Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mafatlal Industries Limited vs Chalasani Venkata Narsimha Rao And Ors
2025 Latest Caselaw 5949 Bom

Citation : 2025 Latest Caselaw 5949 Bom
Judgement Date : 22 September, 2025

Bombay High Court

Mafatlal Industries Limited vs Chalasani Venkata Narsimha Rao And Ors on 22 September, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
                               904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc


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

              INTERIM APPLICATION NO. 4617 OF 2025
                               IN
      COMMERCIAL EXECUTION APPLICATION (L) NO. 25426 OF 2022

 Mafatlal Industries Limited                                                  ...Applicant
       V/s.
 Chalasani Venkata Narsimha Rao and Ors.                                      ...Respondents

                                    WITH
                    SHOW CAUSE NOTICE (L) NO. 215 of 2025
                                      IN
                     INTERIM APPLICATION NO. 4617 OF 2025

 Mr. Ranjeev Carvalho with Ms. Hiral Thakkar, Mr. Abhineet Sharma and
 Ms. Riya Gokalgandhi for the Petitioner.
 Mr. A.S. Sayyed, through VC for the Respondent No.3.

                           CORAM             :       ABHAY AHUJA, J.
                           DATE              :       22nd SEPTEMBER, 2025
 P.C. :


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

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

Applicant and submits that despite orders of this Court, till date there

have been neither any disclosures made nor any response to the show

cause notice has been filed nor any payments have been received

despite opportunities granted by this Court. Mr. Carvalho reiterates that

out of the total outstanding over Rs. 22 Crores, only Rs. 2 Crores had

been paid.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

2. Mr. Carvalho submits that on 16th September, 2025, although the

Respondent No.3 was present in person and her lawyer appeared

through the video conferencing and had requested for time which was

granted by this Court, however, today despite directions of this Court to

the Respondent No.3 to positively physically remain present in Court,

the Respondent No.3has willfully disregarded the orders of this Court

and had failed to remain present.

3. Mr. Carvalho also points out that till date no Advocate has filed

vakalatnama on behalf of the Respondent No. 3, although the Advocate

continues to appear without such vakalatnama through video

conferencing.

4. On the other hand, today again Mr. Sayyed, learned Counsel

appears for the Respondent No. 3 through video conferencing. Upon a

query from the Court as to whether any vakalatnama has been filed on

behalf of the Respondent No. 3. Mr. Sayyed answers in the negative. A

look at the cause list also indicates that no vakalatnama has been filed

on behalf of the Respondent No.3.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

5. Learned Court Associate points out that the bailable warrant of

arrest issued pursuant to the order dated 4 th August, 2025, is yet to be

executed and draws this Court's attention to a second service report

dated 20th September, 2025. A perusal of the said report indicates that

a communication was issued to the Senior Inspector of Police,

Begumpet Police Station Secunderabad, Hyderabad, Cherlapally Police

Station, Secunderabad and Banjara Hills Police Station, Hyderabad for

the execution and the same was handed over to the Advocate for the

Applicant for the service on 10th September, 2025.

6. It is also observed from the report that pursuant to the order

dated 16th September, 2025, the Registry had issued a reminder dated

19th September, 2025 and sent the same through email to the respective

police stations and hard copy of the same again handed over to the

Advocate for the Applicant for the service on 20 th September, 2025.

That till date the Registry has not received any report of execution in

respect of the bailable warrants of arrest.

