2024+.doc Santosh 2.2 M/s. Mayuresh - Defendant No.1, is a registered Partnership

Firm. M/s. Mayuresh (D1) is also engaged, inter alia, in the

business of real estate development. Welvan Securities Pvt. Ltd.

(D2) is a Private Limited Company. Welvan (D2) is also engaged in

the business of real estate development. Welvan (D2) is a sister

concern of Mayuresh. Both have common promoter group

comprising of, inter alia, Mr. Shreegopal Barasia.

2.3 Vistra (ITCL) India Limited (D3) is a Public Limited Company.

Vistra (D3) is engaged in the business, inter alia, of providing

corporate trusteeship services and has been acting as a security

trustee for Mayuresh (D1) in relation to its transactions with the

Plaintiffs.

2.4 CIDCO is the owner of Plot No.86A. Under a Tripartite

Agreement dated 2 June 2004, Welvan (D2) acquired the leasehold

rights in the said plot. Shreegopal Barasia, Promoter of Welvan

(D2), desired to resell the plot. At the representation of Barasia,

Plaintiff Nos.2 and 3, who had considerable experience and

expertise in the development of real estate, agreed to take over the

said plot. On 20 January 2005 Plaintiff Nos.2 and 3 were inducted

as the directors of Welvan (D2).

IAL14838 of 2024+.doc Santosh 2.5 The Plaintiffs claimed, Welvan (D2) induced Plaintiff Nos.2

and 3 to invest a sum of Rs.13,89,90,635/- in the said project with

a specific understanding that the project would eventually be

handed over to the Plaintiffs.

2.6 The Plaintiffs claim, despite assurances, it was only around

the year 2019-20, Welvan (D2) agreed to handover the said project

to the Plaintiffs subject to series of extortionate and onerous

conditions, which were forced upon the Plaintiffs with a threat that

unless Plaintiffs agree to such conditions, Welvan (D2) would back

out of the deal. Plaintiff Nos.2 to 5, thus, incorporated SIPL as the

special purpose vehicle to take over the said project. Plaintiff Nos.2

and 3 resigned as the directors of the Board of Welvan (D2).

2.7 On 13 October 2020, an Agreement for Sale came to be

executed by and between Welvan (D2) and SIPL, whereby Welvan

(D2) agreed to sell/ assign and SIPL agreed to acquire the said plot

for a total consideration of Rs.23,03,00,000/-. After adjusting the

amounts towards the investment and expenses incurred by the

Plaintiffs and deductions, it was agreed that the balance sale

consideration of Rs.8,50,89,365/- would be paid by SIPL to Welvan

(D2) on or before 17 October 2020, failing which SIPL was to pay

IAL14838 of 2024+.doc Santosh interest thereon @ 24% compounded quarterly.

2.8 The Plaintiffs aver, to finance the balance consideration and

development of the project, Welvan (D2) coerced the Plaintiffs to

avail the finance from M/s. Mayuresh (D1) at excessive interest

and on onerous terms. On account of the circumstances in which

the Plaintiffs found themselves, the Plaintiffs were coerced to agree

to the onerous terms and exorbitant rate of interest. On 26

November 2020, the Plaintiffs claim, an Agreement was executed

between SIPL and Welvan (D2), whereby Welvan (D2) agreed to

earmark an area about 14,706 sq.ft., which would not be alienated

or sold by SIPL till the alleged disputes between SPIL and Welvan

(D2) were resolved. A Tripartite Agreement was also executed

between CIDCO, SIPL and Welvan (D2) transferring the leasehold

rights in favour of SIPL.

2.9 The Plaintiffs claim, they were compelled to execute the

alleged Agreement dated 20 February 2021, whereunder M/s.

Mayuresh (D1) agreed to extend loan of Rs.4 Crores to SIPL on

extraneous and onerous terms. Under the Amended and Restated

Loan Agreement dated 29 July 2021, the limit of loan was

extended to Rs.26 Crores. The Plaintiffs alleged, the draft of the

IAL14838 of 2024+.doc Santosh loan agreements were never shared with the Plaintiffs before their

execution. Nor the Plaintiffs were provided copies of the

agreements after their execution. The terms of these loan

agreements are, ex-facie, one-sided, onerous and extraneous.

Apart from the usurious interest rate of 24% p.a. charged by

Welvan (D2) and 36% p.a. charged by M/s. Mayuresh (D1), the

Plaintiffs were made to secure the credit facility by providing

several valuable securities, such as hypothecation of the

receivables from the said project and the Plaintiff Nos.2 to 5's

shareholding in SIPL.

2.10 As a part of the alleged deceitful design, the Plaintiffs

alleged, SIPL was made to enter into Security Trustee Agreement

dated 29 July 2021, whereby Vistra (D3) was appointed as a

Security Trustee for the securities created/to be created under the

Restated Loan Agreement. The Restated Loan Agreement

contemplated execution of various documents i.e. Agreements for

creation of pledge of shares, hypothecation of receivables, opening

of escrow accounts etc. (Transaction Documents).

2.11 Pursuant thereto, on 5 February 2022, Plaintiff Nos.2 to 5

executed Share Pledge Agreement in favour of the Security Trustee

IAL14838 of 2024+.doc Santosh to pledge their respective shareholdings in SIPL.

2.12 The Plaintiffs alleged various acts of omission and

commission on the part of the Defendants with a view to usurp the

assets and control of SIPL. On the one hand, SIPL and the project

suffered on account of the default on the part of M/s. Mayuresh

Group. On the other hand, M/s. Mayuresh (D1) continued to levy

and demand interest and default interest under the 2020

Agreement for Sale and the Restated Loan Agreement. M/s.

Mayuresh (D1) forced the Plaintiffs to draw amounts under the

Loan Agreements in order to make payment of interest and default

interest alleged to be due.

2.13 The Plaintiffs claim, on 16 May 2023, M/s. Creative Homes,

a registered Partnership firm, filed a complaint with Economic

Offences Wing (EOW) against Mr. Shreegopal Barasia. To give a

counter blast, M/s. Mayuresh (D1), Welvan (D2) and Vistra (D3), in

collusion and connivance with each other, threatened to invoke the

security provided for the loans. Exorbitant demands were made by

Mayuresh (D1) and Vistra (D3).

2.14 As a part of the malafide design, on 31 August 2023, Vistra

(D3) addressed a purported default notice (first default notice).

IAL14838 of 2024+.doc Santosh On 4 October 2023, Vistra (D3) falsely claimed that the alleged

Event of Default had occurred and notified SIPL that Vistra (D3)

was invoking the Pledge created in relation to the pledged shares.

Default notices have been assailed by the Plaintiffs on a number of

grounds, including that the said notices were in breach of the

Pledge Agreements, the provisions contained in Section 176 of the

Indian Contract Act, 1872 and were actuated by malafide.

2.15 The Plaintiffs alleged, initially Vistra (D3) offered to sale the

pledged shares to an undisclosed third party for a consideration of

Rs.35 Crores. It was later informed that the said third party

withdrew its offer and Vistra (D3) decided to sell the pledged

shares to Mayuresh (D1) for a consideration of Rs.15 Crores only.

The said action of Vistra (D3) was in breach of its fiduciary and

statutory obligations. Vide Email dated 5 October 2023, Vistra (D3)

informed Plaintiff Nos.3 and 4 that the pledged shares have been

allegedly transferred to Mayuresh (D1) for a consideration of Rs.15

Crores only.

2.16 It is the case of the Plaintiffs that the purported sell of the

pledged shares by Vistra (D3) to Mayuresh (D1) is not an 'actual

sale' in the eye of law. It, in fact, amounts to conversion of the

IAL14838 of 2024+.doc Santosh pledged property. Such conversion of the pledged property is

legally impermissible. Moreover, Mayuresh (D1) has claimed set-off

qua the purchase price. Such set off is also impermissible in law.

2.17 The Agreement for Pledge never covered payment of the

balance consideration under the Agreement for Sale dated 13

October 2020, Mayuresh (D1) has purported to include the alleged

outstanding under the said Agreement for Sale towards Welvan

(D2) to claim set-off. Since the Agreement for Pledge never covered

the alleged liability under the Agreement for Sale, the pledged

shares could not have been sold, much less, set off claimed in

respect thereof. The Notice of Sale was also legally infirm. It gave

less than 24 hours time to the Plaintiffs to redeem the pledge in

breach of the stipulations in the agreements to provide at least 2

days notice. Even two days period notice was not reasonable. The

Sale Notice dated 5 September 2023 was never served on Plaintiff

Nos.2 to 5. Nor it quantified the alleged outstanding amount. The

purported sale of the pledged shares was also bad in law as the

Plaintiffs vide letter dated 5 October 2023 offered to pay the entire

outstanding amount.

2.18 Invocation of pledge was illegal and in breach of the terms of

IAL14838 of 2024+.doc Santosh the Pledge Agreement. There were no events of default on the part

of the Plaintiffs. If at all there were any events of default, the

Defendants had waived the same. The purported sale was bad in

law as the shares were sold for a partly sum of Rs.15 Crores,

though a month prior thereto, they were offered to be sold for a

price of Rs.35 Crores. According to the Plaintiffs, the cumulative

value of the pledged shares was in the range of Rs.173 Crores.

