Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satvik Rajiv Samani And Anr. vs Smt. Shardaben Prabhudas Samani And 9 ...
2026 Latest Caselaw 3410 Bom

Citation : 2026 Latest Caselaw 3410 Bom
Judgement Date : 6 April, 2026

[Cites 69, Cited by 0]

Bombay High Court

Satvik Rajiv Samani And Anr. vs Smt. Shardaben Prabhudas Samani And 9 ... on 6 April, 2026

Author: R.I. Chagla
Bench: R.I. Chagla
                                                         nms-726-1526-2014-2015.doc
jsn


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       ORDINARY ORIGINAL CIVIL JURISDICTION
                            NOTICE OF MOTION NO.726 OF 2014
                                           IN
                                  SUIT NO.353 OF 2014
       Satvik Rajiv Samani & Anr.                              ...Applicants /
                                                               Plaintiffs

               Versus

       Shardaben Prabhudas Samani & Anr.                       ...Defendants
                                        WITH
                           NOTICE OF MOTION NO.1526 OF 2015
                                       ----------
       Mr. Archit Jaykar with Ms. Hetal Jobanputra and Ms. Dhwani Parekh
       i/b. Jayakar & Partners for the Applicants / Plaintiffs.
       Mr. Shanay Shah with Mr. Hamza Lakhani i/b. Suraj Shukla for
       Defendant Nos.1 and 2.
       Mr. Aseem Naphade with Mr. S.L. Shah i/b. Shal Legal for Defendant
       Nos.3 and 7.
       Mr. Nausher Kohli with Mr. Aditya Raut, Mr. Shyamdhar Upadhyay
       i/b. Desai Desai Carrimjee & Mulla for Defendant Nos. 4 to 6.
       Mr. Divyang Shukla /b. L.J. Law for Defendant No.9.
                                          ----------

                                          CORAM : R.I. CHAGLA J.

                                     Reserved on       : 23RD FEBRUARY 2026
                                     Pronounced on : 6TH APRIL, 2026.
       O R D E R:

-

1. These Notices of Motion were heard together in view of

similar relief having been sought therein, namely, for an Order of

nms-726-1526-2014-2015.doc

injunction restraining the Defendants from selling, transferring,

parting with possession and / or creating any third party right, title

and interest in respect of the properties mentioned in the Particulars

of Claim annexed to the Plaint at Exhibit 'C'. The items at Sr. Nos.1 to

6 in the Plaint include the Harileela Property which is the

asset/property of Defendant No.7 - Panache Securities Private Ltd.

(referred to as "Panache"). Further, in Notice of Motion 726 of 2014,

the Plaintiffs have sought for appointment of the Court Receiver to

take possession of the said properties from whomsoever found in

possession and to order and direct the Plaintiff Nos.1 and 2 or any

one of them to be put in physical possession of the Office at New

Harileela House, Mint Road, Fort, Mumbai 400 001 (referred to as

"Harileela Property") as agent of the Court Receiver.

2. The Plaintiff No.1 is the son of Shri Rajiv Prabhudas

Samani ("the deceased"). The deceased had purchased the Sagarkunj

Flat and was shown in the Memorandum of Association ("MoA") and

Articles of Association ("AoA") having 50% shareholding and the

Plaintiff No.2 (ex-wife of the deceased) held the balance 50%

shareholding in Panache.

nms-726-1526-2014-2015.doc

3. The Defendant No.1 was the mother of the deceased and

has since the filing of the Suit has herself expired. Defendant No.1A

has been brought in place of Defendant No.1 as daughter of

Defendant No.1 and is also original Defendant No.2 in the above

Suit. The Defendant No.3 had been made Director of Panache and

whose appointment as a Director has been impugned in the above

Suit. The Defendant No.4 is the purchaser of the Harileela Property

of Panache and Defendant Nos.5 and 6 are Directors of Defendant

No.4. Defendant No.7 is Panache. Defendant No.8 - Fullerton India

Pvt. Ltd. is the mortgagee of Defendant No.4 in respect of the

Harileela Property. Defendant No.9 is the daughter of the deceased/

step sister of Plaintiff No.1. Defendant No.10 is the Sagar Kunj CHS

Ltd. - Society.

4. The facts are briefly set out as under:-

i. Rajiv Samani (the deceased) purchased Flat No.48 Sagar

Kunj CHSL, 9th Floor, 78, Napeansea Road, Mumbai 400 006

(hereinafter referred as "Sagar Kunj Flat").

ii. The marriage between Plaintiff No.2 and the deceased

took place on 26th December, 1992. They had a son named

nms-726-1526-2014-2015.doc

Satvik Samani (Plaintiff No.1) on 18th December, 1993. The

Memorandum of Association and Articles of Association of

Panache were executed on 10th October, 1994 and which

shows the deceased as having 50% shareholding and Plaintiff

No.2 having balance 50% shareholding. The deceased and

Plaintiff No.2 were subscribers to the MoA.

iii. Panache was incorporated by Certificate of Incorporation

on 22nd December, 1994 and Form No.32 of Panache on the

said date showed appointment of the deceased and Plaintiff

No.2 as its Directors.

iv. The Plaintiff No.2 and the deceased began residing

separately in 1995.

v. Panache purchased the Harileela Property on 11th July,

1996.

vi. The marriage between Plaintiff No.2 and the deceased

was dissolved by a decree of mutual consent on 6th August,

1997.

vii. The Form 32 signed by the deceased shows the

nms-726-1526-2014-2015.doc

appointment of Defendant No.1 as a Director in Panache from

29th September, 1999. It is the Defendants case that the

Defendant No.1 was allotted 8000 shares of Panache and

Form 2 on 3rd December, 1999 had recorded the same.

viii. The deceased married one Dipti Panchal on 12th

December, 1999.

ix. The Defendant No.9 was born to the deceased and Dipti

Panchal on 18th November, 2001.

x. The deceased and Dipti Panchal divorced on 8th October,

2007.

xi. The letter dated 14th February, 2011 of Panache signed

by the deceased showed the Defendant No.1 to be holding

1000 shares in Panache.

xii. The deceased expressed desire to Plaintiff No.2 that he

wished to devolve 90% of his assets upon Plaintiff No.1 and

10% to his Guruji Sri Sri Ravi Shankar. This is by telephonic

conversation on 1st August, 2011 and text message on 3rd

August, 2011 respectively.

nms-726-1526-2014-2015.doc

xiii. The deceased was admitted in hospital due to brain

stroke in July, 2012 and thereafter expired on 12th March,

2013. It is the Plaintiffs' case that at the time of his death he

was residing in Sagar Kunj Flat.

xiv. The Plaintiff No.1 discovered in May / June, 2013 that

Defendant No.1 who was residing at Nashik started residing

in Sagar Kunj Flat with Defendant No.2.

xv. Defendant No.1 and/or Defendant No.2 transferred the

50% share of the deceased in Sagar Kunj Flat into the name of

Defendant No.1 on 19th May, 2013.

xvi. Defendant No.1 was admitted in Breach Candy Hospital

on 28th July, 2013.

xvii. An alleged resolution was passed at a board meeting of

Panache at the registered office of Panache on 1st August,

2013, which has been impugned by the Plaintiffs and by

which resolution Defendant No.1 and Defendant No.3 were

authorized to sign the Agreement for Sale of the Harileela

Property. It is the Plaintiffs' case that the Defendant No.1 was

in hospital on that date and Defendant No.3 was not a

nms-726-1526-2014-2015.doc

Director as he was appointed as a Director on 15th October,

2013.

xviii. Public Notices were issued by the Advocates of

Defendant No.4 in Times of India and Navshakti on 5th

August, 2013 and 6th August, 2013 calling for objections

about the proposed sale/purchase of the Harileela property of

Panache.

xix. Defendant No.9 addressed a Notice on 28th August,

2013 to Defendant No.1 not to effect any transfer of the

rights, title and interest of any of the properties of the

deceased.

xx. Defendant No.9 addressed a Notice dated 28th August,

2013 to the Secretary of Defendant No.10 - Society not to

effect any transfer of the right, title and interest of the

deceased in the Sagar Kunj Flat.