7. On 14th October, 2024, after hearing the learned Senior Counsel

for the Applicant, this Court had passed the following order:-

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

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

matter is called out, Mr. Ankhad, learned Senior Counsel, appears for the Applicant and submits that although an attempt was made to serve the Respondents, only Respondent No.3 could be served, however submitting that by order dated 8th June 2023 passed by this Court (Coram : Bharati Dangre, J.), the Respondent No.3 has undertaken to discharge the entire liability and that therefore, since Respondent No.3 has been served and is not represented, this Court may grant reliefs in terms of prayer clauses (a), (f), (g) and (h) against the Respondent No.3, which read thus :

(a) That pending the hearing and final disposal of the execution application, this Hon'ble Court be pleased to issue an order of injunction restraining the Respondents/Judgment Debtors, their servants and agents or any persons claiming through them from encumbering, selling, alienating, dealing with, transferring and/or creating any third-party rights in respect of the properties disclosed by the Judgment Debtors on affidavit as prayed in prayer (4) of the Execution Petition.

f) That by issuing the warrant of attachment under Order XXI Rule 43 of the Code of Civil Procedure 1908 in respect the bank accounts and moveable properties / assets of the Respondents / Judgment Debtors mentioned in the schedule of the Executive Petition and/or disclosed pursuant to the order of this Hon'ble Court and thereafter sale of such moveable assets/properties to satisfy the claim of the Decree Holder due under the Arbitral Award dated 8th March 2021 corrected on March 17, 2021.

(g) That by issuing warrant for Sale under Order XXI Rule 64 of the Code of Civil Procedure 1908 in respect of the properties of the Respondents / Judgment Debtors and the other properties as may be disclosed by the Respondents / Judgment Debtors pursuant to the order of this Hon'ble Court.

(h) That the Decree Holder is not aware of all the movable and immovable properties belonging and in possession of the Respondent and therefore pending the hearing and final disposal of the Arbitration Execution Petition, this Hon'ble Court be pleased to direct the Respondents / Judgment Debtors to disclose all their assets within a period of one week and file their affidavit stating the particulars of their properties as per the formats and guidelines prescribed by the Hon'ble Delhi High Court in M/s.

Bhandari Engineers & Builders Pvt. Ltd. Vs. M/s. Bhandari Engineers & Builders Pvt. Ltd. Vs. M/s. Maharia Raj Joint Venture and Ors. vide order dated 5th August 2020 including :

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

i. details of all the bank accounts of the Defendant/Respondent/Judgment Debtor including names and addresses of all banks, ii. List of immovable properties standing in the name of or otherwise owned by the Respondents / Judgment Debtors, iii. List of all moveable properties, including furniture and fixtures and their locations, standing in the name of or otherwise owned by the Respondents / Judgment Debtors.

2. Having heard the learned Senior Counsel and having considered his submissions, it is observed that despite service, none appears for the Respondent No.3. Accordingly, as far as Respondent No.3 is concerned, prayer clauses (a), (f), (g) and (h) as reproduced above are hereby granted.

3. Let a copy of this order be served on the Respondents and an appropriate Affidavit of service be filed by the next date.

4. Mr. Ankhad, learned Senior Counsel, submits that in addition to serving a copy of this order, liberty be granted to publish in leading newspapers. Liberty is granted.

5. List on 22nd November 2024."

8. Thereafter, on 18th December, 2024, when it was submitted to

this Court that despite an injunction of this Court, the Respondent No.3

in flagrant and blatant violation of the injunction of this Court, had

gone ahead and created third party rights by way of development

agreement dated 2nd December, 2024, this Court had passed the

following order:-

"1. This matter has been circulated at the behest of the Applicant / Decree holder in view of the urgency that despite an injunction of this Court, the Respondent no.3 has in flagrant and blatant violation of the injunctive orders of this Court gone ahead and created third party rights by way of a Development Agreement on 2nd December 2024.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