The sale of the shares for a partly sum of Rs.15 Crores was but a

fraud on the Plaintiffs. The purported transfer of the pledged

shares to Mayuresh (D1), the real pledgee, does not constitute

actual sale. The Plaintiffs, thus, asserted the right of redemption

of Plaintiff Nos.2 to 5 continued to subsist.

2.19 The Plaintiffs have, thus, instituted a suit for declaration

that the sale of the pledged shares is illegal, void ab-initio, invalid

and non-est and Plaintiff Nos.2 to 5 have a valid and subsisting

right to redeem the pledged shares upon payment of the amounts

due to M/s.Mayuresh (D1) under the lawful terms of the Restated

Loan Agreement. Interest charged by Defendant No.1 under the

Restated Loan Agreement is usurious and excessive. The

Transaction Documents are unlawful and void and a host of

IAL14838 of 2024+.doc Santosh consequential reliefs.

First Interim Application:

3. The Plaintiffs initially filed Interim Application (L) No.400 of

2024 seeking interim reliefs asserting, inter alia, that the project in

question is likely to generate the net revenue of over Rs.315 Crores.

The Plaintiffs have made substantial progress in the project. The

Plaintiffs have incurred huge costs of over Rs.32 Crores for the said

development. By taking undue advantage of the situation, the

Defendants were trying to oust the Plaintiffs from the said project

on the strength of miss-appropriation of the pledged shares. The

Defendants have illegally withheld their consent for transfer of

monies to the vendors etc., from the escrow accounts set up under

the Escrow Agreement. The Plaintiffs, therefore, prayed for interim

relief in the nature of an order to cancel the purported sale of the

pledged shares, restore status quo prior to 5 October 2023, permit

Plaintiff Nos.2 to 5 to exercise their right of redemption and direct

Defendant Nos.1 to 3 to return the pledged shares and prohibitory

and mandatory consequential reliefs.

Second Interim Application:

4. The Plaintiffs have taken out another Interim Application

IAL14838 of 2024+.doc Santosh being IA(L) No.14838 of 2024 asserting, inter alia, that since

September 2023, on account of withholding of NOC's by Defendant

Nos.1 to 3, the Plaintiffs had not been able to sell any units in the

said project. The Plaintiffs have been put to serious financial

squeeze. Without prejudice to all the contentions raised by the

Plaintiffs, including the challenge to the legality and validity of the

Transaction Documents, the Plaintiffs have received a sanction

letter from the another entity to advance Rs.39 Crores to the

Plaintiffs, and, thus, the Plaintiffs intend to pay the Defendant

No.1 the entire loan amount along with the interest @ 36% p.a.

aggregating to Rs.21,69,76,649/- and to Defendant No.2 a sum of

Rs.13,29,61,242/-, being the entire balance consideration of

Rs.8,50,89,365/- and the interest accrued thereon. Thus, the

Plaintiffs be permitted to make the aforesaid payment and it be

ordered that the said amount stands fully and finally adjusted

against all the amounts payable by the Defendant Nos.1 and 2, and

Defendant Nos.1 and 2 be, in turn, directed to confirm full and

final receipt of the due amount and issue 'no due certificate' to the

Plaintiffs and, consequentially, all the Transaction Documents be

treated to be cancelled and the original share certificates and the

IAL14838 of 2024+.doc Santosh instruments be delivered back to the Plaintiffs.

Response of Defendant Nos.1 and 3:

5. Defendant Nos.1 and 3 resisted the applications by filing

affidavits in reply. At the outset, the very tenability of the second

Interim Application was questioned. It was contended that when

this Court declined to grant ad-interim relief in the first Interim

Application i.e. IA(L) No.400 of 2024, the Plaintiffs have filed fresh

Application for interim reliefs on the self-same grounds. The

Second Application for interim reliefs is, thus, not at all tenable.

6. Defendant Nos.1 to 3 have contended that the premise of the

interim relief in the first and second Interim Application is

irreconcilably inconsistent. In the first application, legality and

validity of the Transaction Documents was sought to be questioned

alleging, inter alia, that those instruments were the creatures of

fraud and coercion. Whereas, in the second Interim Application,

the Plaintiffs professed to act upon the Transaction Documents

and seek to pay the due amounts, albeit much lower than the

contractual obligations. Therefore, both the applications being

mutually inconsistent, do not deserve to be entertained.

7. Defendant Nos.1 and 3 contend, the grant of reliefs prayed in

IAL14838 of 2024+.doc Santosh the Interim Applications would amount to granting final reliefs at

an interim stage, which is not legally permissible.

8. Defendant No.1 categorically contends that the Plaintiffs have

approached the Court with unclean hands. The Plaintiffs have

suppressed material facts which bear upon the claim of the

Plaintiffs that they were made to execute the instruments by

practicing fraud. The circumstances which led to the execution of

the Transaction Documents have been traced by Defendant No.1.

Referring to the sequence of events and the various documents,

executed by the Plaintiffs, Defendant No.1 contends, the falsity and

incredulity of the claim of the Plaintiffs that they were unaware of

the contents of the documents is clearly borne out. The Plaintiffs

have categorically acknowledged the liability to pay balance

consideration of Rs.8,50,89,365/- under the Agreement for Sale

along with interest, repetitively. The Transaction Documents

executed by the Plaintiffs were backed by the resolutions passed by

the Board of Directors of SIPL. This factor squarely dents the

claim of the Plaintiffs that they were made to execute the

documents under coercion or duress.

9. On the aspect of the pledge of shares of SIPL, Defendant No.1

IAL14838 of 2024+.doc Santosh makes reference to the terms of the Share Pledge Agreement and

Pledge Power of Attorney executed in favour of Vistra (D3). There

is no infirmity in either invocation of the pledge or the sale notice

or sale of the pledged shares by Vistra (D3). The Plaintiffs had not

only acknowledged the liability to pay the outstanding loan

amount and balance consideration along with accrued interest,

but also acted upon the Transaction Documents by depositing

interest at the agreed terms. It is, therefore, not open for the

Plaintiffs to assail the legality and validity of the Transaction

Documents. A reference is made to the correspondence addressed

on behalf of the Plaintiffs purportedly acknowledging the liability,

default on the part of the Plaintiffs in discharge of the liability, as

agreed, and the failure on the part of the Plaintiffs to discharge the

liability even after the Plaintiffs were put to notice.

10. Emphasis was laid on the fact that on 5 October 2023, the

Plaintiffs clearly acknowledged their liability to pay the outstanding

amount under the Loan Agreements and other Transaction

Documents. Therefore, belated attempt to question the legality

and validity of the transaction and the invocation of the pledge, is

devoid of substance.

IAL14838 of 2024+.doc Santosh

11. It was denied that Vistra (D3) had acted at the behest of

Mayuresh (D1). Vistra (D3) was an independent entity, who had

discharged its obligations under the Security Trusteeship

Agreement. Upon the occurrence of the events of default, the

Plaintiffs lost their right attached to the pledged shares. Thus, the

Plaintiffs cannot without discharging the loan secured by the

pledge question the action of the security trustee. It was also

denied that the sale of pledge shares by Vistra (D3) to Mayuresh

(D1) amounts to conversion. Until and unless the entire

outstanding amount is repaid by the Plaintiffs to the Defendant

No.1, the Plaintiffs cannot redeem the pledged shares.

12. In response to Interim Application (L) No.14838 of 2024, in

addition to the aforesaid grounds of resistance, Defendant No.1, at

the outset, assailed the tenability of the Application. Reliefs

claimed in the instant application are akin to final reliefs sought in

the plaint. At this stage, the Court would not be justified in

delving into the exact amount due and payable by the Plaintiffs to

Defendant No.1. That would warrant adjudication after the

appraisal of evidence. The Plaintiffs, thus, cannot be permitted to

wriggle out of the liability by offering to pay the sum, which is far

IAL14838 of 2024+.doc Santosh less than the amount due and payable in accordance with the

terms of the contract between the parties. It was, inter alia,

contended that the Plaintiffs were liable to pay the agreed amount

of Rs.31,11,90,595/- to Defendant No.1 towards the balance loan

amount. Likewise, the Plaintiffs were liable to pay

Rs.14,09,63,709/- to Defendant No.1 towards the balance

consideration under the Agreement for Sale dated 13 October

2020. Unless the entire amount is paid, the Plaintiffs are not

entitled to the reliefs sought in the instant application.

13. At any rate, Defendant No.1 contends, the Plaintiffs cannot

ask for cancellation of Earmarking Agreement dated 26 November

2020. According to Defendant No.1, earmarking of 14,706 sq.ft.

constructed area in the project was not to secure the loan

advanced by Defendant No.1 to the Plaintiff No.1 or in respect of

the transaction of transfer of leasehold rights by Defendant No.2 to

Defendant No.1, but towards settlement of other disputes and

differences between the parties and their group concerns.