xxi. The Plaintiff No.2 claims to have discovered in

September, 2013 that Defendant No.2 had accessed the

Harileela Property and removed valuable furniture and files

from there which belonged to Panache. She claims to have

nms-726-1526-2014-2015.doc

also discovered that Defendant No.2 was negotiating with

third parties for disposal of the Harileela Property.

xxii. A letter was addressed by Panache on 5th September,

2013 to the Secretary of New Harileela CHS Ltd. to issue NoC

for sale of the Harileela Property.

xxiii. A legal notice was sent on behalf of Plaintiff No.1 on

12th September, 2013 to the office bearers of New Harileela

CHS Ltd. (Defendant No.6 - Prateek Gupta was the Chairman)

to not entertain any claim for transfer of the Harileela

Property.

xxiv. A legal Notice was sent on behalf of Plaintiff No.1 on

12th September 2013 to Sub Registrar of Assurances, Fort,

Mumbai calling upon them not to entertain any claim for

transfer of Harileela Property.

xxv. A legal Notice was sent on behalf of Plaintiff No.1 on

12th September, 2013 to Defendant No.10 (Society) not to

entertain any claim for transfer of Sagar Kunj Flat.

xxvi. A legal Notice was sent on behalf of the Plaintiff No.1

nms-726-1526-2014-2015.doc

on 17th September, 2013 to Sub Registrar of Assurances

calling upon them not to register any document for the

transfer of the Harileela Property or the Sagar Kunj Flat.

xxvii. Reply from the Sub Registrar of Assurances on 24th

September, 2013 stating that they cannot prevent any party

from proceeding with registration.

xxviii. Form 32 from Registrar of Companies issued on 15th

October, 2013 reflecting the date of appointment of

Defendant No.3 as Executive Director (authorized by Board

Resolution on 21st October, 2013 to file the Form).

xxix. The captioned Suit was filed by the Plaintiffs on 19th

October, 2013.

xxx. Deed of Apartment was executed between Panache and

Defendant No.4 on 19th October, 2013 for sale of the

Harileela Property for Rs.3 Crore.

xxxi. Deed of Apartment was registered on 21st October,

2013. It is the Plaintiffs' case that though Defendant No.1

alleges that the Registrar had visited residence for registration

nms-726-1526-2014-2015.doc

and that there is a video recording of this, Defendant No.1 has

failed to produce the video recording and there is no

endorsement of this on the document.

xxxii. The captioned Notice of Motion No. 726 of 2013 is

filed on 28th October, 2013. Reply to the Notice of Motion

filed by the Defendant No.2 on 21st November, 2013. It is

stated in the Reply that on 12th March 2013 after the demise

of the deceased, Defendant No.3 had been appointed as

Director of Panache along with Defendant No.1. It is the

Plaintiffs' case that no agenda, minutes or resolution were

produced to show that Defendant No.3 was appointed as a

Director in Panache.

xxxiii. Office premises were mortgaged by Defendant No.4 to

the Defendant No.8 vide Deed of Mortgage on 21st November,

2013.

xxxiv. Ad-interim order passed in favour of the Plaintiffs by

this Court (Dalvi, J) on 5th December, 2013 restraining

Defendant No.1 and 2 from creating third party rights in

respect of the Suit properties.

nms-726-1526-2014-2015.doc

xxxv. Reply was filed by the Defendant No.1 to Notice of

Motion No.726 of 2014 on 18th February, 2014. The Plaintiffs

have contended that contradictory stand has been taken by

Defendant No.1 in the said Reply in so far as her having 80%

shareholding in Panache and her appointment as Director in

Panache. Further, contrary stand has been taken with regard

to appointment of Defendant No.3 on 17th July, 2013 as a

Director of Panache.

xxxvi. Chamber Summons No.887 of 2014 was filed by the

Plaintiffs on 6th September, 2014 to add Defendant Nos.3 to 8

as party Defendants and for interim reliefs by way of

exhaustive amendment of the Plaint. This, the Plaintiff has

stated was necessitated by various documents which came on

record which they allege show the fraud on the part of

Defendants.

xxxvii. The alleged Will and Testament of Defendant No.1

was executed on 25th September, 2014 whereby the entire

Sagar Kunj Flat was bequeathed to Defendant No.2.

xxxviii. Reply by the Advocates of Defendant No.4 to 6 on

nms-726-1526-2014-2015.doc

16th October, 2014 stating that the Deed of Mortgage with

Defendant No.8 and Deed of Apartment have been registered

and forms part of public record.

xxxix. Upon pleadings in Chamber Summons No.887 of 2014

having been completed, it was heard by the learned Single

Judge (Coram : Patel, J.) who passed Order dated 9th

February, 2015 allowing the Chamber Summons in terms of

prayer Clauses (a) and (b).

xl. The Plaintiffs filed captioned Notice of Motion No.1526

of 2014 for further reliefs.

xli. An Order was passed by the learned Single Judge (Coram

- Patel, J.) on 29th April, 2015 in captioned Notice of Motion

No.1526 of 2015 directing the Defendant No.1 to give two

weeks notice to the Plaintiffs' Advocates in the event she

proposes to transfer her shares in Panache.

xlii. Reply was filed by the Defendant No.1 on 15th June,

2015 to the captioned Notice of Motion No.1526 of 2015.

xliii. Reply filed by Defendant No.5 on behalf of Defendant

nms-726-1526-2014-2015.doc

Nos.4 to 6 on 22nd June, 2015 to the captioned Notice of

Motion No.1526 of 2015. It is stated in the said Reply that

Defendant No.4 was a bonafide purchaser for value without

notice and title search has been carried out. The search report

dated 18th July, 2013 has been annexed to the said Affidavit.

It is mentioned in the said Affidavit that the Defendant No.4

had mortgaged the office premises to Defendant No.8. Further

it was denied that Defendant No.7 was a quasi partnership

and/or that Defendant No.5 was aware of the alleged fraud

from notice dated 12th September, 2013 in view of him being

the Chairman of the Association.

xliv. Defendant No.1 expired on 14th July, 2015.

xlv. Rejoinder of Plaintiff No.2 dated 3rd August, 2015 was

filed to the Reply filed by the Defendant No.1 to the captioned

Notice of Motion No.1526 of 2015.

xlvi. Rejoinder of Plaintiff No.2 dated 3rd August, 2015 to the

Reply filed by Defendant No.1 to captioned Notice of Motion

No.1526 of 2015.

xlvii. Chamber Summons No.396 of 2016 was filed by the

nms-726-1526-2014-2015.doc

Plaintiffs on 8th February, 2016 to bring the legal heir of

Defendant No.1 on record who was Defendant No.2.

xlviii. Reply of Defendant Nos.3 and 7 dated 17th November,

2017 to the captioned Notice of Motion No.726 of 2014. It

was stated in the Affidavit in Reply that upon the Plaintiff

No.2 having been divorced from the deceased, she resigned as

Director and handed over 1000 shares to the deceased. It is

further stated that Plaintiff No.2 is not a Director or

shareholder in Panache. Further, it is stated that Defendant

No.1 was appointed as Director on 29th September, 1999 and

8000 shares were allotted to Defendant No.1 on 3rd

December, 1999. It is further stated that only Defendant No.3

and one Sunil Dudhwadkar are the current shareholders of

Panache upon the demise of Defendant No.1.

xlix. Reply of Defendant Nos.3 and 7 dated 17th November,

2017 filed to the captioned Notice of Motion No.1526 of

2015. In the said Reply Defendant No.3 has stated that the

date on which he was appointed as Director of Panache was

15th July, 2013. It is stated that while filing Form 32

regarding appointment of Defendant No.3 as a Director of

nms-726-1526-2014-2015.doc

Panache, there was an error in feeding the date in the

computer system, so the date was entered as 15th October,

2013. The Sub-Registrar visited the residence of Defendant

No.1 for registration of the Deed of Apartment.

l. Additional Affidavit of Plaintiff No.1 filed on 30th

November, 2017 to the captioned Notice of Motion No.1526

of 2015 and captioned Notice of Motion No.726 of 2014.

Reference has been made in the Additional Affidavit to the

Probate Petition filed in respect of Will of Defendant No.1 in

2016 and in the Will of Defendant No.1 the properties of the

deceased were included which include the Sagar Kunj Flat.

