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

Shree Lalit Fabrics Pvt. Ltd. vs Shree Khodiyar Textiles Mills Pvt.Ltd.
2025 Latest Caselaw 7775 Bom

Citation : 2025 Latest Caselaw 7775 Bom
Judgement Date : 20 November, 2025

Bombay High Court

Shree Lalit Fabrics Pvt. Ltd. vs Shree Khodiyar Textiles Mills Pvt.Ltd. on 20 November, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                       904. IAL 35929-25 in S 316-94 @Connected Matters.doc


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

                  INTERIM APPLICATION (L) NO. 35929 OF 2025
                                     IN
                            SUIT NO. 316 OF 1994

 Shree Lalit Fabrics Pvt. Ltd.                     ...Applicant
 In the matter between
 Shree Khodiyar Textiles Mills Pvt. Ltd.           ...Plaintiff
              V/s.
 Shree Lalit Fabrics Pvt. Ltd.                     ...Defendant
                                 WITH
                INTERIM APPLICATION NO. 7073 OF 2025
                                 WITH
                INTERIM APPLICATION NO. 7072 OF 2025

 Mr.Akash Rebello with Mr. Premlal Krishnan, Mr. Nadeem Shama, Ms.
 Rehmat Lokhandwla and Mr. Siddharth Seshadri i/b Pan India Legal
 Services LLP for the Applicant.

                           CORAM   :          ABHAY AHUJA, J.
                           DATE    :          20th NOVEMBER, 2025
 P.C. :
 Interim Application No. 7072 of 2025

1. This Interim Application seeks a stay on the effect and operation

of the exparte judgment dated 21st April, 2014 and the decree dated 9th

April, 2018 passed by this Court in Suit No. 316 of 1994.

2. Mr. Rebello, learned Counsel appearing for the Applicant submits

that in fact this Interim Application has been filed seeking orders of this

Court pending the hearing of the Interim Application (L) No. 35929 of

2025 seeking setting aside of the exparte judgment dated 21 st April,

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

2014 and the decree dated 9th April, 2018 under Order IX Rule 13 of

the Code of Civil Procedure, 1908 (the "CPC").

3. Mr. Rebello submits that the urgency in the matter has arisen in

view of the fact that the auction with respect to the Applicant's

property situate at Grace Gardens, Faridabad, admeasuring 5078.12 sq.

yards, Revenue estate of Mouja Mewla, Maharajpur, Faridabad amongst

other properties, which had been attached by the Executing Court is to

be put up for auction on 24 th November, 2025. Mr. Rebello submits that

the exparte judgment dated 21 st April, 2014 and the decree dated 9 th

April, 2018 ought to be set aside in view of the following two grounds:-

(i) that no writ of summons has ever been received by the Applicant at

any of its addresses be it the registered office or the factory or the sales

office, although the judgment records that the Applicant was duly

served. Mr. Rebello points out that the registered office of the Applicant

is and has been the M/s Shree Lalit Fabrics Pvt. Ltd. 13-6, Delhi

Mathura Road, Faridabad (Haryana) and the sales office at 13/6, Delhi

Mathura Road, Faridabad, Haryana, sector address being Banquet

Premises, Plot No. 17, Sector 27B, Delhi Mathura Road, Faridabad,

Haryana-121003.

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

(a) Drawing this Court's attention to the address of the Applicant viz.

the Defendant in Suit No. 316 of 1994 from a copy of the certified copy

of the Plaint in the said Suit, Mr. Rebello submits that although it has

been stated in the impugned judgment that writ of summons has been

served, the same was not served on the Applicant/Defendant in as

much as the address in the cause title of the Plaint as well as in the

exparte judgment is 13/66, Delhi Mathura Road and not 13/6, Delhi

Mathura Road. Mr. Rebello submits that the legal notice that was sent

to the Applicant/Defendant by the Plaintiff by registered post on 28 th

June, 1993, which was received by the Applicant/Defendant clearly

indicates the address of the Applicant/Defendant as 13/6 and not

13/66, Delhi Mathura Road, Faridabad (Haryana). Mr. Rebello submits

that therefore, obviously the writ of summons was not served upon the

Applicant/Defendant and that, therefore, this Court at least stay the

operation of the impugned exparte judgment dated 21 st April, 2014 and

decree dated 9th April, 2018 till the application under Order IX Rule 13

of the CPC for setting aside the impugned judgment and decree is

heard and decided.

(ii) Mr. Rebello has submitted that on another count also the

impugned judgment and decree ought to be set aside and for the time

being stayed in much as on the date of institution of the Suit in the year

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

1994, which the Plaintiff was well informed and aware of, that the

Applicant/Defendant was declared a sick industrial unit under the Sick

Industrial Companies (Special Provisions) Act, 1985 (Now repealed)

(the "SICA") and that under Section 22 of the said Act, no Suit for

recovery of money or for enforcement of any security could have been

filed or proceeded with except with the consent of the Board for

Industrial and Financial Reconstruction ("BIFR") or the Appellate

Authority for Industrial and Financial Reconstruction ("AAIFR"). Mr.