Therefore, even if payment of the entire outstanding consideration

amount along with interest accrued thereon was made by the

Plaintiffs to Defendant No.1, the Plaintiffs were not entitled to

IAL14838 of 2024+.doc Santosh cancellation of Earmarking Agreement.

14. Vistra (D3) has filed common affidavit in reply to both the

Interim Applications. With reference to the role of Vistra (D3) in

the context of the loan agreements between Defendant No.1 and

Plaintiff No.1, Vistra (D3) contends, it was appointed as a security

trustee under the Security Trustee Agreement dated 29 July 2021.

Thereupon, Plaintiffs executed Share Pledge Agreement and Pledge

Power of Attorney in favour of Vistra (D3) and thereby pledge was

created in favour of Vistra (D3) in respect of 100% shares held by

Plaintiff Nos.2 to 5 in SIPL.

15. Vistra (D3) contends, since there was default on the part of

the Plaintiffs No.1 in making repayment of the loan, and failure to

adhere to the terms of the Loan Agreement, Vistra (D3) had

addressed various letters to the Plaintiffs. Eventually, vide first

notice of default dated 31 August 2023, Vistra (D3) documented

various events of default and called upon the Plaintiffs to remedy

the situation. In view of the default on the part of the Plaintiffs,

Vistra (D3) was constrained to invoke the pledge. Initially, one

Balaji Enzymes and Chemical Pvt. Ltd. had made a conditional

offer for a valuation of Rs.35 Crores. Eventually, the said party

IAL14838 of 2024+.doc Santosh withdrew its offer as it was asked to make an unconditional offer.

On 27 September 2023, Mayuresh (D1) addressed a letter to Vistra

(D3) offering to purchase the pledged shares at the valuation of

Rs.15 Crores. The Plaintiffs were intimated about the said offer on

4 October 2023 and were called upon to redeem the pledge. It was

only after the default on the part of the Plaintiffs, Vistra (D3)

decided to transfer the pledged shares to Mayuresh (D1). It was,

thus, denied that the invocation and sale of the pledged shares

was not in accordance with law.

16. Vistra (D3) claimed to have fully complied with the terms of

the contract and the provisions of law in conducting the sale of the

pledged shares. Under the terms of the Pledge Agreement, Vistra

(D3) was not liable to find out market value of the pledged shares,

and was entitled to sell the pledged shares at the best value

available.

17. In any event, the Plaintiffs do not have any contractual right

to object to the sale of the pledged shares by Vistra (D3) on

account of the alleged financial loss. It was denied that the sale of

the pledged shares to Mayuresh (D1) amounts to illegal conversion.

18. Lastly, Vistra (D3) would contend, relief of declaration that

IAL14838 of 2024+.doc Santosh the sale of pledged shares is invalid and illegal cannot be granted

at an interim stage. Even otherwise, the Plaintiffs cannot be

permitted to exercise rights in respect of the pledged shares till the

contractual obligations of the Plaintiffs are not discharged.

19. An affidavit in Rejoinder, followed by an Affidavit in Sur-

Joinder on behalf of Defendant No.1, have been filed.

Submissions:

20. In the wake of the aforesaid facts and pleadings, I have

heard Mr. Madon, the learned Senior Advocate for the Plaintiffs,

Mr. Ashish Kamat, the learned Senior Advocate for Defendant

Nos.1 and 2, and Mr. Naushad Engineer, the learned Senior

Advocate for Defendant No.3, at some length. With the assistance

of the learned Counsel for the parties, I have perused the material

on record including the documents tendered to substantiate the

rival claims.

On behalf of the Plaintiffs:

21. Mr. Madon, the learned Senior Advocate for the plaintiffs,

canvassed a multi-pronged submission to assail the legality and

validity of the "transaction documents", in general, and the sale of

pledged shares, in particular. Firstly a strenuous effort was made

IAL14838 of 2024+.doc Santosh by Mr. Madon to bolster up the stated case of the plaintiffs that the

plaintiffs were coerced to execute the transaction documents,

including the loan agreement, restated and amended loan

agreement, pledge agreement and the agreement to earmark the

constructed portion of the project in favour of Welvan (D2). The

terms of the agreements, especially the levy of interest at 36% p.a.

compounded quarterly - a plainly usurious rate of interest - and

extortionate stipulations therein, according to Mr. Madon, per se

render the agreements void and illegal.

22. Mr. Madon made a valiant attempt to substantiate the claim

that the draft copies of the agreements, which were eventually

executed, were never furnished to the plaintiffs and, even after the

execution thereof, neither those documents, nor copies thereof

were furnished to the plaintiffs. Cumulatively, the transaction

documents are void under Section 23 of the Indian Contract Act.

23. Secondly, Mr. Madon would urge Mayuresh (D1) has wrongly

appropriated the debt owed to Welvan (D2) under the agreement

for sale dated 13th October, 2020. The plaintiffs had never agreed

for such novation of the contract between the parties. Welvan (D2)

was neither a lender under either loan agreement nor a pledgee.

IAL14838 of 2024+.doc Santosh The pledge agreement does not cover the liability which the

plaintiffs owed to Welvan (D2). The invocation of the pledge for the

discharge of the said liability was clearly in breach of the pledge

agreement and in teeth of Section 174 of the Indian Contract Act.

Laying emphasis on the fact that Mayuresh (D1) purportedly

transferred the balance sale consideration to Welvan (D2) on 5 th

July, 2021 by which time, restated loan agreement and the share

pledge agreement were yet to be executed, Mr. Madon would urge,

under no circumstances, the pledge could have been invoked for

the discharge of the said liability.

24. In substance, the thrust of the submission of Mr. Madon was

that the agreement for sale dated 13th October, 2020, on the one

part, and the two loan agreements, dated 20 th February, 2021 and

29th July, 2021, on the other part, constituted two distinct

transactions. Defendant Nos.1 and 3 were not entitled to merge

those two transactions and invoke the pledge. An endeavour was

made by Mr. Madon to urge that the defendants have banked upon

a forged and fabricated letter dated 26 th November, 2020,

purportedly addressed on behalf of the plaintiffs acknowledging

the enhancement in the rate of interest from 24% to 36% on the

IAL14838 of 2024+.doc Santosh balance consideration payable under the agreement for sale dated

30th October, 2020 and, by including the said amount, at such

usurious and exorbitant rate of interest, defendant Nos.1 and 3

have invoked the pledge.

25. Thirdly, Mr. Madon would submit that the terms of the

pledge agreement were explicitly one sided and onerous. Vistra

(D3) was, in fact, an agent of defendant No.1. That explains the

utterly biased and unjust manner in which Vistra (D3) discharged

its duties as a security trustee. Apart from the fact that the two

days notice for sale of the pledged securities is in itself

unreasonable, according to Mr. Madon, in fact, Vistra (D3) did not

give even two days notice to the plaintiffs. The first notice dated 5 th

September, 2023 for purported sale of the pledged shares for Rs.35

Crores was abandoned. The second notice dated 4 th October, 2023

was never served on plaintiff Nos.2 and 5, the pledgors. Nor the

said sale notice dated 4th October, 2023 quantified the alleged

outstanding amount. These infirmities in the sale notice, according

to Mr. Madon, completely erode the legality and validity of the

actions of Vistra (D3) and the consequent sale.

26. Fourthly, Mr. Madon urged with a degree of vehemence that

IAL14838 of 2024+.doc Santosh the purported sale of the pledged shares in favour of Mayuresh

(D1) is legally infirm, on a number of counts:

26.1 First and foremost, as Vistra (D3) is an agent of Mayuresh

(D1) the purported sale to Mayuresh (D1), the pledgee, was, in

effect, sale to self and amounted to "conversion".

26.2 To buttress the submission that the sale of the pledged

security by the pledgee to himself does not amount to "actual sale"

of the pledged security and in such a case the right of the pledgor

to redeem the pledge is not lost, Mr. Madon placed a very strong

reliance on the judgment of the Supreme Court in the case of PTC

India Financial Services Limited vs. Venkateswarlu Kari and

another1.

26.3 Second, Mayuresh (D1) professed to set off the alleged

outstanding amount under the first transaction of agreement for

sale dated 13th October, 2020, towards the price of the pledged

shares. There was no real passing of consideration. The purported

sale in favour of Mayuresh (D1) was against all canons of the

duties of the pledgee.

26.4 Third, the sale of the pledged shares to Mayuresh (D1) was

1 (2022) 9 Supreme Court Cases 704.

IAL14838 of 2024+.doc Santosh illegal as the plaintiffs vide letter dated 5 th October, 2023 had

offered to pay due amount even before the purported fictitious sale.

Without providing a reasonable opportunity to the plaintiffs to

redeem the pledge, Vistra (D3) went on to notify the sale in favour

of Mayuresh (D1).

26.5 Fourth, Mr. Madon would urge, the purported sale of the

pledged shares was at a gross undervaluation. A month prior to

the purported sale, Vistra (D3) had received an offer of Rs.35

Crores. Even the said offer of Rs.35 Crores, was much low. The

pledged shares were valued at Rs.173 Crores. Support was sought

to be drawn from the valuation report obtained by the plaintiffs.