Further, it is alleged in the Probate Petition that there was a

bequest of 8000 shares of Panache to Defendant No.2.

Further, reference is made to an Order passed by the learned

Single Judge (Coram : Dhanuka, J.) on 7th April, 2014,

wherein it is recorded that Defendant No.1 was illiterate,

studied till 4th grade in a Gujarati medium school. It

purported to bequeath the properties of the deceased (despite

the ad-interim Order of Dalvi, J.) It is also recorded that the

Defendant No.1 agreed to give the legitimate share of the

nms-726-1526-2014-2015.doc

Plaintiff No.1 in the estate of the deceased to him, once the

quantum of the estate is determined.

li. Additional Affidavit of Plaintiff No.2 dated 30th

November, 2017 was filed to captioned Notice of Motion

No.1526 of 2015 and Notice of Motion No.726 of 2014.

lii. Reply was filed of Defendant Nos.1A/2 dated 14th

March, 2018 to the Additional Affidavit of Plaintiff No.1. It is

denied in the said Affidavit that the shareholding of Plaintiff

No.2 was not transferred to Defendant No.1. Further, the

transfer of shares of the Sagar Kunj Flat is lawful.

liii. Reply of Defendant No.3 and Defendant No.7 (Panache)

dated 23rd March, 2018 was filed to the Additional Affidavit

of Plaintiff No.2. In the said Reply it is denied that the

Defendant No.3 is a shareholder of Defendant No.7. That no

shares of Panache have been issued to Defendant No.3 or

Sunil Dudhwadkar. The Affidavit of one K.R. Manik,

Chartered Accountant has been annexed, wherein it is stated

that there was an error in typing of date of appointment of

Defendant No.3 as a Director of Panache. His appointment

nms-726-1526-2014-2015.doc

was on 15th July, 2013 (and not on 15th October, 2013 as

incorrectly typed). Further, it is stated that as on 31st March,

2018, the Defendant No.1 has held 8000 shares and deceased

held 2000 shares.

liv. Reply was filed by Defendant No.1A/2 on 2nd July, 2018

to the Additional Affidavit of Plaintiff No.2. It is mentioned in

the said Affidavit that there is tacit admission of Plaintiff No.2

that after her divorce she has given up all her claims to the

assets of the deceased and Panache and she did not exercise

any rights thereupon. It has been denied that the Plaintiff

No.2 did not resign as a Director or transfer her shareholding

in the name of Defendant No.1 or Defendant No.3.

lv. There was a further Affidavit filed by the Plaintiff with

leave of the Court on 17th January, 2025 as well as Replies of

the Defendant Nos.3 and 7 to the Additional Affidavits of

Plaintiff on 28th January, 2025. Reply of Defendant No.2 to

the Additional Affidavit filed by the Plaintiff on 28th January,

2025 and Reply of Defendant Nos.4 to 6 to the Additional

Affidavit filed by the Plaintiff on 5th February, 2015.

nms-726-1526-2014-2015.doc

5. Mr. Archit Jaykar, learned Counsel appearing for the

Applicants / Plaintiffs has first dealt with the preliminary objection

raised by the Defendants namely that, Section 430 of the Companies

Act, 2013 ("2013 Act") bars the Plaintiffs from seeking reliefs before

this Court. It is the Defendants' contention that Section 430 of the

2013 Act bars the jurisdiction of a Civil Court from deciding any issue

and / or passing any injunction in respect of a matter in which the

National Company Law Tribunal ("NCLT") has exclusive jurisdiction.

6. Mr. Jaykar has submitted that the present Suit is filed for

declaration and injunction. Such reliefs can be granted only by a Civil

Court. He has further submitted that the Defendants have not filed

any Application under Order VII Rule 11 of the Code of Civil

Procedure, 1908 (CPC) and have therefore not taken any preliminary

objection to the maintainability of the Suit. He has submitted that

without prejudice to the above and assuming for the sake of

arguments some of the final reliefs cannot be granted, that would not

be a ground to reject interim reliefs on the basis of the Suit.

7. Mr. Jaykar has submitted that the Plaintiffs have

amended the Suit vide Chamber Summons No.887 of 2014, whereby

nms-726-1526-2014-2015.doc

they have made appropriate submissions and sought reliefs, after

they became aware (pursuant to the Affidavit in Reply filed to the

Notice of Motion No.726 of 2014) that the Harileela Property

belonging to Defendant No.7 was purportedly sold to Defendant

No.4. Further, vide the Chamber Summons No.887 of 2014 the

Plaintiffs sought to make Defendant No.3 to Defendant No.10 as

parties to the Suit and sought further reliefs only after they became

aware of the alleged and fraudulent sale of the Harileela Property. By

an Order dated 9th February, 2015 (Patel, J) this Court permitted the

Plaintiffs to amend the Suit. He has accordingly submitted that the

Suit is one that can be heard and decided only by this Court.

8. Mr. Jaykar has placed reliance upon the judgment of the

Supreme Court in Rajesh D. Darbar and Ors. v. Narasingrao Krishnaji

Kulkarni & Ors1, at paragraph 4 and the judgments of this Court in

Shaikh Mustafa Yasin v. Sharad Ganesh Tisgaonkar & Ors 2. at

paragraph 35 and Gangaram Sakharam Dhuri v. Gangubai

Raghunath Ayare & Ors3, at paragraphs 25 - 26 in support of his

submission that the present Suit can be heard and decided only by

this Court.

1 (2003) 7 Supreme Court Cases 219.

2 2017 (1) Mh.L.J. 358 3 2007 (5) Mh.L.J.136

nms-726-1526-2014-2015.doc

9. Mr. Jaykar has submitted that the bar of Section 430 of

the Companies Act does not apply in the present case. The Plaintiffs

have shown the fraudulent manner in which the shares of Plaintiff

No.2 were illegally transferred. He has submitted that the declaration

sought in respect of Plaintiff No.2's shares (in prayer Clause (b1) (I)

of the Plaint) can only be granted by this Court. Therefore, the

rectification of the register of members is only a consequential and

subsequent step. Moreover, this Court had already passed order dated

9th February, 2015 regarding the shares of Panache and the same has

not been disputed.

10. Mr. Jaykar has submitted that Section 59 of the 2013 Act

and/or Section 11A of the Companies Act, 1956 ("the 1956 Act")

deals with the rectification of register which is a summary power and

is to be exercised on the basis of clear, undisputed and evident facts.

He has submitted that therefore, complex issues of fraud or to grant

declaratory or injunctive relief cannot be decided by the NCLT and

could only be tried by a Civil Court. He has submitted that the Courts

have consistently held that where serious allegations of fraud and

disputed ownership exits, such questions require full adjudication by

a Civil Court, before rectification can be effected. Such matters would

nms-726-1526-2014-2015.doc

fall outside the limited jurisdiction to be adjudicated by NCLT.

11. Mr. Jaykar has submitted that the relief sought in the

Plaint cannot be said to merely seek rectification of the register of

members that would eventually be consequential and / or subsequent

step, after the Plaintiffs make out and establish the entitlement to the

shares. He has in this regard relied upon the following judgments :-

1. Shazia Rehman vs Anwar Elahi - (2023) SCC OnLine Del 4807 (Paras 15 - 26);

2. Dhirubhai vs Lataben Abuwalla - 2016 SCCOnline Bom 14089 (Paras 9 - 14);

3. Meghmala vs G. Narsimha Reddy - (2010) 8 SCC 383 (Paras 28 - 26)

4. Satori Global Limited vs Shailja Krishna - Company Appeal (AT) No. 379 of 2018 (Paras 4,7, 10-16)

5. State of A.P. & Anr. vs T. Suryachandra Rao - (2005) 6 SCC 149 (Paras 8 - 16)

6. IFB Agro Industries Limited vs Sicgil India Limited - (2023) 4 SCC 209 (Paras 22 - 28)

7. Jai Mahal Hotels Pvt. Ltd. vs Devraj Singh - (2016) 4 SCC 469 (Paras 16 - 18)

8. Phool Chand Gupta v Mukesh Jaiswal - 2013 SCC Online Cal 1812 (Paras 32-43)

12. Mr. Jaykar has submitted that as the facts will show, the

entire fraud played on the Plaintiffs has arisen after the demise of the

deceased on 12th March, 2013. Up to the demise of the deceased, the

Plaintiff No.2 and the deceased were 50% shareholders and the only

nms-726-1526-2014-2015.doc

Directors in Defendant No.7.