2. Mr.Ankhad, learned Senior Counsel, appearing for the Applicant would submit that earlier on 14th October 2024, this Court had inter alia attached all the assets of the Respondents and also injuncted the Respondents from in any manner, whatsoever, from encumbering, selling, alienating, dealing with, transferring and/or creating any third party rights in respect of the said properties and despite that, by a Development Agreement, the Respondent no.3 has on 2 nd December 2024 registered the said agreement in favour of the third party viz. M/s.Akshita Green Spaces LLP. Mr.Ankhad, learned Senior Counsel, draws the attention of this Court to Exhibit B of the additional affidavit in support of the Execution Application which does indicate the registration date, execution date and presentation date as 2nd December 2024 and the Respondent no.3 being one of the parties. Mr.Ankhad submits that after the order dated 14 th October 2024, the said order was intimated to the Respondents via email, courier as well as by way of a publication notice in the Financial Express after which the Respondent no.3 approached the Decree holder and informed that she was willing to settle the matter. Mr.Ankhad would submit that only an amount of Rs.50,00,000/- out of the total liability of Rs.19 crores has been paid thus far and soon after approaching the Applicant to settle the matter, the Respondent no.3 has gone ahead and entered into the transaction on 2 nd December 2024. Mr.Ankhad would submit that the Applicant is, therefore, apprehensive that without clearing the outstanding dues of the Applicant, the Respondents are alienating their properties in gross breach of the orders of this Court and that, therefore, this Court not only direct deposit of the outstanding amount in this Court but also issue contempt notice and secure the presence of the Respondent no.3 in the Court on the next date.

3. Mr.A.A.Sayyed, learned Counsel, appears for the Respondent no.3 and submits that another Rs.50 lakhs out of the outstanding would be paid within two to three days. Mr.Sayyed further submits that with respect to the balance outstanding, Rs.2 crores would be paid in equal monthly installments until the entire outstanding is paid.

4. Be that as it may, while the Respondents can continue to make payment to the Applicant / Decree holder, the aforesaid clearly reveals that there has been an ex-facie breach

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

of the orders of this Court and the presence of the Respondent no.3 needs to be secured before this Court to explain as to why proceedings under the Contempt of Courts Act, 1971, should not follow.

5. While this order is being dictated, Mr.A.A.Sayyed, learned Counsel, appearing for the Respondent no.3 undertakes to secure the presence of the Respondent no.3 in Court tomorrow along with disclosure affidavit as well as the necessary documents and a payment plan as to when the outstanding amount as recorded in order dated 8 th June 2023 would be made.

6. In view of the aforesaid statement of the Advocate appearing on behalf of the Respondent no.3, list the matter first on board on 20th December 2024.

7. Let the Respondent no.3 remain present in Court as undertaken by the learned Counsel. Let a copy of this order also be served upon M/s.Akshita Green Spaces LLP as well as on the Registration and Stamps Department of the State of Telangana with a direction not to take any further steps in furtherance of the Development Agreement, until further orders.

8. All to act on an authenticated copy of this order."

9. In paragraph 4 as noted above, this Court had recorded that the

Respondent No.3 had been in ex-facie breach of the orders of this Court

and therefore, the Court was inclined to issue show cause notice,

however, upon an undertaking from the Advocate appearing for the

Respondent No.3 to secure her presence in Court, this Court not issued

the show cause notice but had directed the presence of the Respondent

No.3 on 20th December, 2024.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

10. However, since on 20th December, 2024, the Respondent No.3

failed to remain present in the Court, this Court was constrained to

issue the show cause notice under the Contempt of Courts Act and the

following order was passed:-

"1. Pursuant to the order dated 18th December, 2024, today the matter has been listed First on Board.

2. When the matter is called out, Mr. Ankhad, learned Senior Counsel appears for the Applicant and submits that although time was granted on the earlier occasion for the Respondent No.3 to remain present today as undertaken by her Advocate, the Respondent No. 3 is not present in the Court.

3. Mr. Sayyed, learned Counsel appears for the Respondent No. 3 and submits that the Respondent No.3 is not present as she is not well, and therefore even the disclosure affidavit or the necessary documents as directed by the order dated 8th June, 2023, could not be placed before this Court. Mr. Sayyed however submits that Rs. 50 lacs were paid yesterday to the Applicant and another Rs. 50 lacs would be paid before the end of this month. Mr. Sayyed submits that if some time is granted, he will ensure the third Respondent's presence in Court after the December vacation.