27. Lastly, Mr. Madon would urge as the plaintiffs have shown

the willingness to pay the due amount under the loan agreement

as well as the agreement for sale, the Court can balance the

equities by permitting the plaintiffs to redeem the pledge, even at

an interim stage. Mr. Madon made a painstaking effort to

demonstrate that a very strong prima facie case is made out by the

plaintiffs to redeem the pledge at an interim stage. To this end,

Mr. Madon placed reliance on the judgments of the Supreme Court

in the cases of Deoraj vs. State of Maharashtra and others 2 and 2 (2004) 4 Supreme Court Casees 697.

IAL14838 of 2024+.doc Santosh Dorab Cawasji Warden vs. Coomisorab Wardenand others3.

On behalf of Defendant Nos.1 and 2:

28. Mr. Kamat, the learned Senior Advocate for defendant Nos.1

and 2, stoutly resisted the submissions on behalf of the plaintiffs.

At the outset, it was urged that the plaintiffs do not deserve to be

heard on the merits of the matter as the plaintiffs have approached

the Court with unclean hands. The plaintiffs have suppressed

material facts and documents and made an endeavour to obtain

an ad-interim order. When the Court declined to grant ad-interim

relief, the plaintiff filed second application for interim relief. Mr.

Kamat would urge, the second application for interim relief i.e.

IA(L)/14838/2024, is at complete variance with the case set up by

the plaintiffs in the plaint.

29. Amplifying the submissions, Mr. Kamat would urge the

plaintiffs have pleaded contradictory and self-destructive case, and

are, thus, dis-entitled from claiming any relief. The claim of the

plaintiffs in the plaint is that the transaction documents are illegal

and void. Surprisingly the second application for interim relief is

predicated on the legality and validity of those transaction

3 (1990) 2 Supreme Court Cases 117.

IAL14838 of 2024+.doc Santosh documents and the plaintiffs seek performance of the very

transaction documents, which are stated to be illegal and void.

30. Assailing the case of the plaintiffs that the loan agreements

were executed sans the free will of the plaintiffs and, thus, illegal

and void, Mr. Kamat would urge, there are a number of documents

which indicate that the plaintiffs had executed those agreements

fully cognizant of the nature and import thereof and out of their

own volition. Those documents were conveniently and deliberately

suppressed by the plaintiffs.

31. Mr. Kamat would urge, the plaintiffs suppressed the fact that

in the Articles of Association of plaintiff No.1, "loan agreement" has

been defined to mean the Amended and Restated Loan Agreement

dated 29th July, 2021. The plaintiff No.1 had included the said

Amended and Restated Loan Agreement in the disclosure under

Form MGT14, filled with the Registrar of Companies. Those loan

agreements were executed after the Board of Directors of plaintiff

No.1 passed Resolutions in the meetings in which the draft

agreements were placed for consideration and approved. All these

documents were suppressed by the plaintiffs.

32. Mr. Kamat would urge the legal position is well neigh settled

IAL14838 of 2024+.doc Santosh that a party who sets up a false case by suppressing material facts

and does not approach the Court with clean hands is not entitled

to be heard much less granted any relief. To lend support to this

submission, Mr. Kamat placed reliance on the judgments of the

Supreme Court in the cases of Bhaskar Laxman Jadhav and

others vs. Karmaveer Kakasaheb Wath Education Society and

others4 and S. P. Chengalvaraya Naidu (Dead) by LRs. vs.

Jagannath (Dead) by LRs. and others5

33. In order to bolster up the submission that the plaintiff is not

entitled to take inconsistent and mutually-distructive pleas, Mr.

Kamat placed reliance on the judgment of the Supreme Court in

the case of Baldev Singh and others vs. Manohar Singh and

another6 and a decision of this Court in the case of Shyamlal

Biharilal Pandey vs. Reliance Infrastructure Ltd. and others7.

34. On the merits of the assertions of the plaintiffs as regards

the transaction documents, Mr. Kamat would urge there is

material to indicate that not only the transaction documents were

executed by the plaintiffs voluntarily but also to show that the

4 (2013) 11 Supreme Court Cases 31.

5 (1994) 1 Supreme Court Cases 1.

6 (2006) 6 SCC 498.

7 2009 (2) Mh.L.J. 204.

IAL14838 of 2024+.doc Santosh plaintiffs had acted upon those documents fully. Taking the Court

through the correspondence exchanged between the parties, Mr.

Kamat would submit that there are multiple acknowledgments of

liability on the part of the plaintiffs. It was only after the second

notice of sale by Vistra (D3), upon persistent default by the

plaintiffs, the plaintiffs raised false and frivolous defences.

35. Mr. Kamat further submitted that the plaintiffs are in breach

of the obligations under the loan agreements. Without obtaining

the consent of defendant No.3, the plaintiff No.1 sold three units in

the project and unlawfully appropriated the sale proceeds instead

of depositing the same in the Escrow Account. Such dishonest

conduct on the part of the plaintiffs plainly dis-entitles the

plaintiffs from seeking any equitable relief. To this end, reliance

was placed on the judgment of the Supreme Court in the case of

Gujarat Bottling Co. Ltd and others vs. Coca Cola Co., and others 8.

36. Refuting the claim of the plaintiffs that the invocation of the

pledge was infirm, Mr. Kamat would urge that if the facts of the

case are appreciated in the light of the stipulations in the pledge

agreement, an inference becomes inescapable that the Vistra (D3)

invoked the pledge after providing an efficacious opportunity to the 8 (1995) 5 Supreme Court Cases 545.

IAL14838 of 2024+.doc Santosh plaintiffs to redeem the pledge. The contention that the plaintiffs

were not informed about the due amount, according to Mr. Kamat,

was a clear subterfuge. Mr. Kamat took the Court through the

record to demonstrate that not only the defendants had repetitively

indicted the amount due and payable by the plaintiffs but even the

plaintiffs had acknowledged the amount which they owed to the

defendants. In the face of the clear failure and neglect on the part

of the plaintiffs, Vistra (D3) was fully justified in invoking the

pledge, urged Mr. Kamat.

37. Mr. Kamat would urge that the thrust of the submission on

behalf of the plaintiffs that the sale of the pledged shares in favour

of Mayuresh (D1) amounts to conversion is misconceived. Vistra

(D3), the security trustee, is an independent entity, who has acted

in accordance with the terms of the transaction documents, upon

the occurrence of the events of default. The sale of the shares by

Vistra (D3) was in exercise of the powers given to Vistra (D3) under

the transaction documents. Mr. Kamat made an endeavour to

distinguish the judgment in the case of PTS India Financial

Services (supra). It was urged that in the said case the pledgee had

transferred the pledged shares in his own name. In the case at

IAL14838 of 2024+.doc Santosh hand, it was Vistra (D3), who effected the sale, in the capacity of

the security trustee. Therefore the judgment in the case of PTS

India Financial Services (supra) does not govern the facts of the

case.

38. As an alternative submission, Mr. Kamat would urge that

even if the sale of the shares by defendant No.3 in favour of

defendant No.1 is held to be illegal, the plaintiffs would not be

entitled to return of the shares as the pledge would continue to

operate. Therefore, no relief can be granted in favour of the

plaintiffs, on the said count.

39. Mr. Kamat would urge, the interim reliefs can only be

granted in aid of the final reliefs. The prayers in the second

application for interim relief can by no stretch of imagination be

said to the reliefs in the aid of the final reliefs in the suit. On the

contrary, the prayers in the second interim application are

premised on a diametrically opposite case of performance of the

transaction documents. Reliance was placed on the judgments in

the cases of Maharashtra Jeevan Pradhikaran and another vs.

Lark Construction Pvt. Ltd.9 and Cotton Corporation of India

9 2005(1) Mh.L.J 953.

IAL14838 of 2024+.doc Santosh Limited vs. United Industrial Bank Limited and others10.

40. Mr. Kamat would contend the prayers in the interim

application are akin to the final reliefs, which cannot be granted at

an interlocutory stage. To buttress this submission Mr. Kamat

banked upon the judgments of the Supreme Court in the cases of

Metro Marins and Another vs. Bonus Watch Co. (P) Ltd. and

others11 and State of U.P. and others vs. Ram Sukhi Devi12.

41. Lastly, it was submitted that the plaintiffs, who have

approached the Court contending that the agreements are void

under Section 23 of the Contract Act, cannot seek assistance of

the Court in the enforcement of such illegal contract. For this

purpose, Mr. Kamat placed reliance on the judgment of the

Supreme Court in the case of Narayanamma and another vs.

Govindappa and others13.

On behalf of Defendant No.3:

42. Mr. Naushad Engineer, the learned Senior Advocate for the

Vistra (D3), resisted the prayers in the application, especially the

second application, by canvassing a submission that, on first

10 (1983) 4 Supreme Court Cases 625.

11 (2004) 7 Supreme Court Cases 478.

12 (2005) 9 Supreme Court Cases 733.

13 (2019) 19 Supreme Court Cases 42.