13. Mr. Jaykar has submitted that in the present case given

the nature of fraud perpetrated upon the Plaintiffs, the corporate

identity of Defendant No.7 ought to be pierced, to ascertain the

persons who are claiming to be acting for Defendant No.7.

14. Mr. Jaykar has submitted that by strange set of events,

the entire 50% shareholding of Plaintiff No.2 has disappeared and

even the Defendants cannot justify that how they are making a claim

to the shareholding of Plaintiff No.2. Not stopping there, Plaintiff

No.2 and the deceased were the only shareholders and Directors of

Defendant No.7 since incorporation and till the demise of the

deceased. Under further mysterious circumstances, Plaintiff No.2 no

longer remains as such Director.

15. Mr. Jaykar has submitted that Defendant Nos.1 and 3

somehow claim to be Directors of Defendant No.7 and pursuant to

this purported authority, they have purportedly sold the only asset of

Defendant No.7 being the Harileela Property to Defendant No.4 for a

depressed price of Rs.3 Crore. He has submitted that the Defendants

have not even been able to show that the said amount of Rs.3 Crore

nms-726-1526-2014-2015.doc

was received by Defendant No.7.

16. Mr. Jaykar has submitted that in the facts of the present

case, it is eminent for this Court to pierce the Corporate Veil, and see

the fraud played by the persons claiming to act on behalf of

Defendant No.7. The facade of the corporate entity cannot be taken

as a defence to camouflage the illegalities of the Defendant(s). He

has therefore, submitted that the present case warrants this Court to

depart from the general principle enunciated in the judgment of

Bacha F. Guzdar Vs. Commissioner of Income Tax, Bombay.4.

17. Mr. Jaykar has submitted that it has been consistently

held that the Courts are justified in lifting the Corporate Veil where

the corporate personality is employed for fraudulent, improper,

oblique purposes. He has submitted that the Courts have recognized

that the Corporate Veil may be lifted, where the Corporate structure

is used as a device to perpetrate fraud. The Courts are entitled to

look beyond the Corporate facade when it is used to circumvent the

law, emphasizing that the doctrine of separate corporate personality

is not absolute and cannot be invoked to legitimize fraud or illegality.

He has placed reliance upon the judgments of the Supreme Court in

4 (1954) 2 Supreme Court Cases 563.

nms-726-1526-2014-2015.doc

Singer India Ltd. v. Chander Mohan Chadha & Ors 5, at paragraph 15,

Estate Officer, UT, Chandigarh and Ors. v. Esys Information

Technologies PTE., Ltd.6, at paragraph 16 and State of Rajasthan and

Ors. v. Gotan Lime Stone Khanij Udyog Private Ltd. & Anr 7, at

paragraph 24 - 27.

18. Mr. Jaykar has submitted that the above principle is more

so relevant in the case of companies that are in the nature of quasi

partnership. He has submitted that in the present case, it is not

abundantly clear that Panache was in the nature of quasi partnership.

He has submitted that this is apparent from the deceased and

Plaintiff No.2 being the only shareholders of Panache; the deceased

and Plaintiff No.2 were the only Directors of Panache and other than

the asset being the Harileela Property, Panache had no other assets

and was not doing any other significant business.

19. Mr. Jaykar has submitted that in amended paragraph 1A

of the amended Plaint, the Plaintiffs have specifically averred that

Panache was a quasi partnership. This has been reiterated by the

Plaintiffs in paragraph 9A of the amended Plaint. Pertinently in

5 (2004) 7 SCC.

6 (2016) 12 SCC 582.

7 (2016) 4 SCC 469.

nms-726-1526-2014-2015.doc

paragraph 14 of the Written Statement of Defendant No.3 (claiming

to be the Director of Panache itself) and 7, they have admitted the

contents of paragraph 1A of the amended Plaint. Furthermore in

paragraph 17 of the Written Statement being the reply to paragraph

9A, they have not denied that Panache was a quasi partnership.

20. Mr. Jaykar has submitted that the fact that Panache was

admittedly a quasi partnership, this Court ought to have exercised its

powers to pierce the Corporate Veil to do justice and grant the

equitable reliefs claimed by the Plaintiffs.

21. Mr. Jaykar has submitted that there is fraud in the

transfer of 50% shareholding of Plaintiff No.2 and there are

perjurious contradictions made by the Defendants. He has submitted

that Plaintiff No.2's name reflects in the Memorandum of Association

(MoA) as a subscriber of 1000 shares constituting 50% shareholding

in Panache. The deceased held the other 1000 shares i.e. 50%

shareholding. Panache has only one asset i.e. the Harileela Property.

He has submitted that at various times, various differing statements

have been made by the Defendants, with regard to the shareholding

of Plaintiff No.2. He has submitted that in the Reply dated 21st

nms-726-1526-2014-2015.doc

November 2013 filed to Notice of Motion No.726 of 2014, the

Defendant No.2 falsely stated that under the Divorce Decree between

Plaintiff No.2 and the deceased dated 6th August, 1997 (Divorce

Decree), the shares of Plaintiff No.2 were agreed to be transferred to

Defendant No.1 (paragraph 9). However, in the Divorce Decree

between Plaintiff No.2 and the deceased there is no reference to the

above (Plaint Page 35). The alleged shareholding pattern of Panache

as on 14th February, 2011, has been annexed to the Reply, in which,

Defendant No.1 is shown to be holding 1000 shares representing

50% of the shareholding (Reply Page 15). Further, in the reply dated

14th March, 2018 filed to Notice of Motion No.1526 of 2015,

Defendant No.2 has denied that the Plaintiff No.2 was a 50%

shareholder in Panache and that her shareholding was transferred to

Defendant No.1 without any basis and without executing any transfer

documents (Reply paragraph 25 (h)). He has submitted that this

statement is contradictory to her own earlier reply dated 21st

November, 2013, wherein she admitted that Plaintiff No.2 was a 50%

shareholder.

22. Mr. Jaykar has submitted that there are contradictions

and falsities in the contentions of Defendant No.1. In the Reply dated

nms-726-1526-2014-2015.doc

18th February, 2014 filed to Notice of Motion No.726 of 2014,

Defendant No.1 falsely stated that the deceased was a 10%

shareholder, Plaintiff No.2 was a 10% shareholder and she was an

80% shareholder (Reply Paragraph 11(b)). That 8000 shares were

allotted to her on 3rd December, 1999 (Reply paragraph 11(c)). She

has further quoted Clause 10 of the Divorce Decree to claim that the

Plaintiff No.2 handed over her 1000 shares to the deceased (Reply

paragraph 11(f)).

23. Mr. Jaykar has submitted that the above statements are

false as the Divorce Decree never had this condition. Moreover, the

said statements are contradictory to the statements of Defendant

No.2 regarding the shareholding percentage and also regarding to

whom the shares of Plaintiff No.2 were transferred under the Divorce

Decree. Defendant No.1's contention is also contradictory to the

annexure in the Reply of Defendant No.2, that shows Defendant No.1

holding 1000 shares representing 50% of shareholding of Panache as

on 14th February, 2011.

24. Mr. Jaykar has submitted that there are contradictions

and falsities in the contentions of Defendant No.3 and Defendant

nms-726-1526-2014-2015.doc

No.7 as well. In their Reply dated 17th November, 2017 to Notice of

Motion No.726 of 2014, Defendant No.3 and Defendant No.7 have

contended that pursuant to the Divorce Decree, Plaintiff No.2 handed

over 1000 shares held by her to the deceased (Reply Paragraph 9).

This statement is also false as it also relies on the Divorce Decree.

Moreover, this statement is contradictory to the statement made by

Defendant No.1 in her reply.

25. Mr. Jaykar has submitted that an additional Reply to

Notice of Motion No.1526 of 2015 was filed on 23rd March, 2018,

wherein an Affidavit of one Mr. K. R. Manik (Chartered Accountant)

is annexed in which it is claimed that the deceased held two lakh

shares and Defendant No.1 held eight lakh shares as per the financial

statements for the year ended 31st March, 2010 (Reply Exhibit A.)

