Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Omkara Asset Reconstruction Pvt Ltd vs J C Flowers Asset Reconstruction Pvt Ltd
2025 Latest Caselaw 133 Bom

Citation : 2025 Latest Caselaw 133 Bom
Judgement Date : 6 May, 2025

Bombay High Court

Omkara Asset Reconstruction Pvt Ltd vs J C Flowers Asset Reconstruction Pvt Ltd on 6 May, 2025

Author: M.S.Karnik
Bench: M.S.Karnik
2025:BHC-OS:7579-DB


                                                                  comapl.7072-2025.odt



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

                       COMMERCIAL APPEAL (L) NO. 7072 OF 2025
                                         IN
                      INTERIM APPLICATION (L) NO. 18666 OF 2022
                                         IN
                        COMMERCIAL SUIT (L) NO. 18229 OF 2022

              Omkara Asset Reconstruction Pvt. Ltd.
              A company incorporated under the provisions
              of the Companies Act, 2013
              Having its registered office at:
              No.9, M.P. Nagar First Street,
              Kongu Nagar Extension,
              Tirupur, Tamil Nadu, India - 641607.
              And at:
              47 Floor, Kohinoor Square, N.C. Kelkar Road,
              Ram Ganesh Gadkari Chowk,
              Opp. Shiv Sena Bhavan, Dadar West,
              Mumbai - 400028                                  ... Appellant

                          Versus

              1. J.C. Flowers Asset Reconstruction Pvt. Ltd.
              A company incorporated under the provisions
              of the Companies Act, 2013
              Unit No. 203-206, 2nd Floor,
              Wing A Inspire BKC, Bandra East,
              Maharashtra, India, 400051.

              2. Sumer Radius Realty Private Limited
              A company incorporated under the provisions
              of the Companies Act, 1956,
              Having its registered address at
              220, Commerce House, 140 N.M.Nagindas Road,
              Fort, Mumbai - 400 023.

              3. Sumer Buildcorp Private Limited
              A Company incorporated under the provisions
              Of the Companies Act, 1956,
              Having its registered office at


              PMB                            1
                                                   comapl.7072-2025.odt



203, Peninsula Corporate Park, Tower No. 1,
2nd floor, G.K. Marg, Lower Parel,
Mumbai 400 013.

4. Piramal Capital and Housing Finance Limited
A company incorporated under the provisions
of the Companies Act, 1956
Having its registered office at 4th floor,
Piramal Towers, Ganpatrao Kadam Marg,
Lower Parel (West), Lower Parel,
Mumbai 400013.                                ... Respondents


                      WITH
      INTERIM APPLICATION (L) NO.7074 OF 2025
                        IN
       COMMERCIAL APPEAL (L) NO. 7072 OF 2025

Omkara Asset Reconstruction Pvt. Ltd.
A company incorporated under the provisions
of the Companies Act, 2013
Having its registered office at:
No.9, M.P. Nagar First Street,
Kongu Nagar Extension,
Tirupur, Tamil Nadu, India - 641607.
And at:
47 Floor, Kohinoor Square, N.C. Kelkar Road,
Ram Ganesh Gadkari Chowk,
Opp. Shiv Sena Bhavan, Dadar West,
Mumbai - 400028                                ... Applicant

IN THE MATTER BETWEEN :

Omkara Asset Reconstruction Pvt. Ltd.
A company incorporated under the provisions
of the Companies Act, 2013
Having its registered office at:
No.9, M.P. Nagar First Street,
Kongu Nagar Extension,
Tirupur, Tamil Nadu, India - 641607.
And at:
47 Floor, Kohinoor Square, N.C. Kelkar Road,
Ram Ganesh Gadkari Chowk,

PMB                           2
                                                     comapl.7072-2025.odt



Opp. Shiv Sena Bhavan, Dadar West,
Mumbai - 400028                                  ... Appellant

           Versus

1. J.C. Flowers Asset Reconstruction Pvt. Ltd.
A company incorporated under the provisions
of the Companies Act, 2013
Unit No. 203-206, 2nd Floor,
Wing A Inspire BKC, Bandra East,
Maharashtra, India, 400051.

2. Sumer Radius Realty Private Limited
A company incorporated under the provisions
of the Companies Act, 1956,
Having its registered address at
220, Commerce House, 140 N.M.Nagindas Road,
Fort, Mumbai - 400 023.

3. Sumer Buildcorp Private Limited
A Company incorporated under the provisions
Of the Companies Act, 1956,
Having its registered office at
203, Peninsula Corporate Park, Tower No. 1,
2nd floor, G.K. Marg, Lower Parel,
Mumbai 400 013.

4. Piramal Capital and Housing Finance Limited
A company incorporated under the provisions
of the Companies Act, 1956
Having its registered office at 4th floor,
Piramal Towers, Ganpatrao Kadam Marg,
Lower Parel (West), Lower Parel,
Mumbai 400013.                                ... Respondents

                              ****
Mr. Venkatesh Dhond, Senior Advocate a/w Mr. Karl Tamboly,
Mr. Ryan D'souza, Mr. Zaid Mansuri i/b. DSK Legal, for the
Applicant/original Appellant.

Mr. Pradeep Sancheti, Senior Advocate a/w Mr. Rohan Savant,
Mr. Vinod Kothari, Ms. Mitali Shahane, Mr. Kshitij Parekh
i/b. M/s. Apex Law Partners, for Respondent No.1.

PMB                            3
                                                        comapl.7072-2025.odt



Mr. Ankit Lohia a/w Mr. Viraj Bansod i/b. Mr. Tushar Goradia,
for Respondent No.3.

                                 ****

                     CORAM : ALOK ARADHE, CJ &
                             M.S.KARNIK, J.

            RESERVED ON : 25th APRIL, 2025
        PRONOUNCED ON : 6th MAY 2025

JUDGMENT (PER M.S.KARNIK, J.) :

1. The Respondent No.1-original Plantiff - J.C. Flowers

Asset Reconstruction Pvt. Ltd. ("J.C. Flowers" for short) filed a

Commercial Suit in this Court for a declaration that J.C.

Flowers is the exclusive charge holder/mortgagee with regard

to the suit property. A further declaration is

sought that the deeds of simple mortgage dated 30 th July

2018 in favour of Appellant - Omkara Asset Reconstruction

Pvt. Ltd. - original defendant No.5 are void and illegal and for

taking all necessary steps to cancel the deeds of simple

mortgage dated 30th July 2018. In the suit J.C. Flowers

prayed for a direction to Respondent No.4 - Piramal Capital

and Housing Finance Limited ("Piramal Capital" for

short) - original defendant No.1 to deposit the mortgage

deeds with the Trial Court. Further, a direction was sought to

comapl.7072-2025.odt

Piramal Capital to disclose on oath, any rights created in

favour of third parties in respect of the suit property. The

directions were also sought from Respondent No.2 - Sumer

Radius Realty Private Limited ("Sumer Radius" for short)-

original defendant No.2 and Respondent No.3 - Sumer

Buildcorp Private Limited ("Sumer Buildcorp" for short) -

original defendant No.3 to disclose on oath third party rights

created in the Suit property. An injunction is sought against

Omkara Asset Reconstruction Pvt. Ltd. ("Omkara Asset" for

short) and Piramal Capital from acting on or relying on the

subject mortgage deeds. Further, directions to Respondent

No.2 - Sumer Radius and Piramal Capital are sought to

disclose on oath amounts received out of receivables from the

Suit property.

2. The property comprises of land parcels at

Santacruz and at Bandra village known as 'Ghia Compound'

described at Exhibit-A to the Suit.

3. The learned Single Judge by the impugned order

dated 12th February 2025 granted the following interim

reliefs :-

comapl.7072-2025.odt

"(i) The Interim Application (L) No. 18666 of 2022 is allowed in terms of prayer clauses (a) and (d) which read thus, viz.

a) Pending the present Suit, this Hon'ble Court be pleased to order and direct Defendant No. 1 and Defendant No.5 to deposit Registered Deeds of simple Mortgage dated 30 July 2018 (Exhibits "B" and "C") in respect of Suit Properties with Prothonotary and Senior Master of this Honb'le Court:

d) Pending the present Suit, this Hon'ble Court be pleased to order and direct injunction on Defendant No. 1 and Defendant No.5 and their respective agents, servants, officers or any person or persons claiming by, through or under each or any one of them from in any manner acting on or relying upon the Deeds of Simple Mortgage dated 30th July 2018 (Exhibit B and C) in respect of Suit properties without obtaining consent of the Applicant;

(ii) It is made clear that this Order is passed only in facts of the present case and it shall be operative only against parties to the present Suit.

(iii) It is made clear that the observations made in this Order are prima facie and shall not affect the parties while dealing with the captioned Suit."

4. Aggrieved by the interim order passed by the

learned Single Judge, this Appeal is filed by Omkara Asset.

Assailing the findings on the basis of which the interim order

was made, Mr. Dhond, learned Senior Advocate placed the

following facts for our consideration which need to be stated

comapl.7072-2025.odt

to appreciate the controversy. It is the case of J.C. Flowers in

the plaint that Sumer Radius approached Yes Bank Limited

("Yes Bank" for short), the predecessor of J.C. Flowers for a

loan of Rs.350,00,00,000/- sometime in January 2016. By a

sanction letter dated 28th January 2016 Yes Bank sanctioned a

loan of Rs.350,00,00,000/- in favour of Sumer Radius. This

was granted on the condition that a mortgage would be

created in respect of the Suit property to secure the

repayment. Yes Bank and Sumer Radius entered into a loan

agreement for a facility of Rs.350,00,00,000/- [Term Loan

("TL1" for short)] on 29th January 2016. In order to secure the

TL1, Sumer Radius as borrower, Sumer Buildcorp as

mortgagor and Radius Estate Projects Pvt. Ltd. ("REPPL" for

short) as confirming party executed a deed of mortgage with

respect to their Santacruz property (forming part of the suit

property).

5. Sumer Radius approached Yes Bank in March 2016

for a further loan of Rs.3,50,00,00,000/-. By a sanction letter

dated 31st March 2016, two additional term loan facility of

Rs.111,00,00,000-/ ("TL2") and Rs.239,00,00,000/- ("TL3)

aggregating to Rs.350,00,00,000/- were granted in favour of

comapl.7072-2025.odt

Sumer Radius. In order to secure TL2 and TL3, Sumer Radius

as a borrower, Sumer Buildcorp as mortgagor and REPPL as

confirming party executed a deed of mortgage with respect to

the Santacruz property in Yes Bank's favour. Clause 5 of this

mortgage deed is identical to Clause 5 of the earlier mortgage

deed.

6. Yes Bank granted a loan of Rs.205,00,00,000/- on

24th March 2017 to one Raghuleela Builders (Raghuleela was

impleaded as defendant No.4 to the captioned Suit but

subsequently dropped by J.C. Flowers). Sumer Radius, Sumer

Buildcorp and REPPL executed supplemental deeds of

mortgage on 6th February 2018 in favour of the trustee acting

on behalf of Yes Bank and created a mortgage over the 'Ghia

Compound' property. Thus, as on 6th February 2018, the

entire Suit property was mortgaged in favour of J.C. Flowers.

7. One of the promoter groups of Sumer Radius viz.

the Radius Group, sent email to Yes Bank on 27 th July 2018

stating that Sumer Radius wished to close the loan facilities

with Yes Bank and requested for a conditional NOC in respect

comapl.7072-2025.odt

of all the loan facilities. Piramal Capital (which was then

known as Dewan Housing Finance Corporation Limited) issued

sanction letters in respect of two loans on 27 th July 2018 viz.

(i) Loan of Rs.1100 Cr. to REPPL, (ii) Loan of Rs.900 Cr. to

Sumer Radius. On 30th July 2018 Piramal Capital entered into

two loan agreements with the borrowers therein i.e. REPPL

and Sumer Radius in respect of the aforesaid sanctioned

loans. To secure the loans advanced by Piramal Capital to

Sumer Radius and REPPL respectively, the following mortgage

deeds were executed :

(i) Mortgage deed by REPPL, Sumer Radius, Sumer

Buildcorp (all as mortgagors) in favour of Piramal Capital

creating a mortgage over the Suit property on 30 th July

2018.

(ii) On 30th July 2018 a second mortgage deed in favour of

Piramal Capital in respect of the loan of Rs. 900 Crs.

creating a mortgage over the Suit property.

8. On 31st July 2018 Yes Bank issued a conditional

NOC to Sumer Radius and Raghuleela for release of charge

over the Suit property subject to receipt of its outstanding

dues on or before 10th August 2018. This NOC was issued on a

comapl.7072-2025.odt

conditional basis subject to receipt of all amounts due to Yes

Bank. The NOC also stated that in the case the conditions in

the NOC are not complied with on or before 10 th August 2018,

the NOC shall stand revoked. Piramal Capital disbursed an

amount of Rs.1100 Cr. to REPPL on 31st July 2018. Piramal

Capital disbursed an amount of Rs.439.25 Cr. to Sumer Radius

between 30th July 2018 to 1st July 2019 over 7 tranches.

9. According to J.C. Flowers, Sumer Radius defaulted

in making payments of the outstanding dues to Yes Bank.

Owing to such non-payment, Yes Bank issued a loan recall

notice in respect of TL1, TL 2 and TL3 on 24 th July 2019. Yes

Bank issued a notice under Section 13(2) of the SARFAESI Act

on 29th July 2019 in respect of the property. Yes bank

withdrew the NOC dated 31st July 2018 on 2nd August 2019.

The National Company Law Tribunal, Mumbai ("NCLT") passed

an order on 6th September 2021 admitting REPPL into

corporate insolvency resolution process. Yes Bank addressed a

letter to the Ministry of Corporate Affairs on 18 th February

2022 requesting it to cancel Piramal Capital's charge on the

Suit property. Yes Bank filed an Interlocutory Application

comapl.7072-2025.odt

dated 17th May 2022 being Interim Application No.1367 of

2022 before the NCLT, Mumbai in the CIRP of REPPL seeking

similar relief as in the Interim Application filed by J.C.

Flowers.