4. Mr. Ankhad, learned Senior Counsel appearing for the Applicant would submit that no affidavit or medical documents have been furnished before this Court to demonstrate that the Respondent No. 3 could not remain present in Court that she is not well. Although he admits that Rs. 50 lacs were paid yesterday to the Applicant, Mr. Ankhad submits that no disclosure affidavit or even the transaction documents as referred to in the order dated 18 th December, 2024 have been furnished to the Applicant and that this Court show no indulgence to the Respondent No.3 this time as the Respondent No.3 has failed to remain present in Court despite an assurance to this Court by the Advocate and despite directions of this Court. That this Court, therefore, issue contempt notice under the Contempt of Courts Act in view of the ex-facie breach of the orders of this Court.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

5. Having heard the learned Senior Counsel as well as the learned Counsel appearing in the matter, this Court is of the view that despite an undertaking by Mr. Sayyed, who appears for the Respondent No.3, to secure her presence in the Court along with disclosure affidavit as well as the necessary documents and payments plan as to when the outstanding amounts as recorded in the order dated 8 th June, 2023 would be made, neither the Respondent No.3 is present in the Court today nor any affidavit or documents or payments plan has been placed before this Court. The Advocate has not even made an application with supporting medical documents submitting that the Respondent No.3 is not well. Only a casual submission has been made that the Respondent No. 3 is not well and therefore, could not come and that once again a request is being made that he will secure her presence after the vacation. To put it plain and simple neither the Advocate nor his client can be trusted.

6. On 18th December, 2024, this Court had already recorded in paragraph-4 that there has been an ex-facie breach of the orders of this Court and that the presence of the Respondent No.3 would have to be secured to explain why proceedings under the Contempt of Courts Act, 1971, should not follow, however, it is only pursuant to an undertaking by the Advocate that he would secure the presence of the Respondent No.3 in Court that this Court had refrained from issuing notice.

7. As noted above, neither the Respondent No. 3 is here nor any disclosure affidavit nor any documents nor any payment plan is before this Court, despite an undertaking as well as the direction by this Court except a statement that Rs. 50 lacs would be paid by the end of the month. The Respondent No.3 is clearly in breach of the orders of this Court. It needs to be stated that payments by the Respondents to the Applicant in this piecemeal manner would not cure the breaches of the orders of this Court or undertakings given to this Court.

8. Accordingly, left with no choice, this Court is constrained to direct the Registry to issue notice to the Respondent No. 3 under the Contempt of Courts Act, 1971 to physically remain present and show cause before this Court on the next date as to why the proceedings under the

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

Contempt Courts Act should not follow and as to why he should not be punished with maximum punishment of imprisonment and fine, in accordance with the Contempt of Courts Act, 1971.

9. List on 21st January, 2025.

10. It is made clear that if despite notice issued by the Registry as above, the Respondent No.3 remains absent in this Court, this Court would be constrained to pass appropriate orders including those to secure the presence of the Respondent No.3 through the State Machinery."

11. Again as can be seen that this Court had directed the Respondent

No. 3 to remain present in the Court and the Respondent No.3 did not

remain present in the Court.

12. Thereafter, on 4th August, 2025, the following order was passed

directing issuance of bailable warrant:-

"1. When the matter is called out, Mr.Carvalho, learned Counsel, appears for the Applicant and submits that although this Court had earlier granted relief in terms of prayer clauses (a) and (h) against the Respondent no.3, however, neither any disclosures have been made nor is the said Respondent abiding by the injunctive orders of this Court. Mr.Carvalho submits that the Respondent no.3 has also been alienating the assets despite injunctive orders of this Court. That, therefore, prayer clause (g) has become infructuous. Mr.Carvalho also draws this Court's attention to orders dated 18th December 2024 and 20th December 2024 pursuant to which this Court had also issued notice under the Contempt of Courts Act, 1971. Mr.Carvalho submits that after 20 th December 2025, only Rs.50,00,000/- has been paid and that today neither Respondent no.3 is present nor any one represents him.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

2. Mr.Carvalho submits that in view of the aforesaid, this Court may issue bailable warrant of arrest against the Respondent no.3.

3. Having heard the learned Counsel and having considered his submissions and also having perused the earlier orders of this Court, this Court deems it appropriate to issue bailable warrant of arrest against the Respondent no.3 in the sum of Rs.5,00,000/- returnable on 16th September 2025.

4. The Applicant to assist the Registry and furnish details of the concerned Police station for the execution of the bailable warrant. The Senior Police Inspector of the concerned Police station to have the said bailable warrant executed and secure the presence of the Respondent no.3 on the next date.

5. Let the Respondent no.3 remain present in the Court on the next date.

6. List on 16th September 2025.

7. Let objections to the Interim Application be removed and registered number be obtained by the next date."

13. On 16th September, 2025, as noted above, the Respondent no. 3

was present in Court and requested the matter be kept back as her

lawyer was right there. The matter was kept back and when it was

called out, Mr. Sayyed, learned Counsel appeared through video

conferencing and submitted that he was in Andheri and could not

remain present in the Court on that day.

14. Thereafter, in paragraphs 3 to 6 of the order dated 16 th

September, 2025, this Court had recorded in brief as to how the matter

has progressed till then and that the bailable warrant of arrest in the

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

sum of Rs. 5 lacs had been issued in view of the breaches of the orders

of this Court. However, since a request was made by the learned

Counsel for the Respondent No. 3, the matter has been directed to be

listed today. In paragraph 6 of the said order, the Respondent No.3 was

directed to positively physically remain present in the Court, failing

which this Court would be constrained to secure her presence through

the State machinery.

15. It is very unfortunate that despite orders of this Court, the

Respondent No. 3 has failed to remain present in the Court and failed

to file any explanation and is willfully and deliberately disobeying the

orders of this Court. Any such attempt to disregard the majesty of the

judiciary cannot not be tolerated.

16. Accordingly, although the report of execution of the bailable

warrant is yet awaited, this Court is constrained to issue a Non Bailable

Standing Warrant against the Respondent No.3 to arrest the

Respondent No. 3 and secure her presence in the Court on the 13 th

October, 2025 for willfully and deliberately disobeying the orders of

this Court, despite repeated opportunities given to comply with the

same.

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

17. The Advocate appearing to file vakalatnama within a period of

one week, failing which the said Advocate or any other Advocate who

has not filed the vakalatnama will not be permitted to appear in the

matter on behalf of the any of the parties.

18. A copy of this order also be sent for aiding the execution of the

Non Bailable Standing Warrant not only to the police stations at

Banjara Hills, Hyderabad, to the Begumpet Police Station,

Secunderabad, Hyderabad as well as to the Cherlapally Police Station

Secunderabad but also to the Commissioner of Police of Hyderabad

City and to the DGP of the State of Telangana.

19. List on 13th October, 2025 on the Supplementary Board.

20. All to act on an copy of this order duly authenticated by the

learned Associate of the Court.

21. After this order is passed, Mr. Carvalo submits that considering

the fact that despite the orders directing the Respondent No.3 to

remain present today, she has failed to remain present today, although

she was present in the Court when the order was being dictated and

904. IA 4617-25 in COMEXL 25426-22 @ SCNL 215-25 in IA 4617-25.doc

that therefore, since the Applicant apprehends that she is a flight risk, a

copy of this order also be sent to the immigration and custom

authorities.

22. Accordingly, let a copy of this order also be sent to the concerned

immigration and custom authorities for further necessary action in the

matter.

(ABHAY AHUJA, J.)

Digitally signed by NIKITA NIKITA YOGESH YOGESH GADGIL GADGIL Date:

2025.09.22 19:45:18 +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 : IJJ

 

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

 
 
Latestlaws Newsletter