IAL14838 of 2024+.doc Santosh principles, the plaintiffs cannot be permitted to take a

summersault and seek relief under the transaction documents;

which were alleged to be illegal and void. Mr. Engineer took the

Court through the transaction documents and the correspondence

exchanged between the parties to substantiate the case that Vistra

(D3) invoked the pledge and sold the pledged shares, lawfully. It

was submitted that the notice dated 4 th September, 2023 invoking

the pledge does not suffer from any legal infirmity. The

contemporaneous correspondence indicates that the plaintiffs were

given adequate and efficacious notice as regards defaults in the

performance of their obligations under the transaction documents

and the consequences that would ensue.

43. Mr. Engineer would urge, the contention on behalf of the

plaintiffs that the plaintiffs were not apprised of the due amount is

factually incorrect and, even otherwise, Mr. Engineer would urge,

in law, it was not peremptory to specify the exact amount due

under the pledge. To buttress the submission that the exact

amount due under the pledge need not be mentioned, Mr. Engineer

placed reliance on the judgment of this Court in the case of

Harinarayan G. Bajaj Share and Stock Consultant and another vs.

IAL14838 of 2024+.doc Santosh Reliance Capital Limited14 and a judgment of Nagpur High Court in

the case of Motilal s/o Babulal vs. Lakhmichand s/o Lalla Prasad

Agarwal15.

44. Mr. Engineer supplemented the submission of Mr. Kamat

that, in the facts of the case, there is no substance in the

submissions on behalf of the plaintiffs that the sale of the pledged

shares to Mayuresh (D1) amounts to conversion. Mr. Engineer

reiterated that, in any event, the alleged conversion does not

invalidate the pledge of the shares under the pledge agreement. In

that event, the pledged shares will return to the trustees. The

plaintiffs would be required to redeem the shares by paying the

entire amount due thereunder. Thus, according to Mr. Engineer,

the purported willingness shown under the second interim

application to pay part of the due amount is of no significance.

Therefore, the plaintiffs do not deserve any relief.

Submission in Rejoinder:

45. Mr. Madon joined the issue by canvassing the submissions

that there was no suppression of material facts, as alleged by the

defendants. Since the facts were known to both the parties,

14 2018 SCC OnLine Bom 42.

15 1942 SCC OnLine MP 36.

IAL14838 of 2024+.doc Santosh omission by one would not constitute suppression. To buttress

these submissions, Mr. Madon placed reliance on the judgments of

the Supreme Court in the cases of Commissioner of Central

Excise, Nagpur vs. Ballarpur Industries Ltd. 16, M/s. S.J.S.

Business Enterprises (P) Ltd. vs. State of Bihar and Ors. 17 and

Government of NCT of Delhi and another vs. BSK Realtors LLP and

another18.

46. Mr. Madon forcefully submitted that there is no inconsistency

in the case set up in the plaint and the second application. The

prayers in the second interim application are essentially in

elaboration of the prayers in the first interim application. It was

further urged, there is no absolute prohibition for the plaintiffs to

take inconsistent pleas. The plaintiffs can claim alternate reliefs

on the basis of inconsistent allegations, submitted Mr. Madon. A

strong reliance was placed by Mr. Madon on the judgment of the

Supreme Court in the case of Ganesh Prasad vs. Rajeshwar Prasad

and others19.

47. Mr. Madon further submitted that the crux of the matter that

16 (2007) 8 SCC 89.

17 AIR 2004 Supreme Court 2421.

18 (2024) 7 Supreme Court Cases 370.

19 2023 SCC OnLine SC 256.

IAL14838 of 2024+.doc Santosh the sale of the pledged shares by Vistra (D3), an agent, in favour of

Mayuresh (D1) amounts to self-sale and, thus, conversion, has not

at all been met by the defendants. Laying stress on the value of the

pledged shares and the purported unjustifiability of the claims of

defendant No.1, Mr. Madon would urge, the interest of the plaintiffs

deserves to be protected.

Consideration:

48. To start with uncontroverted facts. Plaintiff Nos.2 to 5 are

the promoters, and together hold 100% share holding in SIPL (P1).

Plaintiff Nos.2 to 5 are the brothers. Plaintiff No.4 is the son of

plaintiff No.2. Plaintiff No.5 is the son of plaintiff No.3. There is

not much controversy over the relations inter se defendant Nos.1

and 2. Welvan (D2) the sister concern of Mayuresh (D1). By and

large, it is not in dispute that plaintiff Nos.2 to 5, on the one part,

and defendant Nos.1 and 2, on the other part, have had other

transactions, apart from the transaction in question.

49. The aforesaid backdrop of business dealings between plaintiff

Nos.2 to 5 and defendant Nos.1 and 2 deserves to be kept in view,

to properly appreciate the controversy between the parties. It

would, therefore, be necessary to have a brief resume of the

IAL14838 of 2024+.doc Santosh transactions and events that transpired, in three parts. First, the

transactions leading to the agreement for sale dated 13 th October,

2000. Second, the financial dealings between the parties resulting

in the loan agreements dated 20th February, 2021 and Amended

and Restated Loan Agreement dated 29 th July, 2021, and the share

pledge agreement. Third, the consequences that ensued upon the

alleged default on the part of the plaintiffs in the discharge of the

liabilities under those agreements.

50. With regard to the first part, incontrovertibly, Welvan (D2)

had leasehold rights in respect of plot No.86A. Though the parties

are at issue over the manner in which plaintiff Nos.2 and 3 got

involved into IT Park project, yet, it is incontrovertible that, plaintiff

Nos.2 and 3 had evinced interest to acquire the said project

alongwith leasehold rights in plot No.86A. The parties are also at

issue over the consideration for the transfer of the said leasehold

rights by Welvan (D2) in favour of the plaintiffs.

51. Prima facie, two board resolutions passed in the meetings of

plaintiff No.1 dated 1st September, 2020 and 12th October, 2020,

throw light on this aspect of the matter. The board resolution

dated 1st September, 2020 (Exhibit-A to the reply on behalf of

IAL14838 of 2024+.doc Santosh defendant No.1) clearly records that Welvan (D2) had demanded

Rs.23,03,00,000/- alongwith 25% of the total constructed area of

the project as a consideration. The offer of the plaintiffs was only

Rs.23,03,00,000/-. As the negotiations were underway, it was

resolved to reserve the additional 25% total area to be constructed

in the name of Welvan (D1) and that SIPL (P1) shall demarcate the

said 25% constructed area and no third party rights would be

created in the said 25% constructed area. The resolution further

records that the balance consideration would be paid by 17 th

October, 2020 and delay in payment shall entail interest at the rate

of 24% p.a., compounded quarterly.

52. The second resolution dated 12th October, 2020 (Exhibit-B),

in terms, records that all the Directors approved and initialed the

draft copy of the agreement for sale and it was resolved to

purchase the leasehold rights of Welvan (D2), and all the Directors

had approved the MoU for the reservation of 25% total constructed

area in the project. And that the MoU be executed between Welvan

(D2) and SIPL (P1). The plaintiffs also executed declarations.

Plaintiff Nos.2 to 5, inter alia, agreed to indemnify the payments to

be made to Welvan (D2) pursuant to the agreement for sale and

IAL14838 of 2024+.doc Santosh MoU (Exhibit-E to the reply).

53. It would be contextually relevant to note that on 26 th

November, 2020 an agreement to earmark the area came to be

executed and registered. Recitals 2 and 3 of the said agreement

indicate that despite the execution of the agreement for sale dated

13th October, 2020, considering the unresolved disputes/existing

issues between the plaintiffs and Welvan (D2), the plaintiffs agreed

to earmark 14706 sq.ft. (136 sq.mtrs. area) between 6 to 13 th floor

of the project and reserve the same in the joint names of the

plaintiffs and Welvan (D2) and that SIPL (P1) will not be entitled to

create any rights over the said earmarked area until the existing

disputes/issues were resolved and settled as recorded between the

parties.

54. A cumulative consideration of the events, leading to the

execution of the agreement for sale dated 13 th October, 2020 and

the area earmarking agreement dated 26th November, 2020,

especially, in the light of the board resolutions dated 1 st September,

2020 and 12th October, 2020, prima facie leads to an inference that

the agreement for sale dated 13th October, 2020 cannot be read in

isolation. The area earmarking agreement is prima facie part and

IAL14838 of 2024+.doc Santosh parcel of the bargain. This gives heft to the submission on behalf

of the defendants that the obligation under the area earmarking

agreement dated 26th November, 2020 may survive even after the

discharge of the liabilities under the agreement for sale and the

loan agreements. Secondly, the sequence of events and execution

of multiple documents justifies an inference that there were

multiple transactions between the parties and the jural

relationship cannot be appraised through the prism of the lender

and borrower only.

55. This propels me to the second leg of the transactions.

Pursuant to the agreement for sale dated 13 th October, 2020, tri-

parte agreement was executed between the plaintiffs, Welvan (D2)

and CIDCO transferring the leasehold rights in favour of the

plaintiffs. On 26th November, 2020, an affidavit-cum-declaration

was signed by plaintiff No.1 and plaintiff Nos.3 to 5 that the tri-

parte agreement was subject to the terms of agreement for sale

dated 13th October, 2020 (Exhibit-D). Incontrovertibly, under the

agreement for sale dated 23rd October, 2020, the balance

consideration of Rs.8,50,89,365/- was to be paid by 17 th October,

2020 and that the delayed payment would entail interest at the

IAL14838 of 2024+.doc Santosh rate of 24% p.a.