26. Mr. Jaykar has submitted that at the time of oral

arguments, an argument was made on behalf of Defendant No.3 and

7, that as the Plaintiff No.2 had not produced her share certificate on

record, she could not be considered as the owner or holding any

shares. However, this argument was contradictory to their own

pleadings as well as the pleadings of the other Defendants. He has

nms-726-1526-2014-2015.doc

submitted that it is pertinent to note that Defendant No.2, in her

Reply dated 21st November, 2013, admitted that she had access to

the deceased's office and that certain files were found therein. She

further acknowledged that the deceased had kept share certificates of

various companies in his office, of which they had no prior

knowledge. He has submitted that, they had taken physical control of

the office during the deceased's paralytical condition during his final

months, and Defendant No.2 had prevented Plaintiff No.2 from

meeting the deceased during his last days. In these circumstances,

there exists a strong and reasonable apprehension that Defendant

No.2 and her husband may have destroyed the share certificates

pertaining to Plaintiff No.2 and the deceased.

27. Mr. Jaykar has submitted that noticing the false

statement of Defendant No.2, the learned Single Judge (Dalvi, J.)

had passed ad-interim order on 28th November, 2013, wherein it was

stated in paragraph 3 that :- "since no transfer of shares is shown nor

the resignation of the Plaintiff No.2 is alleged or shown, she

continues as such. Her 50% share in the assets and liabilities of the

company continues". He has submitted that this order was never

challenged by any of the Defendants and holds the field, even today.

nms-726-1526-2014-2015.doc

He has submitted that Defendants have not been able to show, with

unimpeachable documents, how the shareholding of Plaintiff No.2

was transferred and to whom it was transferred.

28. Mr. Jaykar has submitted that all that the Defendants

allege is that the shareholding was transferred pursuant to the

Divorce Decree. However, as stated above, the Divorce Decree did not

have any clause pertaining to any such transfer. At no point, did the

Plaintiff No.2 transfer her 50% shareholding. Furthermore, she never

resigned as a Director nor was she removed from her position during

the life time of the deceased.

29. Mr. Jaykar has submitted that the alleged transfer is also

in contravention of the following sections of 2013 Act viz., a) Section

56(1), that requires an instrument of transfer to be signed by the

transferor and transferee and shall be delivered to the Company; and

b) Section 56(4) that provides a period by when the company is to

handover the certificates of the securities transferred i.e. one month.

He has submitted that the aforesaid provisions have not been

followed.

30. Mr. Jaykar has submitted that the Defendants have not

nms-726-1526-2014-2015.doc

placed any document on record that Panache issued new share

certificates to the deceased and / or Defendant No.1, as the case may

be. Therefore, using the argument made by the Counsel on behalf of

Defendant No.3 and Defendant No. 7, infact, Defendant No.1 was

unable to prove that she was a shareholder in Panache as she had not

placed any share certificate on record of her shareholding in Panache.

31. Mr. Jaykar has submitted that in light of such grossly

false statements made on oath by the Defendants, this Court ought to

exercise its power to invoke suo moto contempt against the

Defendants, so that the litigants are not permitted to get away with

making such palpably false and fraudulent statements on record. He

has in this regard placed reliance upon the judgment in Suzuki

Parasrampuria Suitings Pvt. Ltd. v. The Official Liquidator of

Mahendra Petrochemicals Ltd. (In Liquidation) and Ors8, at

paragraphs 12 and 13.

32. Mr. Jaykar has submitted that there is fraud in the

removal of Plaintiff No.2 as a Director, and the appointment of

Defendant No.1 as a Director of Panache. He has submitted in this

context, various perjurious contradictions have been made by the

8 Civil Appeal No.10322 of 2018 dated 8th October, 2018.

nms-726-1526-2014-2015.doc

Defendants.

33. Mr. Jaykar has submitted that till the demise of the

deceased i.e. 12th March, 2013, the Plaintiff No.2 and the deceased

were the only two Directors of Panache. He has submitted that the

entire fraud has been perpetrated on the Plaintiffs, after the demise

of the deceased by taking advantage of the vulnerable position. He

has submitted that similar to the manner in which the shares of

Plaintiff No.2 have disappeared, her Directorship in Panache has also,

mysteriously disappeared.

34. Mr. Jaykar has submitted that there are contradictions

and falsities in the contentions of Defendant No.2. In the Reply dated

21st November, 2013, Defendant No.2 has stated that after the

Divorce Decree on 6th August, 1997 between Plaintiff No.2 and the

deceased, the Defendant No.1 was appointed as Director in place and

stead of Defendant No.2 (Reply Paragraph 9) and thereafter

Defendant No.3 was appointed as a Director on 15th October, 2013.

35. Mr. Jaykar has submitted that there are contradictions

and falsities in the contentions of Defendant No.1. In a Reply, dated

18th February, 2014 in Notice of Motion No.726 of 2014, she has

nms-726-1526-2014-2015.doc

allegedly stated that she was appointed as Director on 29th

September, 1999 (paragraph 11(c)). She has further falsely said that

after the Divorce Decree (6th August, 1997), Plaintiff No.2 tendered

her resignation as a Director. The date of appointment as a Director

as stated by Defendant No.1 i.e. 29th September, 1999 is contrary to

the date of appointment stated by Defendant No.2 i.e. 6th August,

1997.

36. Mr. Jaykar has submitted that there are contradictions

and falsities in the contentions of Defendant No.3 and Defendant

No.7 as well. In their Reply dated 17th November, 2017, they have

alleged that the Plaintiff No.2 resigned as a Director after passing the

Divorce Decree. That Defendant No.1 was made a Director on 29th

September, 1999. Further, on 4th April, 2018, Defendant No.3 and

Defendant No.7 filed their Written Statement, in which it is reiterated

that Defendant No.1 became a Director on 29th September, 1999.

However, Defendant No.3 and Defendant No.7 have also relied on a

list of Directors of Panache as on 11th October, 2014 that appears to

be from MCA website (at Exhibit 'D') and the Master Data issued by

MCA, (WS page 284) in which the date of appointment of Defendant

No.1 is shown to be 30th June, 2007 (WS paragraph 9 read with

nms-726-1526-2014-2015.doc

Exhibit D at Page 261 and 284). These two paragraphs and

documents are inherently contradictory.

37. Mr. Jaykar has submitted that an additional Affidavit in

Reply to Notice of Motion No.1526 of 2015 was filed on 23rd March,

2018, wherein the Affidavit of one Mr. K. R. Manik (Chartered

Accountant) is annexed in which it is reiterated that Defendant No.1

was appointed as a Director of Panache on 30th June, 2007. He has

submitted that therefore, even the removal of Plaintiff No.2 and/or

the appointment of Defendant No.1 as a Director of Panache is

shrouded in mystery. There is no evidence of any resolution being

passed by Panache to remove Plaintiff No.2 as a Director. Moreover,

no notice was given to Plaintiff No.2 of any meeting of Panache to

remove her as a Director. There is no form No.32 or DIR-11 and DIR-

12 filed regarding the purported cessation/removal of Plaintiff No.2

as a Director. The Form No.32 of Defendant No.1 does not exist on

the records of the Registrar of Companies. Defendant No.3 and

Defendant No.7 have failed to produce it inspite of being called upon

to do so several times. He has submitted that the Defendants once

again claim that the purported removal was as per the Divorce

Decree, but the Divorce Decree does not state this in any manner.

nms-726-1526-2014-2015.doc

38. Mr. Jaykar has submitted that the relevant provisions of

the 2013 Act, for Appointment, Resignation and Removal of Directors

are Sections 161-Appointment of Additional Director; Section 168 -

Resignation of Director and Section 169 - Removal of Director. He

has submitted that neither of the procedures in the said provisions

have been followed. Neither Defendant Nos.1, 3 or 7 have been able

to show how the above provisions have been followed, to claim that

Plaintiff No.2 was validly removed as a Director and/or Defendant

No.1 was appointed as an Additional Director.

39. Mr. Jaykar has submitted that the case and pleadings of

the Defendants are not only factually false, contradictory but also in

contravention of the law. Moreover, the Defendants have relied on

records that disproved their own contentions. In these circumstances,

this Court ought to exercise its powers to take suo moto contempt

action against the Defendants.

40. Mr. Jaykar has submitted that it is alleged by the

Defendants that on 1st August, 2013 there was an alleged meeting

held at the Registered Office of Panache (alleged meeting). The

alleged meeting was allegedly attended by the purported Directors of

nms-726-1526-2014-2015.doc

Panache, being Defendant No.1 and Defendant No.3. At the alleged

meeting, a resolution was allegedly passed (the alleged Resolution)

that the Sale Agreement for the Harileela Property belonging to

Panache be entered into with Defendant No.4 and that Defendant

Nos.1 and 3 were authorized to sign the documents of resignation on

behalf of Panache. Therefore, by inference, it is the case of the

Defendants that Defendant No.1 and Defendant No.3 claimed to be

Directors of Panache on the date of alleged resolution. He has

submitted that Defendant Nos.1 and 3 empowered by the alleged

resolution, executed a Deed of Apartment on behalf of Defendant

No.7 with Defendant No.4.

41. Mr. Jaykar has submitted that the documents on record

will show that the alleged meeting never took place and the alleged

resolution is completely false. He has submitted that at the outset,

the Defendants have relied on doctored and fabricated documents.

He has submitted that both versions of the alleged Resolution(s) form

part of the alleged Deed and the sign of Defendant No.3 at the

bottom are at different places.

42. Mr. Jaykar has submitted that it is the case of the

nms-726-1526-2014-2015.doc

Plaintiffs that the alleged meeting and alleged resolution has been

retrofitted by the Defendants, to suit their narrative. He has

submitted that no notice or agenda of the alleged meeting has been

placed on record. It is the case of the Defendant No.1 in a Reply to

Notice of Motion No.726 of 2014 dated 18th February, 2014 that on

the date of the alleged meeting i.e. 1st August, 2013, she was in ICU

in Breach Candy Hospital. It is her case that she was discharged on

3rd August, 2013.

43. Mr. Jaykar has submitted that in their Reply to Notice of

Motion No.726 of 2014 dated 17th November, 2017, Defendant

Nos.3 and 7 have annexed the printout from MCA website, which

shows that Defendant No.3 was allegedly appointed as a Director on

15th October, 2013; letter issued by MCA dated 17th July, 2013 on

which date Defendant No.3 was issued DIN Number and Form 32

pertaining to the alleged appointment of Defendant No.3 as a

Director which shows his alleged date of appointment as 15th

October 2013. He has submitted that to cover up the above

discrepancy, on the same date i.e. 17th November, 2017, Defendant

Nos.3 and 7 have filed another reply in Notice of Motion No.1526 of

2015 in which it is claimed that the Defendant No.3 was appointed as

nms-726-1526-2014-2015.doc

a Director of Panache on 15th July, 2013, but by mistake and error in

the feeding the date in the computers/system that date of

appointment was entered into as 15th October, 2013. The Defendants

have stated that attempts were made to rectify the error but the

Defendants were informed that the said error cannot be rectified.

However, Defendant No.3 and 7 have not placed any documents on

record to show that Defendant No.3 was appointed as a Director of

Panache on 15th July, 2013. He has submitted that other than the

bold statement, there is no corroborative record. The statement is

nothing but an after thought, and a blatant lie. Pertinently, if

Defendant No.3 was issued a DIN Number on 17th July, 2013, he

could not have been appointed as a Director on 15th July, 2013.

44. Mr. Jaykar has submitted that Defendant Nos.3 and 7

have thereafter filed an Additional Affidavit on 23rd March 2018 in

Notice of Motion No.1526 of 2015, to which they have annexed an

Affidavit of one Mr. K.R. Manik, who claims that Defendant No.3 was

appointed as a Director on 15th July, 2013, but by mistake and error

the date of appointment was entered as 15th October, 2013. Mr

Jaykar has submitted that this is again a false statement/affidavit for

nms-726-1526-2014-2015.doc

the said deponent was not the person who filled up the Form 32

of Defendant No.3. The person who has filled up the said Form

was one Ms. Neela Vyas, who was the Company Secretary.

Therefore, the Affidavit of K R Manik is irrelevant and the alleged

acceptance of the alleged mistake, is nothing but another attempt

at a cover up.

45. Mr. Jaykar has submitted that the relevant provision of

the 2013 Act, that disprove the case of the Defendants that

Defendant No.3 was appointed as a Director on 15th July, 2013 is

Section 152 (3) which states that no person can be appointed as a

Director, unless he has been allotted a DIN Number. Hence, if

Defendant No.3 was issued a DIN Number only on 17th July, 2013,

he could never have been appointed as a Director on 15th July, 2013,

as claimed. He has submitted that for all the above reasons, it is

abundantly clear that the alleged meeting and/or alleged resolution,

had never taken place or passed.

46. Mr. Jaykar has submitted that the Defendant No.3 had

no authority to sign the alleged Deed on behalf of Panache as he was

not a Director. Moreover, if the alleged meeting and the alleged

nms-726-1526-2014-2015.doc

resolutions are held to be invalid, the entire edifice of the case of the

Defendants is called into question and the case must fail. He has

submitted that there is no dispute with the proposition of law that

"fraud vitiates all". He has placed reliance upon the judgment of the

Supreme Court in S.P. Chengalvaraya Naidu (Dead) By LRs. v.

Jagannath (Dead) by LRs & Ors9. .

47. Mr. Jaykar has submitted that there is absolutely no

details of how Defendant No.3 claims to have been appointed on

behalf of Panache as its Director. He has submitted that Defendant

No.3 claims that he was appointed as a Director on 15th July, 2013

but this claim is false and untenable. The only other date of

appointment of Defendant No.3 as a Director is 15th October, 2013.

However, this is also unbelievable and/or bad in law as there was no

notice/agenda of any meeting to be held on 15th October, 2013 to

appoint Defendant No.3 as a Director. There was no resolution

passed to appoint Defendant No.3 as a Director. Under Section 152

(2) of the 2013 Act, a Director can be appointed only at at the

General Meeting of the Company. However, there are no minutes

produced of such appointment.

9 (1994) 1 SCC 1.

nms-726-1526-2014-2015.doc

48. Mr. Jaykar has submitted that Defendant No.1 has

admitted that she was uneducated and studied only upto the 4th

standard. He has referred to the recording in the Order dated 18th

July 2014 (Dhanuka, J) at paragraphs 4 and 12 to that effect. He has

submitted that it is unclear how Defendant No.1 was able to even

understand how to appoint Defendant No.3 as an alleged Director.

49. Mr. Jaykar has submitted that in the absence of any

document to show that the appointment of Defendant No.3 as a

Director was valid in law, this Court cannot accept the mere

statement of the Defendants, that Defendant No.3 is a Director of

Panache, and has taken steps in such capacity, particularly to dispose

of the Harileela Property of Panache.

50. Mr. Jaykar has submitted that the Defendant No.3 is a

complete usurper. He has submitted that Defendant No.3 is the

employee of the husband of Defendant No.2, one Mr. Mihir Mehta

and is acting on the instructions of him who appears to be the

mastermind behind the fraud perpetrated on the Plaintiffs. He has

submitted that the Defendant No.2 has also admitted in her Written

Statement that Defendant No.3 is associated with Mr. Mihir Mehta

nms-726-1526-2014-2015.doc

(Written Statement dated 16th June, 2016 - paragraph 36). He has

submitted that in these circumstances, strict action should also be

taken against Defendant No.3 who is claiming to be a Director of

Panache, without any supporting record.

51. Mr. Jaykar has submitted that Defendant Nos.4 - 6 are

not bonafide purchasers for value without notice. He has submitted

that the Harileela Property belongs to Panache and which was

situated in New Harileela House Owners Association (Association).