10. On 7th June 2022 Yes Bank filed the present Suit.

By an Assignment Agreement dated 16 th December 2022, the

loans advanced by Yes Bank to Sumer Radius were assigned

in favour of J.C. Flowers-the plaintiff. By and under an

Assignment Agreement dated 30th June 2023, the loans

advanced by Piramal Capital to REPPL and Sumer Radius,

along with all corresponding security (including the rights of

Piramal Capital under the deeds of simple mortgage) were

assigned in favour of the Appellant - Omkara Asset. By an

order dated 20th February 2024, this Court permitted Yes Bank

to be substituted by J.C. Flowers. By the same order Omkara

Asset was added as a party to the Suit.

11. The NCLT passed an order dated 7 th August 2024

dismissing Interim Application No.1367 of 2022 filed by Yes

Bank. J.C. Flowers filed Appeal No.1804 of 2024 before the

NCLAT challenging the aforesaid order dated 7th August 2024.

comapl.7072-2025.odt

12. Mr. Dhond, learned Senior Advocate for the

Appellant - Omkara Asset submits that the relief prayed for

cancellation of the mortgage deeds dated 31 st July 2018 was

dropped pursuant to an amendment made in the Plaint.

Learned Senior Advocate relying on Section 31 of the Specific

Relief Act, 1963 submitted that it is only when the twin

conditions of Section 31 is satisfied, that the Court may, in its

discretion order for it to be cancelled. In his submission, the

relief seeking cancellation of a written instrument is a

discretionary relief and not a mandatory one. Learned Senior

Advocate submitted that the aforesaid twin conditions are not

met and neither has J.C. Flowers made out a case for exercise

of the discretion.

13. Learned Senior Advocate then placed reliance on

Section 34 of the Specific Relief Act, 1963 to submit that the

grant of a declaratory relief in the nature as sought in the

captioned Suit is also a discretionary relief. As the twin test

under Section 31 is not met, therefore, it is the submission of

learned Senior Advocate that for an agreement to be

considered as a void agreement, it should qualify as an

comapl.7072-2025.odt

agreement which is not enforceable by law. According to

learned Senior Advocate, the learned Single Judge committed

an error in holding that the mortgage deeds were voidable at

the instance of J.C. Flowers as the said mortgaged deeds are

not agreements and hence cannot be enforceable by law.

14. Learned Senior Advocate submitted that the entire

basis for J.C. Flowers case is in the teeth of Clause 5 of

the two mortgage deeds executed in favour of Yes Bank.

He submits that Clause 5 stipulates that no mortgage deed

can be executed by the mortgagors without the prior written

consent of Yes Bank and that any mortgage entered into "in

violation of this deed, shall be subject to the present

mortgage/charge created in favour of the mortgagee under

this deed, and the mortgage/charge created in terms of this

deed shall in all circumstances rank superior." Learned Senior

Advocate submitted that from Clause 5 it is clear that the two

mortgage deeds in Yes Bank's favour provides for the

consequence of a subsequent mortgage created without

obtaining Yes Bank's NOC, namely such mortgage will rank

inferior to that of the Respondent No.1. This per force means

that the subsequent mortgage is in existence and in force for

comapl.7072-2025.odt

it to rank inferior to J.C. Flowers mortgage. The emphasis of

learned Senior Advocate's contention is that if the mortgage

deed is to be treated as void/legally unenforceable then the

language of the last part of Clause 5 quoted above would be

rendered superfluous. The submission is that an interpretation

which renders some words/a phrase of the contract otiose is

legally impermissible. According to learned Senior Advocate,

the learned Single Judge erred in holding that the mortgage

deeds were voidable at the instance of Respondent No.1, as

such a finding would be completed contrary to the terms of

Clause 5 of the Yes Bank's mortgage deeds and would

therefore amount to rewriting the contract which is wholly

impermissible. In fact a proper reading of Clause 5 makes it

clear that the mortgage deeds dated 30 th July 2018 in favour

of Piramal Capital are enforceable. Learned Senior Advocate

then placed reliance on Section 48 of the Transfer of Property

Act, 1882 which provides for priority of rights created by

transfer. According to him the provisions of Section 48 makes

it clear that not only the mortgage is enforceable under law,

but there is a specific recognition of such subsequent rights

and a manner provided for the way such rights are to be

comapl.7072-2025.odt

exercised. It is therefore submitted that the first condition of

Section 31 of the Specific Relief Act, 1963 itself is not satisfied

and hence Section 31 is not attracted.

15. Learned Senior Advocate relied upon the decision

in Deccan Paper Mills Company Limited vs. Regency

Mahavir Properties and others1 in paragraph 19 which sets

out the test to be applied for cancellation of the document.

It is further submitted that the decision relied upon by J.C.