56. Though there is a serious controversy over the fact as to

whether the plaintiffs agreed to pay interest at the rate of 36% on

the said amount, vide communication dated 26 th November, 2020

(Exhibit-E), which is alleged to be forged by the plaintiffs, the fact

remains that the said balance consideration was not paid. Vide

communication dated 24th May, 2021, indisputably, the plaintiffs

acknowledged the liability to pay the balance consideration of

Rs.8,50,89,365/-. A request was made, however, not to charge

interest on the said amount on account of Covid-19 Pandemic.

Thus, the controversy is restricted to the rate at which the interest

was liable to be paid.

57. Moving to the liability towards Mayuresh (D1), indisputably,

under the loan agreement dated 20th February, 2021, Mayuresh

(D1) agreed to advance a loan of Rs.4 Crore. The Amended and

Restated Loan Agreement to provide finance to the tune of Rs.26

Crores was executed on 29th July, 2021. It would be contextually

relevant to note that on 21st July, 2021, SIPL (P1) passed a board

resolution to avail the term loan not exceeding Rs.26 Crores from

Mayuresh (D1), under the transaction documents, which were

IAL14838 of 2024+.doc Santosh defined thereunder, on the security, inter alia, of the leasehold

rights of SIPL (P1) in the suit property and pledge of 100% shares

of SIPL (P1).

58. In the backdrop of the aforesaid nature of the transaction,

with a clear understanding about the relationship between

Mayuresh (D1) and Welvan (D2), especially backed by the board

resolutions passed by SIPL (D1), before the execution of each of the

instruments, the bold case of the plaintiffs that the plaintiffs were

not provided the copies of draft agreements before execution and

even after execution, deserves to be appreciated.

59. As noted above, the board resolutions inter alia record that

the directors considered and approved the draft of the instruments

to be executed and it was resolved that all the Directors would be

the executants. On first principles, prima facie, it does not appeal

to human credulity that the plaintiffs would have been coerced to

execute the instruments, without even delivering the copies of the

instruments. The circumstances of the case do not appear to be

such that the SIPL (P1), a corporate entity, found itself in such a

situation that its bargaining power was completely impaired. On

the contrary, an inference becomes sustainable that two corporate

IAL14838 of 2024+.doc Santosh entities had entered into commercial transactions after weighing

the pros and cons thereof. The claim of the plaintiffs that they

were unaware of the contents of the instruments until after the

dispute arose, therefore, cannot be readily acceded to.

60. Equally untenable is the submission on behalf of the

Plaintiffs that the terms of the contract between the parties are

onerous and extortionate as interest was agreed to be charged @

36% p.a.. It was for the parties to determine as to how best to

regulate their business relations. The mere fact that the interest

was agreed to be paid at a steep rate, by itself, does not imply that

the consent was vitiated by coercion or undue influence. A host of

factors like, liquidity and stringency in money market, credit-

worthiness of the borrower, potentiality of the borrowed capital

generating revenue bear upon the determination of the rate of

interest by the parties.

61. It is trite, a commercial contract must be read and

understood in its entirety so as to attribute to it a business

meaning which was within the understanding of the contracting

parties. Since the execution of the contracts was preceded by the

Board resolutions wherein all the terms, including the rate of

IAL14838 of 2024+.doc Santosh interest at which the liability was to be discharged, were

considered and approved, the submission that the rate of interest

was usurious and extortionate does not, prima facie, carry

conviction.

62. The second limb of the submission that the contracts are

otherwise unfair and unconscionable also does not advance the

cause of the Plaintiffs. In the case of Central Inland Water

Transport Corporation Ltd. and Anr. V/s. Brojo Nath Ganguly and

Anr.20, the Supreme Court enunciated that the principle that the

Courts will not enforce and will, when called upon to do so, strike

down an unfair and unreasonable contract, or an unfair and

unreasonable clause in a contract, will not apply where the

bargaining power of the contracting parties is equal or almost

equal and where both the parties are businessmen and contract is

a commercial transaction.

63. It is interesting to note that to redeem the pledge, the

Plaintiffs proposed to avail finance from Areion Financers Pvt. Ltd.

@ 24% p.a., compounded on a monthly basis, with a stipulation

for default interest @ 2% pm over and above the regular interest

rate. In effect, in the event of default, the rate of interest would 20 (1986) 3 SC 156

IAL14838 of 2024+.doc Santosh catapult to 48% p.a.

64. It is in this context, the element of economy in the disclosure

of true and full facts by the plaintiffs assumes significance.

Evidently, the board resolutions, the disclosures made to the

Registrar of Companies, the reference to the restated and amended

loan agreement as the loan agreement in the Articles of

Association of SIPL (P1), were not placed on the record of the

Court. Mr. Madon attempted to salvage the position by canvassing

a submission that the aforesaid documents cannot be said to be

material from the point of view of the determination of the

controversy between the parties and, thus, it would not amount to

suppression.

65. In the case of Bhaskar Jadhav (supra), on which reliance was

placed by Mr. Kamat, the Supreme Court enunciated that it is for

the litigant to come upfront and clean with all material facts and

then, on the basis of the submissions made by the learned

Counsel, leave it to the Court to determine whether or not a

particular fact is relevant for arriving at a decision.

66. In the case at hand, the omission to disclose the aforesaid

documents assumes critical salience as an endeavor was made on

IAL14838 of 2024+.doc Santosh behalf of the plaintiffs to assert that the instruments were got

executed sans free consent and, thus, vitiated. The passing of the

board resolutions preceding the execution of the instruments and

the subsequent conduct on the part of the plaintiffs in

incorporating those very instruments in the Articles of Association

and reporting the same to the Corporate Regulator materially

erodes the foundation of the plaintiffs such claim. Therefore, the

endeavour of Mr. Madon to wriggle out of the situation by

submitting that those facts and documents, which were allegedly

suppressed were not material does not merit acceptance.

Consequently, reliance by Mr. Madon on the decisions in the cases

of Ballarpur Industries (supra), SSJ Business Enterprises (supra)

and BSK Realtors (supra) does not advance the cause of the

submission on behalf of the plaintiffs.

67. This propels me to the third part of the dispute between the

parties, i.e. pledge, invocation of pledge and the sale of pledged

securities. The share pledge agreement (Exhibit-O to the plaint)

was executed on 5th February, 2022. Under clause 2.1 of the share

pledge agreement, the plaintiff Nos.2 to 5, the pledgors, agreed

and confirmed that for securing the due payment, repayment or

IAL14838 of 2024+.doc Santosh reimbursement, as the case may be of the outstanding and all

amounts payable thereof in accordance with the terms of the

transaction documents, the pledgors pledged the shares. The

Amended and Restated Loan Agreement dated 29th July, 2021,

defines the "transaction documents" to include, "any other

agreement or document which the lender designates as

"transaction documents". Under clause 6.1 of the Share Pledge

Agreement, upon the occurrence of event of default the security

trustee was entitled, at its sole discretion, to invoke the pledge on

the collateral and/or transfer or register in its name or in the name

of any other person, as it shall deem fit, all or any of the

collaterals, and sale the collateral in accordance with the clause

6.2.

68. The relevant part of clause 6.2 reads as under:

"6.2 Power of Sale

(a) At any time after the occurrence of an Event of Default and if the Security Trustee intends to exercise its right of sale, it may issue a Notice for Sale to the Pledgors. If, within 2 (two) days after the date on which the Notice for Sale is issued, the Outstandings have not been discharged in full to the Satisfaction of the Security Trustee, the Security Trustee may, without prejudice to its other rights under Applicable Law and under or pursuant to this Pledge Agreement sell, transfer, and dispose of any or all the Collateral in

IAL14838 of 2024+.doc Santosh accordance with this Clause 6.2 and appropriate its proceeds, at the cost of the Pledgors. The Pledgors agree that such period of 2 (two) days constitutes reasonable notice for the purposes of Section 176 of the Indian Contract Act, 1872.

(b) Any sale of Collateral made by the Security Trustee pursuant to this Pledge Agreement may be made without the intervention of the court and without any consent of or further notice to any Pledgor at a public or private sale or on any securities exchange for cash, upon credit or for future delivery or transfer or procure registration in the name of the Security Trustee, or any of its nominees at the cost of the Pledgors, as the Security Trustee may in its absolute discretion deem fit. The Collateral (or any relevant part thereof) may be sold subject to any conditions which the Security Trustee may think fit to impose (i) to any person (including any person connected with the Pledgors or the Security Trustee); (ii) subject to any conditions which the Secured Parties may think fit to impose and (iii) at any price which the Security Trustee in its absolute discretion, considers to be the best obtainable in the circumstances. The Security Trustee shall not be obliged to make any sale of the Collateral if it determines not to do so, regardless of the fact that notice of such sale may have been given.