The Defendant No.5 was the Chairman of the Association. He has

submitted that on 12th April, 2013 (within a month of the demise of

the deceased), the alleged valuation was carried out by Defendant

No.4 of the Harileela Property. No notice of this alleged valuation

was given to the Plaintiffs. Defendant No.1 did not place on record

any notice that she received the alleged valuation. He has submitted

that thereafter on 19th June, 2013, a legal notice was sent on behalf

of Plaintiff No.1 to Defendant No.1 for the accounts of the estate of

the deceased. A reply was sent on 8th July 2013, by Defendant No.1's

Advocates that they were looking for the documents. Thereafter, on

18th July, 2013, Defendant Nos.4 - 6 allegedly carried out a title

search of the Harileela Property. On 5th September, 2013, Panache

nms-726-1526-2014-2015.doc

allegedly sent a letter to the Association to issue a NoC for the sale of

Harileela Property. He has submitted that the said letter is fraudulent

and untenable, because, as seen from the above, the only date when

it could be claimed that the Defendant No.3 was appointed as

Director of Panache is 15th October, 2013. On the every same day,

5th September, 2013, Defendant No.6 passed a resolution

authorizing its Directors to purchase the property of Panache for a

consideration to be mutually agreed upon.

52. Mr. Jaykar has submitted that the Defendants have not

provided any documentary evidence to show when the said

consideration was eventually agreed upon. More strangely and

without waiting for the NoC, on 5th September, 2013, the stamp duty

of Rs.15 lakh was paid by Defendant No.4 on the alleged Deed. This

shows that entering into the alleged Deed was a forgone conclusion.

More importantly on 12th September, 2013, a legal notice was sent

on behalf of Plaintiff No.1 to the Association (including Defendant

No.5, who was the Chairman) to not entertain any transfer of the

Harileela Property. Pertinently, the NoC was never issued by the other

managing committee members of the Association.

nms-726-1526-2014-2015.doc

53. Mr. Jaykar has submitted that despite all of the above,

under the alleged authority of the alleged Resolution, Panache

(through Defendant Nos.1 and 3) sold the Harileela Property to

Defendant No.4 under the alleged Deed dated 19th October, 2013 for

a sum of Rs.3 Crore. The Defendants allege that the Ready Reckoner

rate of the Harileela Property was approximately Rs.2.85 Crore and

so the sale at Rs.3 Crore was above the Ready Reckoner rate.

54. Mr. Jaykar has submitted that it is pertinent to note that

the Defendant No.4, being a Company, its Directors were Defendant

Nos. 5 and 6. Therefore, the Harileela Property of Panache (that was

forming part of the Association in which the Defendant No.5 was the

Chairman) was sold to Defendant No.4 (whose Directors were

Defendant Nos.5 and 6). Thus, the Defendant No.5 was effectively

wearing two hats - one as Chairman of the Association, the very body

from whom the NoC was required for the alleged sale of the Harileela

Property, and the other as Director/Shareholder of the alleged

purchasing entity, Defendant No.4. He has submitted that this clearly

shows that Defendant No.4 was not a bonafide purchaser for value

without notice.

nms-726-1526-2014-2015.doc

55. Mr. Jaykar has submitted that on 21st October, 2013, the

alleged Deed was registered. He has highlighted discrepancies in the

document. He has submitted that Defendant No.1 who alleged that

the Registrar visited her residence for registration of the alleged Deed

and there is video recording of this, has failed to produce the video

recording and there is no endorsement of this on the document.

56. Mr. Jaykar has submitted that knowledge of the legal notice

not to entertain any transfer of the Harileela Property, once acquired

by Defendant Nos.4 - 6, cannot be compartmentalised. In this

connection he has placed reliance upon the Reply filed by Defendant

No.6 to Chamber Summons No.887 of 2014 dated 18th November,

2014 at paragraph 12. He has submitted that the alleged artificial

segregation of the capacities of Defendant No.5 is a calculated

fraudulent attempt to evade the consequences of the prior notice and

defeat the Plaintiffs' rights. He has submitted that Defendant No.5

was also aware that the Association had not issued the NoC. He has

submitted that Defendant No.5 was admittedly wearing two hats.

Notice to him in one capacity cannot be conveniently disowned in

another, particularly when the transaction in question required an

NoC from the very Association over which he presided.

nms-726-1526-2014-2015.doc

57. Mr. Jaykar has submitted that the alleged Valuation

Report (to justify the value of the Harileela Property) being Rs.3

Crore was placed on record by Defendant Nos.4 - 6 in their Written

Statement filed on 30th November, 2015. He has submitted that the

alleged Valuation Report is also retrofitted by the Defendants as the

alleged Valuation Report was dated 16th November, 2015 but the

alleged Deed was allegedly executed on 19th November, 2013.

Hence, it is after two years. He has also shown other discrepancies in

the Valuation Report. He has submitted that the alleged Valuation

Report does not refer to or analyze any comparable sale instances in

the same building or in the immediate vicinity so as to ascertain the

prevailing fair market value. There is no objective benchmarking

against market data. He has submitted that in the absence of

contemporaneous inspection, comparable market analysis, and a

transparent methodology, the alleged Valuation Report is a mere ipse

dixit and cannot be relied upon to justify the consideration reflected

in the alleged Deed, particularly when the Harileela Property was

sold at a rate substantially below the prevailing market rate.

58. Mr. Jaykar has submitted that the Defendant Nos.4 - 6 in

collusion with Defendant No.1 - 3 have acted together to defraud the

nms-726-1526-2014-2015.doc

Plaintiffs and claimed to have sold the Harileela Property and

usurped all the money. He has submitted that the claim of Defendant

Nos.4 - 6 that they were bonafide purchasers for value without

notice, is patently false, illegal, untenable. He has placed reliance

upon the following judgments in this context :-

1. Manjit Singh vs Darshana Devi - (2024) SCC Online SC 3431 - (Paras 11-15, 18-19)

2. Dr. Sharda vs Nagpur Municipal Corporation - (2022) SCC OnLine Bom 1794 - (Para 44)

3. Vithal Mane vs Balasaheb Masal - (2017) 3 Mah LJ 232 (Bom) (Para 7)

4. Nitin Gandhi vs Dinyar Pheroz Dubash - 2015(2)MhLJ 850 (Para 34-37)

5. Uthandia Pillai vs. Ramayai Ammal - 1988-2-L.W 362 -

(Para 13)

59. Mr. Jaykar has submitted that there is a fraud in the

appointment of Sunil Dudhwadkar, as Director of Panache. He has

submitted that in the Written Statement of Defendant No.3 and

Defendant No.7 dated 4th April, 2018, they have claimed that one

Sunil Dudhwadkar was appointed as a Director of Panache on 14th

February, 2016. He has submitted that notably, the alleged letter of

appointment issued by Panache to Sunil Dudhwadkar dated 13th

February, 2016 was not signed by anyone on behalf of Panache, but

has been accepted by Sunil Dudhwadkar. He has submitted that there

nms-726-1526-2014-2015.doc

is no Minutes of Meeting produced or Board Resolution placed on

record to demonstrate a valid appointment of the said Sunil

Dudhwadkar as a Director of Panache. He has submitted that such

unilateral appointment is ex-facie illegal, void ab initio, and further

evidences the continued manipulation of the affairs and records of

the company. The appointment is also ex facie in violation of the

order dated 28th November, 2013 (Dalvi J.) that recorded that the

Plaintiff No.2 stated that, it is the case of the Defendants that at

present only Defendant No.1 and one Nayak, are the shareholder and

Directors of the Company. He has submitted that this Order has not

been challenged by the Defendants. Therefore, as per the said Order,

Plaintiff No.2 continued as a Director of Panache. This is in view of

the conclusion in paragraph 3 that since no transfer of shares is

shown nor the resignation of the Plaintiff No.2 is alleged or shown,

she continues as such.

60. Mr. Jaykar has submitted that the facts of the present

case justify the appointment of a Court Receiver for the Harileela

Property as well as for the other premises i.e. the Sagar Kunj Flat.