Flowers in Bikram Chatterji and others vs. Union of India

and others2 is distinguishable on facts. Learned Senior

Advocate placed reliance on the decision of the Allahabad High

Court in Mata Din Kasodhan vs. Kazim Husain and

another3, wherein a Full Bench held that the transfer by a

mortgagor in breach of a condition against alienation is valid,

except in so far as it does not encroach upon the right of the

mortgagee to realise the security. Mr. Dhond therefore

submits that J.C. Flowers cannot be aggrieved by the fact that

the mortgage in favour Omkara Asset will be treated

subservient to that of J.C. Flowers. It is further submitted

that J.C. Flowers has not dealt with the jurisdictional 1 (2021) 4 SCC 786 2 (2019) 19 SCC 161 3 ILR (1891) 13 ALL 432 (FB)

comapl.7072-2025.odt

arguments on exclusive jurisdiction to decide the question of

priorities vesting solely with the NCLT. J.C. Flowers entire

case proceeds on the basis that the injury caused to them will

ensue after Sumer Radius and Sumer Buildcorp are admitted

into CIRP and according to learned Senior Advocate this is all

the more reason why the jurisdictional interdiction under

Section 60(5)(c) of the Insolvency and Bankruptcy Code will

wholly apply. Learned Senior Advocate submitted that in fact,

J.C. Flowers has taken this very position in its own Appeal

filed before the NCLT and therefore also the learned Single

Judge ought not to have granted interim reliefs in favour of

J.C. Flowers. Mr. Dhond also relied upon the decision of Kanti

Ram and others vs. Kutubuddin Mahomed and others4.

16. Mr. Sancheti, learned Senior Advocate for J.C.

Flowers, on the other hand invited our attention to the

findings of learned Single Judge, in support of his

submissions. Our attention is invited to the relevant

pleadings in the Plaint, relevant documents and the findings in

the impugned order to submit that the discretion exercised by

the learned Single Judge in granting the interim reliefs is not

4 (1895) ILR 22 CAL 33

comapl.7072-2025.odt

arbitrary, capricious or perverse to warrant an intervention in

the appellate jurisdiction of this Court.

17. We have heard learned Senior Advocate for the

parties at length. Let us first notice the relevant observations

of the learned Single Judge. According to the learned Single

Judge, the deeds of simple mortgage were executed prior to

the conditional NOC issued by Yes Bank and for a subsequent

mortgage to have come into existence, NOC from Yes Bank

was a mandatory requirement. Section 48 of the Transfer of

Property Act, 1882 did not apply as it pre-supposes that a

mortgage created subsequently is a validly created mortgage.

The deeds of simple mortgage were created in violation of Yes

Bank's mortgage deed and therefore voidable at the instance

of J.C. Flowers.

18. The subsequent mortgage created in favour of

Omkara Asset is not subservient to that of J.C. Flowers but

voidable at the instance of J.C. Flowers as that would be

directly contrary to Clause 13(d) and 10(B) of the Schedule-I

of J.C. Flowers mortgage deed. The deeds of simple mortgage

itself state that the mortgage properties were free from any

prior charge.

comapl.7072-2025.odt

19. The learned Single Judge rejected the contention of

Omkara Asset that by virtue of Clause 5 of J.C. Flowers

mortgage, any subsequent mortgage without J.C. Flowers

NOC would not be void but merely be subservient to J.C.

Flowers mortgage.

20. The learned Single Judge observed that J.C.

Flowers mortgage unequivocally sets out that it is the first and

exclusive charge holder in respect of the Suit properties. The

learned Single Judge held that J.C. Flowers has demonstrated

how its rights as exclusive charge holder under the provisions

of SARFAESI Act and IBC would be entirely lost/defeated if

Piramal Capital and/or Omkara Asset were to be considered as

second charge holders. The learned Single Judge was of the

opinion that the impugned mortgages had been created

contrary to J.C. Flowers mortgage and are thus invalid in the

eyes of law. The learned Single Judge was of the opinion that

permitting Piramal Capital or Omkara Asset to assert any right

under the impugned mortgages which would in any manner

impinge upon J.C. Flowers exclusive first charge would

amount to putting a premium on dishonesty.

comapl.7072-2025.odt

21. The learned Single Judge has held the contention

of Omkara Asset that "the plaintiff have conceded/accepted

that it would be the NCLT which would have jurisdiction to

decide the issue of priority and validity of the impugned

mortgages in view of Section 60(5) of the IBC, since J.C.

Flowers has filed an Appeal from Order dated 7 th August 2024

passed in Interim Application No.1367 of 2022 in Company

Petition No.380 of 2021 in which J.C. Flowers has inter alia

stated that NCLT has jurisdiction under Section 60(5) of IBC

to adjudicate upon the issue of validity and legality of the

charge" is misconceived. The reasoning of the learned Single

Judge is that as on the date of the passing of the order there

was no IBC proceedings admitted against the defendant No.2

- Sumer Radius and defendant No.3 - Sumer Buildcorp.

Learned Single Judge then held that the issue in the present

Suit is to the very legality of the impugned mortgages and

also a declaration that the same are void and illegal. Learned

Single Judge further observed that any application under

Section 60(5) of the IBC would deal with the priority of charge

and not the very legality of the impugned mortgage itself. It is

in these circumstances the learned Single Judge held that

comapl.7072-2025.odt

these reliefs would squarely fall within the purview of the

jurisdiction of this Court.