(c) The Security Trustee shall not be liable to the Pledgors or any other person for any costs, losses, liabilities or expenses relating to the sale of the Collateral or from any act, or omission of the Security Trustee, or its officers or employees in relation to the Collateral or in connection with any Finance Document. The Pledgors shall not have any claim against the Security Trustee in respect of any loss arising out of any sale pursuant to this Clause 6.2 or any postponement of such sale howsoever caused and whether or not a better price could or might have been obtained upon the sale or disposition of the whole or any part of the

IAL14838 of 2024+.doc Santosh Collateral by deferring or advancing the date of such sale or otherwise howsoever."

69. The aforesaid clauses, envisage a notice of sale to the

pledgors. The pledgors agreed that the said period of two days

constituted reasonable notice within the contemplation of Section

176 of the Indian Contract Act, 1872 and that the pledgors shall

not have any claim against the security trustee in respect of any

loss arising out of any sale in exercise of the said power.

70. The material on record indicates that the first notice of sale

was issued on 5th September, 2023 to petitioner Nos.1 to 5

recording the events of default, and apprising the plaintiffs that an

offer was received from a third party bidder to purchase the

pledged security for Rs.35 Crores. There is not much controversy

over the fact that the said sale did not materialize and, eventually,

Balaji Enzymes and Chemical Pvt. Ltd., the said bidder, withdrew

the offer on 11th September, 2023, since the conditions subject to

which the offer was made were not accepted by Vistra (D3), the

security trustee.

71. The trigger for the second notice of sale dated 4 th October,

2023 (Exhibit-UU to the plaint) was the bid received from

Mayuresh (D1) the lender to acquire 100% shares of SIPL (P1), the

IAL14838 of 2024+.doc Santosh borrower, for an aggregate consideration of Rs.15 Crore. By the

said notice, a final opportunity to redeem the pledged shares by

depositing the amount not later than 6 pm on 5th October, 2023,

was given to the Plaintiffs.

72. The invocation of the pledge and the sale of pledged shares to

Mayuresh (D1) is at the heart of the controversy. The submission

on behalf of the plaintiffs that there was no effective notice as the

plaintiffs were not intimated about the exact due amount before

invoking the pledge, need not detain the Court. The

communication dated 9th June, 2023 addressed by Vistra (D3) to

the plaintiffs, specified the outstanding amount then due and

called upon the plaintiffs to timely service the future interest. The

communication dated 31st August, 2023, in terms, documented as

many as seven events of default and made known the intent of the

security trustee to invoke the pledge. The communication in

response to the aforesaid notices by Vistra (D3), by the plaintiffs,

makes the position as to the understanding of the plaintiffs with

regard to their liability absolutely clear. It was, inter alia, informed

that the plaintiffs had cleared all the dues till December, 2022 and

the plaintiffs were committed to pay all legitimate dues. Clause 16

IAL14838 of 2024+.doc Santosh of the said reply, in the context of the controversy between the

parties, assumes immense significance. It reads as under:

"16. Please share the calculation of interest working on loan of Rs.18,20,00,000/- and of Rs.8,50,89,365/- delayed charges interest working. As apparently there seems to be mistake in working of interest amount. Please specify on what amount at what rate of interest and for how many days, interest amount is worked out."

73. The aforesaid response of the plaintiffs prima facie makes it

clear that the plaintiffs reckoned that the liability was not

restricted to the repayment of the loan under the loan agreement

to the tune of Rs.18,20,00,000/-. And the plaintiffs were also

liable to discharge the balance consideration of Rs.8,50,89,365/-

and the interest thereon. This communication, in a sense,

militates against the stated case of the plaintiffs that the first

transaction of sale of leasehold rights and the second transaction

of availing finances were completely distinct. As noted above, the

entire gamut of the circumstances is required to be appreciated in

the context of the relations between the plaintiffs and defendants

and defendants inter se.

74. In addition, the reply to the second notice of sale, dated 5 th

October, 2023 (Exhibit-UU to the plaint), makes it clear that,

IAL14838 of 2024+.doc Santosh without prejudice to the stand of the plaintiffs, the plaintiffs had

decided to pay entire outstanding loan amount and in order to

calculate and understand the total outstanding loan amount due

and payable Vistra (D3) was called upon to provide SIPL (P1) the

following details.

"12. In order to calculate and understand the total outstanding amount due and payable we request you to provide us the following details:

        (i)     interest statement on the loan amount;

        (ii)    ledger statement of the loan amount;

(iii) appropriation of repayment towards principal and interest done by you/Security Trustee towards the loan amount;

(iv) interest statement on the amount payable to M/s. Welvan Securities Private Limited;

(v) appropriation of repayment towards principal and interest done you M/s. Welvan Securities Private Limited towards the amount due to M/s. Welvan Securities Private Limited;

(vi) statement of levy of delay/default charges, if any."

75. The aforesaid reply on behalf of the plaintiffs again

underscores the fact that the parties acknowledged that the

balance consideration payable under the agreement for sale was

paid by Mayuresh (D1) to Welvan (D2), as is evident from the

extract of account, and the plaintiff agreed to secure even the said

IAL14838 of 2024+.doc Santosh payment by way of pledge of the shares. Therefore, the

submissions on behalf of the plaintiffs that there was no adequate

notice of the due amount, and the outstanding amount under the

agreement for sale could not have been taken into account, prima

facie, do not merit acceptance.

76. Nor the submission of Mr. Madon that despite the offer to pay

the outstanding amount, the sale was effected and, therefore, it is

infirm, carries substance. The number of notices issued by Vistra

(D3) calling upon the plaintiffs to remedy the events of default and

pay the outstanding amount, coupled with the fact that the

amounts were not tendered, sustain an inference that the offer to

pay the outstanding amount was not backed by the concrete action

of payment.

77. This takes me to the pivotal issue of the legality of the sale in

favour of Mayuresh (D1). As noted above, Mayuresh (D1) evinced

interest after Balaji Enzymes and Chemical Pvt. Ltd. withdrew the

offer. Under clause 8 of the offer letter dated 27 th September, 2023

Mayuresh (D1), informed Vistra (D3) that it proposes to acquire

100% of the invoked pledged shares alongwith the project, and set

off dues aggregating to INR 15 Crore and the balance outstanding

IAL14838 of 2024+.doc Santosh facility shall continue to be due and payable by the borrower to the

lender. Whether the security trustee could have accepted the said

offer and sold the pledged security to the lender, is the moot

question.

78. The challenge to the sale of the pledged security in favour of

the lender is three-fold. First, it amounts to conversion. Second,

there is no real sale as there was no parting of consideration and

the set off is impermissible. Third, the sale of the pledged security

was at gross under-valuation.

79. On the first count, Mr. Madon would urge, the legal position

is settled by the judgment of the Supreme Court in the case of PTC

Financial Services Limited (supra). In the said case, the Supreme

Court considered the question at to whether the Depositary Act,

1996 has the legal effect of overwriting the provisions relating to

the contracts and pledge under the Contract Act, 1872 and the

common law as applicable in India. After an exhaustive reference

to the decisions, which bear upon the sale of the pawn by the

pawnee to self and the divergence in the views of the High Courts

over the sale of the pawn by the pawnee to self, the Supreme Court

enunciated the law as under:

IAL14838 of 2024+.doc Santosh "(v) Sale of the pledged goods by the pawnee to self

64. Dictum in the above judgments and Section 177 of the Contract Act, which confers on the defaulting pawnor the right to redeem the pledged goods till "actual sale", does not support pawnee's sale to self. Sale to self would in terms of the judgment in Official Assignee of Bomay v. Madholal Sindhu' (1946 SCC OnLine Mad 62) is a case of conversion and not "actual sale", and therefore, would not affect the pawnor's right to redemption under Section 177 of the Contract Act. Judgment of the Calcutta High Court in Haridas Mundra v. National & Grind-Lays Bank Ltd.

(1962 SCC OnLine Cal 184) also states this rule. Earlier, the Privy Council in Neikram Dobay v. Bank of Bengal (1891 SCC OnLine PC

25), observed that the sale of goods by the bank as the pawnee to itself is unauthorized but did not entitle the pawnor to have the goods back. The pawnor would be required to pay back the debt for which the goods were pledged as security to redeem the goods. If the loan remains unpaid after the demand, the pawnee is entitled to sell the goods and credit the proceeds towards the outstanding debt. After the goods are sold to a third party, the pledge ends. The pawnee in such cases would be liable if he fails to credit the loan account with the proceeds on the sale of the pawned goods. The pawnee may also be liable, subject to the contract, for damages for converting the goods for his use.

65. Several other High Courts have similarly opined and we agree that the Contract Act does not conceive of sale of the pawn to self and consequently, the pawnor's right to redemption in terms of Section 177 of the Contract Act survives till "actual sale". In Ramdeyal Prasad v. Sayed Hasan, (1943 SCC OnLine Pat 50) the Patna High Court has held that the sale by the pawnee to himself of the securities pledged is void; it does not put an end to the contract of the pledge to entitle the pawnor to recover the goods without payment of the amount thereby secured, nor does it

IAL14838 of 2024+.doc Santosh entitle the pawnor to damages. The pawnor is bound by the resale duly effected by the pawnee to third persons. However, where the pawnee has erroneously represented to the pawnor before such resales that the securities have been sold and, therefore, no longer available for redemption, the pawnee becomes liable for the value as conversion.