Rebello submits that the Applicant/Defendant became a Sick Unit

under Section 3(1)(o) of the SICA after the reference was made to the

BIFR in the year 1990-91 and draws the attention of this Court to page

79 of the Interim Application in support.

(a) Mr. Rebello has also tendered across the bar order dated 2 nd May,

1997 of the AAIFR to submit that the order of the BIFR dated 3 rd

September, 1996 opining the winding up of the Applicant/Defendant

under Section 20(1) of the SICA was confirmed by the AAIFR by order

dated 2nd May, 1997 and that, therefore, at least until that day the

Applicant/Defendant was a Sick Unit and the legal proceedings against

the said Applicant would have been in suspension. However, what Mr.

Rebello emphasizes is that under Section 22 of the SICA, once an

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

inquiry under Section 16 is pending against any industrial company or

any scheme referred to under Section 17 is under preparation or where

an appeal under Section 25 relating to an industrial company is

pending, then notwithstanding anything contained in any law, no suit

for recovery of money etc. shall lie or be proceeded with further. Mr.

Rebello submits that if the reference has been made in the years 1990-

91, then in view of Section 22 of the SICA, the Suit against the

Applicant/Defendant could not have been instituted in the year 1994.

(b) Mr. Rebello submits that since the writ of summons was not

received as pointed out earlier, as an incorrect address has been

mentioned in the Plaint and obviously the same address would have

been mentioned in the writ of summons as well, there was no occasion

for the Applicant/Defendant to point out the same to the Court which

passed the exparte judgment in the Suit No. 316 of 1994. Mr. Rebello

submits that consequently being unaware of the exparte judgment,

there was no occasion to point this out to the decree department of this

Court, which drew up the decree dated 9th April, 2018.

4. Mr. Rebello submits that despite service of the Applications upon

the original Plaintiff/Respondent herein, none is appearing on behalf of

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

the Respondent/original Plaintiff and tenders across the bar an affidavit

of service dated 19th November, 2025.

5. A perusal of the said affidavit indicates that scanned copies of the

Applications have been sent to the email ID of the original Plaintiff at

[email protected], which is the email address available in the

master data of the Ministry of Corporate Affairs with respect to the

Plaintiff. It has also been stated in the said affidavit that although an

attempt was made to serve the physical copies on the original Plaintiff's

various addresses, the same were not successful. That even an

endeavour was made to serve the Director Mr. Purshottamdas

Mahajibhai Patel, on his mobile number on whatsapp, however, there

has been no response to the message and upon calling the number, the

same is coming switched off.

6. Mr. Rebello submits that one of the properties put up under

auction viz. the Banquet hall and lawn situate in Faridabad at Grace

Gardens admeasuring 5078.12 sq. yards, Mauja Mewla, Maharajput,

Faridabad, which has been attached by the Executing Court, is a

property which is let out for wedding by the Applicant. That end of the

year is a peak wedding season in North India and the Applicant has

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

taken several bookings from the month of November, 2025 to March,

2026. Mr. Rebello submits that the banquet hall and lawn is the only

source of income for the managing director of the Applicant and his

family that consist of three widows including his mother and two

sisters-in-law, who live in the property and that the auction scheduled

for the 24th November, 2025 would cause serious harm and prejudice to

them.

7. Mr. Rebello, however, fairly submits that earlier efforts before the

Executing Court as well as the Punjab and Haryana High Court to stay

the auction proceedings have not met with any success and draws this

Court's attention to the order dated 28 th October, 2025 and in particular

to paragraph 9 thereof to submit that since the Punjab & Haryana High

Court has held that the executing Court cannot go behind the decree,

even if it is alleged that the decree was obtained by fraud, the proper

remedy available to the aggrieved party is to approach to the same

Court which passed the decree, seeking its setting aside by filing

appropriate proceedings under the CPC and not to invoke the

jurisdiction of the execution Court for such purposes.

904. IAL 35929-25 in S 316-94 @Connected Matters.doc

8. Mr. Rebello submits that it is in this view of the matter that the

Application under Order IX Rule 13 of the CPC viz. Interim Application

(L) No. 35929 of 2025 and this Interim Application in the meanwhile

for staying the operation of the judgment dated 21 st April, 2014 and

the decree dated 9th April, 2018 has been filed before this Court.

9. I have heard the learned Counsel for the Applicant at sufficient

length today and I am of the view that a prima facie case has been

made out for ad-interim relief.

10. While the Respondent who despite having been served, is not

represented today, may file reply to the Applications, within a period of

three weeks with copy to the other side, rejoinder to the same in two

weeks thereafter with copy to the other side, in view of the submissions

and grounds made out as above, the judgment dated 21 st April, 2014

and the decree dated 9th April, 2018 are stayed until the next date.

11. List on 8th January, 2026.

(ABHAY AHUJA, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter