Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kumar Goel vs Ebix Technologies Limited
2025 Latest Caselaw 6681 Bom

Citation : 2025 Latest Caselaw 6681 Bom
Judgement Date : 9 October, 2025

Bombay High Court

Ashok Kumar Goel vs Ebix Technologies Limited on 9 October, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                            903. IAL 31998-25 in COMEXL 31722-25.doc


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

            INTERIM APPLICATION (L) NO. 31998 OF 2025
                              IN
      COMMERCIAL EXECUTION APPLICATION (L) NO. 31722 OF 2025

 Ashok Kumar Goel & Anr.                                        ...Applicants
       V/s.
 Ebix Technologies Ltd. & Ors.                                  ...Respondents

 Mr. Sharan Jagtiani, Senior Advocate with Mr. Nitesh Jain, Ms. Juhi
 Mathur, Mr. Atul Jain, Ms. Sonia Dasgupta, Ms. Surabhi Agarwal, Mr.
 Abhimanyu Chaturvedi and Mr. Sauran Thampan i/b Trilegal for the
 Applicant.
 Mr. Devang Vyas, Senior Advocate, through VC with Mr. Siddharth
 Sharma, Mr. Shulang and Ms. Ishika Chauhan for the Respondent No.1.

                           CORAM   :     ABHAY AHUJA, J.
                           DATE    :     9th OCTOBER, 2025
 P.C. :
 Interim Application (L) No. 32500 of 2025

1. This Interim Application is not on board. Taken on board.

2. This Interim Application seeks directions that the Fixed Deposits

aggregating to INR 9.62 Crs be deposited with this Court or in the

alternative directions to the Court Receiver to attach the Fixed Deposits

aggregating to Rs. 9.62 Crs or grant a temporary injunction restraining

proposed Respondent No.4 and/or its agents, directors, employees,

servants and/or any person claiming through or under it from

liquidating the Fixed Deposits amounting to Rs. 9.62 Crs. lying with the

ICICI Bank.

903. IAL 31998-25 in COMEXL 31722-25.doc

3. Mr. Jagtiani, learned Senior Counsel appearing for the Applicant

submits that the Applicants are entitled to execution of Section 9 order

with respect to a bank guarantee of Rs. 145 Crs and submits that while

this Court can grant time for filing of reply etc., considering that the

proposed Respondent No. 4 is a 100% subsidiary of the Respondent

No.1-Judgment Debtor and in view of the email dated 3 rd October, 2025

to the Court Receiver seeking permission to liquidate the Fixed Deposits

of Rs. 9.62 Crs, this Court may grant temporary injunction restraining

the proposed Respondent No.4 from liquidating the Fixed Deposit

amounting to Rs. 9.62 Crs. Mr. Jagtiani has drawn this Court's attention

to the email dated 3rd October, 2025 from the ICICI Bank to the Court

Receiver on page 243.

4. Mr. Jagtiani, learned Senior Counsel submits that none appears

for the proposed Respondent No.4 despite service.

5. Mr. Vyas, learned Senior Counsel along with Mr. Siddharth

Sharma, learned Counsel appear in the matter for the Respondent No.1

and seek some time to consider the Interim Application submitting

however, that they have no instructions to make any statement on

behalf of the Respondent No.1 nor do they have any instructions to

903. IAL 31998-25 in COMEXL 31722-25.doc

appear for the proposed Respondent No.4 and would need to examine

the submissions made.

6. I have heard the learned Senior Counsel and note that the email

at page 243 on the basis of which the Interim Application appears to

have been filed, is addressed by the ICICI Bank to the Court Receiver,

High Court Bombay informing that a request has been received for

liquidation of the Fixed Deposits from the Respondent No.4 informing

that the Respondent No. 4 is a wholly owned subsidiary of the

Respondent No.1-Judgment Debtor and that the Fixed Deposits are lien

marked against the bank guarantees mentioned in the said email issued

by the ICICI Bank, the term of which has expired. It has been stated in

the email that since the matter is pending before this Court, the ICICI

Bank has sought this Court's guidance whether the Fixed Deposits can

be liquidated wherein the bank guarantees are closed/expired.

7. Upon a query from this Court as to whether notice of the hearing

has been given to the Court Receiver, learned Senior Counsel appearing

for the Applicant submits that notice can be given.

903. IAL 31998-25 in COMEXL 31722-25.doc

8. Upon a further query whether the ICICI Bank has been made a

party to this Application, learned Senior Counsel for the Applicant

submits that the ICICI Bank can be made a party to the proceedings.

9. Although from the email it does not appear that the ICICI Bank

would be liquidating the Fixed Deposits as apprehended by the

Applicant without the guidance of this Court / communication from the

Court Receiver, this Court is of the view that the ICICI Bank be made a

party to the Interim Application. That notice of the listing of this matter

also be given to the Court Receiver to place before this Court a report

in the matter.

10. Let instructions be taken on behalf of the Respondents and if

necessary, reply on behalf of the Respondents be filed within a period of

two weeks with copy to the other side. Rejoinder in two weeks

thereafter with copy to the other side.

11. Let the amendments adding ICICI Bank as a party be carried out

within a period of one week and amended proceedings be served on

others.

903. IAL 31998-25 in COMEXL 31722-25.doc

12. Let objections to the Commercial Execution Application as well

as to the Interim Application be removed and registered numbers be

obtained by the next date.

13. List on 10th November, 2025.

14. All to act on a copy of this order duly authenticated by the

learned Associate of this Court.

(ABHAY AHUJA, J.)

Digitally signed by NIKITA NIKITA YOGESH YOGESH GADGIL GADGIL Date:

2025.10.09 19:38:15 +0530

 
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