66. A Division Bench of the Madras High Court in S.L. Ramaswamy Chetty and Another v. M.S.A.P.L. Palaniappa Chettiar, (1929 SCC OnLine Mad 62) relying upon the decision of the Privy Council in Neikram Dobey v. Bank of Bengal (1891 SCC OnLine PC 25), opined that where the pawnee has the power to sell in default, takes over upon himself the property pledged without the authority of the pawnor by crediting its value in the account with him, this act, though an unauthorized conversion would not put an end to the contract of pledge.

67. There is one solitary judgment of the single judge of the Punjab and Haryana High Court in Dhani Ram and Sons v. The Frontier Bank Ltd. and Another, (1961) SCC OnLine Punj 81) which holds that the sale of the pawned goods by the pawnee to himself is not void, and the pawnee was held to be the legal owner of the pledged shares. This decision proceeds with the incorrect understanding of the ratio in Neikram Dobay (supra), and thus, we deem it appropriate to overrule this ratio in Dhani Ram and Sons (supra).

........

105. Regulation 58(8) entitles the pawnee to record himself as a 'beneficial owner' in place of the pawnor. This does not result in an 'actual sale'. The pawnee does not receive any money from such registration which he can adjust against the debt due. The pledge creates special rights including the right to sell the pawn to a third party and adjust the sale proceeds towards the debt in terms

IAL14838 of 2024+.doc Santosh of Section 176 of the Contract Act. The reasoning that prior notice under Section 176 of the Contract Act would interfere with transparency and certainty in the securities market and render fatal blow to the Depositories Act and the 1996 Regulations is far- fetched as it fails to notice that the right of the pawnee is to realise money on sale of the security. The objective of the pledge is not to purchase the security. Purchase by self, as held above, is conversion and does not extinguish the pledge or right of the pawnor to redeem the pledge. Equally, it may be a disincentive for both the pawnor and the pawnee in many cases, if we accept this interpretation and ratio, which would inhibit them from entering into a transaction creating a pledge. Difficulties and disputes regarding price, valuation, right to redemption etc. could invariably arise. There would also be difficulties in case the dematerialised securities are not traded as in the present case."

(emphasis supplied)

80. The Supreme Court has enunciated in clear and explicit

terms that the Contract Act does not conceive a sale of the pawn to

self and, consequently, the pawnor's right to redeem in terms of

Section 177 of the Contract Act survives till "actual sale". The

objective of the pledge is not to purchase the security. Purchase by

self is conversion and does not extinguish the pledge or the right of

the pawnor to redeem the pledge.

81. The endeavour of Mr. Kamat to distinguish the aforesaid

judgment on the ground that, in the instant case, there is an

IAL14838 of 2024+.doc Santosh independent security trustee and, thus, it cannot be said that the

pawnee has resorted to self sale, appears attractive, at the first

blush. However, the submission would warrant a judicious

scrutiny keeping in view of the substance of the matter. Absent

the intervention of security trustee, the sale clearly falls within

the dragnet of the mischief of conversion. In the case at hand, the

concomitant circumstances cannot be lost sight of. It is not the

case that Mayuresh (D1) did compete with other bidders. In fact,

upon the non-materialization of the first bid, under a fortnight,

Mayuresh (D1) offered to purchase the pledged security for a

consideration of Rs.15 Crore, by way of set off against the dues

owed by the plaintiffs to Mayuresh (D1). In such circumstances,

the second and third count of challenge to the validity of the sale

also come to the fore. In effect, the price of pledged security, as

determined by Mayuresh (D1), itself, was set off against the debt

owed by plaintiff No.1 to Mayuresh (D1). The agency of security

trustee, in the circumstances of the case, prima facie, does not

seem to have made any qualitative difference.

82. As regards the value fetched by the sale of the pledged

security, the submission of Mr. Engineer, the learned Counsel for

IAL14838 of 2024+.doc Santosh Vistra (D3) that, under the pledge agreement Vistra (D3) was not

liable to find out the market value of the pledged shares and was

entitled to sell the pledged shares at the best value available, is

required to be appreciated in the face of the contemporaneous

circumstances. Evidently, a month prior to the sale in favour of

Mayuresh (D1), an offer to purchase the pledged security for Rs.35

Crore was received. The time-lag was too short to erode the value

of the pledged security by more than half. Moreover, Vistra (D3)

prima facie does not seem to have considered whether the

consideration of Rs.15 Crore, offered by Mayuresh (D1), was

optimum and the best value available. All these issues, would

undoubtedly merit adjudication at the trial. However, the plaintiffs

have succeeded in making out a prima facie case to assail the

legality and validity of the sale in favour of Mayuresh (D1).

83. The submissions on behalf of the defendants that on account

of suppression of facts and the breach of obligations, the plaintiffs

are not entitled to any relief, in my considered view, is unworthy of

acceptance. The challenge to the sale of the pledged security by

Vistra (D3) on the three counts, noted above, stands on a

completely different footing. The taint of suppression of facts, does

IAL14838 of 2024+.doc Santosh not get attracted to the factum of sale, as such, for the challenge is

essentially to the justifiability of the action of Vistra (D3), in selling

the pledged security, and Mayuresh (D1), in purchasing the

pledged security, in its character as the real pledgee. The challenge

to the sale of pledged security on the aforesaid counts is, prima

facie, sustainable despite the failure on the part of the Plaintiffs to

make out the case that the instruments were illegal and void.

84. Does the aforesaid prima facie finding entitle the Plaintiffs to

seek redemption of the pledge, at an interim stage? The Court has

to be alive to the fact that the Plaintiffs are seeking redemption by

offering to pay the amount which they consider to be due, and not

according to the terms of the instruments. There is substance in

the submission on behalf of the defendants that the plaintiffs will

have to encounter an impediment of seeking the enforcement of

the very instruments, which were stated to be illegal and void.

85. The aforesaid consideration would indicate that the claim of

the plaintiffs that the instruments in question were got executed

without their free consent are not, prima facie, borne out by the

material on record. On the contrary, there is voluminous material

to show that the plaintiffs have acknowledged the execution of the

IAL14838 of 2024+.doc Santosh instruments and even acted upon them. The board resolutions

furnish the prelude to the due execution of the instrument. The

reporting and disclosures before the regulatory authorities,

constitute the sequel to the due execution of the instruments. In

addition, there are documents which evidence the payment of

interest in accordance with the terms of the contract between the

parties. The plaintiffs had deducted TDS on the said interest as

well. Moreover, the communications addressed by the plaintiffs on

31st August, 2023 and 5th October, 2023, adverted to above, in a

sense, constitute the acknowledgment of the liability.

86. In the face of the aforesaid material, at this stage, the Court

cannot delve into the rival claims as to the exact amount due and

payable, under the instruments. The question as to whether the

interest was payable on the agreed terms, whether the plaintiffs

had agreed to pay interest on the balance consideration at the

enhanced rate of 36% p.a., vide communication dated 26 th

November, 2020, whether the said letter dated 26 th November, 2020

is forged, as alleged, and the correctness of the various amounts

claimed to be due and payable by the plaintiffs to defendant No.1

as shown in the table (Exhibits-H and I appended to the affidavit-

IAL14838 of 2024+.doc Santosh in-reply dated 18th June, 2024), are all matters for evidence and

trial. Therefore, at this interlocutory stage, this Court would not

be justified in entertaining the prayer to direct the defendants to

accept the amount, as computed by the plaintiffs, towards the full

and final settlement of the claim of the defendants.

87. The upshot of the aforesaid consideration is that, the

plaintiffs have succeeded in making out a prima facie case as

regards the component of legality and validity of the sale of the

pledged security by Vistra (D3) in favour of Mayuresh (D1). It is

true, even if the said sale is declared to be illegal and void, the

pledge would not come to an end. However, the interest of the

plaintiffs with regard to the pledged security deserves to be

adequately protected, during the pendency of the suit, lest further

transfer of the pledged security by Mayuresh (D1) would cause

prejudice to the plaintiffs and also lead to multiplicity of the

proceedings. Therefore, a limited interim relief in terms of prayer

clause (d) (i) of IA(L)/400/2024 deserves to be granted.

88. Hence, the following order:

:ORDER:

(A) IA(L)/14838/2024 stands rejected.

IAL14838 of 2024+.doc Santosh (B) IA(L)/400/2024 stands partly allowed in terms of prayer

clause (d(i)) only in the following terms :

(i) Mayuresh (D1), its agent or any person claiming under it, is

restrained by an order of temporary injunction from

alienating, disposing of, encumbering, creating any third

party rights in or parting with possession of, the pledged

shares, till the final disposal of the suit.

(ii) Rest of the prayers in IA(L)/400/2024 stand rejected.

(iii) Costs in cause.

( N.J.JAMADAR, 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