22. Before proceeding to test the order of the learned

Single Judge, we must bear in mind the well settled principles

laid down regarding the scope of an Appeal under Section 13

of the Commercial Courts Act against an order granting

injunction. The scope of an appeal from an order has already

been delineated by the Supreme Court in Wander Limited

vs. Antox India Pvt. Ltd.5, Shyam Sel and Power Limited

and another vs. Shyam Steel Industries Limited 6 and

Ramakant Ambalal Choksi vs. Harish Ambalal Choksi

and others7. We may also refer to a Full Bench decision in

UTO Nederland B. V. & Anr. vs. Tilaknagar Industries Ltd. of

this Court dated 28th April 2025 in Appeal No.66 of 2012.

In view of the enunciation of law by Supreme Court, the

Appellate Court will not interfere with exercise of discretion of

Court of first instance and substitute its own discretion except

where the discretion has been shown to have been exercised

arbitrarily or capriciously or perversely or where the Court had

5 1990 (supp) SCC 727 6 (2023) 1 SCC 634 7 2024 SCC OnLine SC 3538

comapl.7072-2025.odt

ignored the settled principles of law regulating grant or refusal

of interlocutory injunctions.

23. It is thus seen that J.C. Flowers issued conditional

NOC on 31st July 2018 to release the mortgage properties

subject to the repayment of outstanding loans. The NOC was

valid upto 10th August 2018 and it was further provided that

it would stand revoked if the conditions mentioned therein

were not complied with. Without waiting for the NOC and

without repaying the outstanding loans due to J.C. Flowers, a

day prior to the conditional NOC, on 30 th July 2018 deeds of

mortgage were executed by Sumer Radius and Sumer

Buildcorp in favour of Piramal Capital (predecessors of

Omkara Asset). The mortgage deed contains clauses to the

effect that the mortgagee was the sole and exclusive charge

holder of the subject properties. This mortgage document was

not disclosed to J.C. Flowers by Sumer Radius and Sumer

Buildcorp. As Sumer Radius and Sumer Buildcorp committed

defaults, J.C. Flowers issued a recall notice dated 24 th July

2019 and also issued notices under Section 13(2) of the

SARFAESI Act. Sometime in August 2019, upon taking search

comapl.7072-2025.odt

of ROC records, J.C. Flowers came across the impugned deeds

of simple mortgage dated 30th July 2018 for financial facilities

of Rs.2000 Crores approximately. The impugned mortgage

deeds of the Suit property are in violation of the terms of the

prior mortgage in favour of J.C. Flowers. It is the submission

of learned Senior Advocate Mr. Dhond that Clause 5 of the

mortgage deed be interpreted in a manner whereby Omkara

Asset should be treated as second charge holder having

regard to the last sentence of Clause 5. Clause 5 of the

mortgage deed reads thus :-

"5. DEALINGS WITH RESPECT TO THE MORTGAGED PROPERTIES :

The Mortgaged Properties shall be specifically appropriated in the charge and mortgage and lien created under this Deed and the Mortgagor shall not sell, transfer, lease out, assign, dispose of or otherwise part with the Mortgaged Properties or any part thereof, or deal with the same or create or suffer any mortgage, charge, lien or other encumbrance on the Mortgaged Properties, without the prior written consent of the Mortgagee. Any mortgage/ charge created hereafter by the Mortgagor on the Mortgaged Properties, in violation of this Deed, shall be subject to the present mortgage/charge created in favour of the Mortgagee under this Deed, and the mortgage/ charge created in terms of this Deed shall in all circumstances rank superior."

(emphasis supplied)

24. It is well settled that the mortgage document must

be read as a whole and must be construed in a manner so as

comapl.7072-2025.odt

not to render any part thereof nugatory or otiose. The

decision in Life Insurance Corporation of India and

another vs. Dharam Vir Anand8 and Radha Sundar Dutta

vs. Mohd. Jahadur Rahim and others 9 is in support of the

proposition. We agree with learned Senior Advocate

Mr. Sancheti appearing for J.C. Flowers that the earlier part of

Clause 5 ought to be given effect to, as a disposition once

made cannot be taken away by a later clause/part. In the

present case the mortgage deed needs to be interpreted

against Sumer Radius and Sumer Buildcorp and in favour of

J.C. Flowers. It is pertinent to note that the sanction letter

and loan agreement mandated that Sumer Radius and Sumer

Buildcorp were not to create any mortgage or charge without

consent of J.C. Flowers. Clause 13(d) of the deed of mortgage

stipulates "not to create any mortgage or encumbrance over

the mortgage property in favour of any person except as

permitted under the financing documents."

25. We find force in the submission of learned Senior

Advocate Mr. Sancheti that the mortgage in favour of Omkara

8 (1998) 7 SCC 348 9 AIR 1959 SC 24

comapl.7072-2025.odt

Asset violates Section 6(h) of the Transfer of Property Act

read with Section 23 of the Indian Contract Act. J.C. Flowers

has filed a Suit invoking the provisions of Section 31 of the

Specific Relief Act on the ground that the subsequent

mortgage is void/voidable and that it has reasonable

apprehension that such instrument may cause it serious

injury. The apprehension of injury to J.C. Flowers is clearly

demonstrated by the fact that under the IB proceedings all

the financial creditors who claim to be secured financial

creditors are treated at par, i.e. no priority is accorded on the

basis of first and second charge in terms of entitlement under

Resolution Plan approved by CoC/NCLT. Moreover, NCLT in IB

proceedings may not be in a position to adjudge the invalidity

of the subsequent mortgage and hence we find force in the

submission of Mr. Sancheti that in such circumstances the

position of J.C. Flowers as sole and exclusive charge holder

would clearly be compromised.

26. The impugned mortgage in favour of Omkara Asset

is clearly contrary to the terms of the prior mortgage

inasmuch as it purports to grant exclusive first charge in

favour of Omkara Asset as mentioned in Clause 2 and Clause

comapl.7072-2025.odt

3 of the impugned deed of mortgage. In the facts of the

present case J.C. Flowers has prima facie made out a case

that the essential condition about the instrument being void or

voidable against J.C. Flowers and that J.C. Flowers reasonably

apprehends serious injury by the instrument being left

outstanding are met.

27. Let us briefly refer to the relevant clauses from the

financing documents. The sanction letter dated 28th January

2016 provides that so long as the facilities or any sum

thereunder are outstanding, Sumer Radius and Sumer

Buildcorp shall not create or allow to exist any encumbrance

or security over assets specifically charged to J.C. Flowers

without its prior written consent. The loan agreement dated

29th January 2016 stipulates the following representations and

warranties :-

"3. REPRESENTATIONS AND WARRANTIES

(a) Special Terms and Conditions: The Borrower agrees that the Facilities hereby granted shall also be subject to the Borrower providing the special representations and warranties and agreeing/complying with the conditions as specified in the Facility Letter and other Transaction Documents.

           (i)         Good Title:

           (i)    The Borrower possesses or shall possess valid,

right and marketable title and interest over the Assets

comapl.7072-2025.odt

and revenues of the Borrower on which it grants or purports to grant security interests) pursuant to the Security Documents, in each case free and clear of any security interest (other than those permitted by the Bank) and further confirms that the security interest(s) created or expressed to be created by the Security Documents is and shall be valid and enforceable.

Further, the Borrower shall not, hereafter, encumber any of its Assets or part thereof (including uncalled share capital or any part thereof) without the prior written consent of the Bank nor do or allow anything to be done that may prejudice the Security created in favour of the Bank/Person acting on behalf of the Bank."

28. The Recital B in the deed of mortgage dated

9th February 2018 reads thus :-

"(B) One of the conditions of the Term Loan Agreement is that the Facilities together with all interest, Additional Interest, Default Interest, commission, costs, charges, expenses and all other monies including any increase as a result of revaluation/devaluation/fluctuation or otherwise in the rates of exchange of foreign currencies. if any, involved, whatsoever stipulated in or due and payable by the Mortgagor under the Term Loan Agreement and/or the other Financing documents shall be secured, inter alia, by a charge on the Mortgaged Properties .... in terms of the provisions act out in Schedule I hereto."

29. Then the clause regarding the dealings with

respect to the mortgaged properties provides that "The

Mortgaged Properties shall be specifically appropriated in the

charge and Mortgage and lien created under this Deed and

the Mortgagor shall not sell, transfer, lease out, assign,

dispose of or otherwise part with the Mortgaged Properties or

any part thereof, or deal with the same or create or suffer any

comapl.7072-2025.odt

mortgage, charge, lien or other encumbrance on the

Mortgaged Properties, without the prior written consent of the

Mortgagee. Any mortgage/ charge created hereafter by the

Mortgagor on the Mortgaged Properties, in violation of this

Deed, shall be subject to the present mortgage/charge

created in favour of the Mortgagee under this Deed, and the

mortgage/ charge created in terms of this Deed shall in all

circumstances rank superior."

30. It is also material to refer to the provisions relating

to floating charge which reads thus :-

"10(B). PROVISIONS RELATING TO FLOATING CHARGE

(iii) ..... FURTHER THAT, the Mortgagor shall not create or suffer any lien on the Mortgaged Properties set out in paragraph 10(A)(iv) of this Schedule I or any part thereof except with the specific written approval of the Mortgagee. Any subsequent fixed or floating charge created by the Mortgagor, in violation of this Deed, shall under no circumstances rank superior to the charge created by the Mortgagor in favour of the Mortgagee under this Deed. Further, upon creation of any charge in violation of this Deed, the charge created under this Deed shall crystallize and shall have priority over any and all other charges created in violation of this Deed.

31. It is also relevant to note that the mortgagor had

undertaken as under :-

"13. UNDERTAKINGS

(d) not create any mortgages, charges and encumbrances over the Mortgaged Properties in favour of any person except which are expressly permitted to

comapl.7072-2025.odt

be created under the Financing Documents and as are disclosed to the Secured Parties in writing."

32. It would also be significant to notice the relevant

clause in the sanction letter dated 27 th July 2018 issued by

DLFH i.e. the predecessor of the Omkara Asset. The following

clauses relevant which read as under :-

"2. The borrower has to arrange-for the conditional NOC for creation of exclusive charge in favour of DHFL w.r.t the facilities availed against the security of Avenue 54 from the respective lenders;

4. The borrower w.r.t the existing facilities proposed to be taken over by DHFL has to comply with the following conditions-

a) Procure and submit Original No Dues Certificate from the respective Lenders within 2 working days from date of closure of the respective facilities;

b) Release of charge of the existing lenders within 2 working days from the date of closure of the loan availed;

c) deposit the Original Title deeds with DHFL within 7 working days from the date of closure of respective loan accounts.

5. The Borrower within 7 working days from the date of closure of all the facilities availed from YES Bank Ltd against the Avenue 54, has to execute the conveyance deed for plot #1 with SBPL for acquisition of 100% land and rights on the project Avenue 54."

33. Now let us briefly refer to the decision relied upon

by the learned counsel. In Bikram Chatterji and others (supra)

Their Lordships observed in paragraph 85 that "In order to

create a mortgage, it was necessary to obtain clear NOC in

comapl.7072-2025.odt

order to create effective mortgage deed. As that has not been

done so far, no mortgage in the eye of the law has been

created in favour of the bank. It was not open to the bankers

to mortgage the land in view of the conditional permission to

create mortgage, the mortgage created in violation of

condition cannot be said to be effective in accordance with law

as the land was owned by the authorities concerned and the

lessees had right to mortgage only subject to fulfilment of

conditions imposed by the lessor/authorities." In Radha

Sundar Dutta (supra) the Supreme Court held that if two

constructions of a document are admissible, one which would

give effect to all the clauses therein would be adopted as

opposed to the construction which would render one or more

of the clauses nugatory. In Sahebzada Mohammad

Kamgarh Shah vs. Jagdish Chandra Deo Dhabal Deb and

others10 it was held that in the event, two clauses or two

parts of the same clause are irreconcilable, the earlier clause

will prevail, i.e. the earlier clause will not be allowed to be cut

down by a later clause. In the case of ambiguity, the

document has to be interpreted strictly against the grantor

and in favour of the grantee. Deccan Paper Mills Company

10 AIR 1960 SC 953

comapl.7072-2025.odt

Limited (supra) is relied upon for the proposition as to the

declaration that a document is void or voidable and its

cancellation can be sought if the document can be a source of

potential mischief. The jurisdiction under section 31 is a

protective or a preventive one and the principle of the relief is

the same as in quia timet actions. In Zarina Siddiqui vs. A.

Ramalingam11 the Supreme Court held that the Court would

exercise discretion judiciously and in accordance with sound

and reasonable judicial principles and not in an arbitrary

manner. The conduct of the respondent is a relevant factor.

34. The arguments of Mr. Dhond that having regard to

the last sentence in Clause 5, Omkara Asset is entitled to a

second charge, undoubtedly is attractive. However, we

cannot overlook the facts of the present case and the conduct

of Sumer as well the conduct on the part of Omkara Asset in

seeking the deeds of mortgage executed even prior to the

issuance of conditional NOC of Yes Bank. The huge loans of

Yes Bank were not repaid. The loan account was not closed.

The NOC of Yes Bank was a conditional one. It appears that

mortgage deeds were executed by Omkara Asset hurriedly.

11 (2015) 1 SCC 705

comapl.7072-2025.odt

In the light of the various clauses referred to hereinbefore, it

is obvious that the impugned mortgage deeds without a clear

NOC from Yes Bank cannot be a mortgage in the eye of law.

It was not open for Sumer to create a mortgage in favour of

Omkara Asset. The conduct of Sumer is dishonest. The claim

of J. C. Flowers cannot be defeated in such a manner.

The provisions of law cannot be read in the given facts which

would virtually amount to putting a premium on a dishonest

transaction by holding that Omkara Asset still is entitled to a

second charge.

35. We are, therefore, satisfied with the manner in

which the discretion is exercised by the learned Single Judge

in the facts of the present case which cannot be said to

arbitrary, capricious or perverse to warrant interference in the

Appeal.

36. We therefore do not find any merit in this Appeal.

The Appeal is dismissed. Interim Application (L) No.7074 of

2025 is disposed of.

                             (M.S.KARNIK, J.)                      (CHIEF JUSTICE)

Signed by: Pradnya Bhogale
Designation: PA To Honourable Judge

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

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

 
 
Latestlaws Newsletter