The material on record prima facie establishes grave and continuing

acts of fraud, fabrication of resolutions, manipulation of

nms-726-1526-2014-2015.doc

shareholding, back dating of statutory records and unlawful

alienation of Defendant No.7's sole immovable assets. He has

submitted that with regard to Sagar Kunj Flat, it is presently lying

vacant and unoccupied. The Sagar Kunj Flat is neither being used nor

generating any income. He has submitted that in order to safeguard

and optimize the value of the said asset pending adjudication of the

Suit, it is in the interest of all the parties that the Court Receiver be

appointed so that it can be monetized by the Court Receiver and

proceeds deposited in this Court. He has placed reliance upon

judgments in support of his submission that the appointment of the

Court Receiver would ensure preservation of the Suit properties,

prevent further misuse or clandestine dealings, and secure income

without causing prejudice to the rights and contentions of the either

side. These judgments include :-

1. Haldyn Glass Limited vs. Saumyalata Shayam Shetty -

(2014) SCC OnLine Bom 1178 - (Paras 15-19).

2. Subroto Ghose vs. Ashok Kumar Gupta - 1996 (36) DRJ (Paras 5, 12, 19) ;

3. T. Krishnaswamy Chetty vs. C. Thangavelu Chetty & Ors.

(Para 17)

61. Mr. Jaykar has distinguished the judgment cited on

behalf of Defendants namely Shashi Prakash Khemka (Dead)

nms-726-1526-2014-2015.doc

Through LRs and Anr. v. NEPC Micon (Now NEPC India Ltd.) & Ors 10.

He has submitted that in that case the Supreme Court had neither

decided nor delved into disputed questions of fact or law, or

allegations of fraud, misrepresentation, wrongful acts by the

Company or Directors. The Supreme Court did not explicitly address

the issue of whether the Civil Courts have jurisdiction over the

disputes involving fraud, disputed question of law, or facts whilst

holding that the bar of Section 430 applies to the case at hand.

62. Mr. Jaykar has also distinguished the judgment cited by

the Defendants namely Vikram Jairath v. Middleton Hotels Pvt. Ltd11.

on the ground that in that case the aggrieved parties had already

filed a Petition before the NCLT, which was not disclosed in the

Plaint, raising issues of overlapping jurisdiction and potential forum

abuse. He has submitted that this is not the same as the facts of the

present case. Consequently, the reasons regarding suppression of

facts does not apply here, and the Civil Court may exercise

jurisdiction without concerns of duplicity of conflicts with the

statutory forum under Section 430 of the 2013 Act. He has submitted

with respect to the other observations about Section 430 of the 2013

10 (2019) 18 SCC 569.

11 (2019) 151 CLA 38.

nms-726-1526-2014-2015.doc

Act, the same is not binding in view of IFB Agro Industries Ltd. v.

Sicgil India Ltd. and Ors.12.

63. Mr. Jaykar has also distinguished the judgment cited by

the Defendants viz. Invesco Developing Markets Fund v. Zee

Entertainment Enterprises Ltd. 13. This on the ground that this case

also did not involve allegations of fraud, misrepresentation, wrongful

acts by the Company or its Directors. There were no disputed

questions of fact in that case. The moot question was interpretation

and enforcement of statutory rights under the Companies Act, not on

resolving factual disputes or claims of title/inheritance.

64. Mr. Jaykar has also distinguished the judgment in

Shankar Assana Gaddam v. Achanak Associates Realtors Pvt. Ltd 14,

relied upon by the Defendants. He has submitted that in that case the

Petitioner had initially filed a Petition before the NCLT which was

admitted, but the NCLT did not grant any interim reliefs. Since the

NCLT already considered the matter, the Civil Court could not have

entertained the same relief, as doing so would amount to res

judicata.

12 (2023) 4 SCC 209.

13 (2022) 3 Bom CR 602.

14 2021 MhLJ 159.

nms-726-1526-2014-2015.doc

65. Mr. Jaykar has distinguished the judgment in Adesh Kaur

v. Eicher Motors Ltd. & Ors15, relied upon by the Defendants, wherein

the Supreme Court held that the Appellate Tribunal erred in

relegating the Appellant to the Civil Court, emphasizing that the

NCLT possesses jurisdiction under Section 59 of the 2013 Act, to

rectify the register of members in cases of fraud and forgery, even if a

criminal complaint is pending. However, the Supreme Court qualified

this by noting that such jurisdiction applies only when the issues of

fraud are "open and shut cases of fraud" i.e. straightforward and

undisputed. He has submitted that on a demurer, if the Defendants

are placing reliance on this judgment, it ought to be noted that they

are impliedly accepting that it is an open and shut case of fraud, and

so a summary inquiry by the NCLT would be sufficient.

66. Mr. Jaykar has distinguished the judgment in Chalasani

Udaya Shankar & Ors. v. Lexus Technologies Pvt. Ltd. & Ors 16, relied

upon by the Defendants on the ground that the Court therein

observed that rectification is required when the entries ought to have

been made but were not, or were incorrectly recorded, and the role

of the NCLT is to ensure that the register accurately reflects the true

15 (2018) 7 SCC 709.

16 (2024) 10 SCC 303.

nms-726-1526-2014-2015.doc

ownership. Whilst factual verification is necessary, the process does

not involve resolving disputes on merits or adjudication, but simply

correcting the register to reflect what ought to have been done. He

has submitted that in paragraph 38 the Supreme Court has held that

contentious issues that are raised before it for adjudication do not fall

within the purview of rectification.

67. Mr. Jaykar has distinguished the judgment in Chiranjeevi

Rathnam and Ors. v. Ramesh and Anr 17. The Madras High Court had

in that case examined the provisions of the Companies Act,

particularly Section 430, which restricts Civil Courts from

adjudicating the matters that the NCLT is empowered to determine.

Unlike in that case, the existence of contested questions of fact and

documentation which arises here precludes such summary

jurisdiction, and Civil Court intervention cannot be barred merely by

Section 430.

68. Mr. Jaykar has also distinguished the judgment of the

Supreme Court in Shailja Krishna v. Satori Global Ltd18, relied upon

by the Defendants. He has submitted that in that case both the Gift

17 (2020) 222 Comp Cas 85.

18 2025 SCC OnLine SC 1889.

nms-726-1526-2014-2015.doc

Deed and Board Resolution under challenge were found to be in

direct violation of the Company's Articles of Association. As these acts

were patently unauthorized and contrary to the Company's governing

provisions, there was nothing to be adjudicated, and the error was

apparent on the face of it. Unlike in that case, the existence of

contested questions of fact in documentation here preclude such

summary jurisdiction and Civil Court intervention cannot be barred

merely by Section 430.

69. Mr. Jaykar has accordingly submitted that the Plaintiffs

are entitled to the reliefs sought in Notice of Motion No.726 of 2014

and Notice of Motion No.1526 of 2015.

70. Mr. Shanay Shah, learned Counsel for the Defendant

Nos. 1A and 2 has submitted that admittedly the Harileela Property

stands in the name of Defendant No. 7 i.e. Panache Securities Pvt.

Ltd. ("Panache"). He has submitted that in view thereof, the case

pleaded by the Plaintiffs dis-entitles them to get any relief qua the

Harileela Property. He has submitted that though the Plaintiffs have

named properties in paragraph 7 of the Plaint, which according to

them, stand in the name of the deceased i.e. late Rajiv Samani,

nms-726-1526-2014-2015.doc

however, the Harileela Property which belongs to Panache is named

in that list at Sr. No. 1. In paragraph 8 of the Plaint, the Plaintiffs

state that the deceased left the aforesaid property and other movable

and immovable properties. In the same paragraph, the Plaintiffs refer

to particulars of claim at Exh.C, which according to them, contains

the share of the Plaintiffs. In that the Plaintiff No. 2 has claimed 50%

share and Plaintiff No. 1 has claimed 90% of the remaining share in

the Harileela Property.

71. Mr. Shah has submitted that it is the Plaintiffs' case that

the said Harileela Property is the self acquired property of the

deceased and the same was purchased in the name of Panache. He

has submitted that it is the Plaintiffs' case that she is purportedly a

shareholder and director of Panache. Assuming without admitting

that she is still a shareholder and director, that does not ipso facto

make her the owner of Harileela Property.

72. Mr. Shah has submitted that the Plaintiff No. 2 has

contended that she has a 50% share in the assets of Panache. At the

same time, the Plaintiffs have proceeded on the basis that the

Harileela Property is a self acquired property and has sought a

nms-726-1526-2014-2015.doc

declaration from this Court that the Plaintiff No. 1 is entitled to a

50% share i.e. the share of deceased in the said Harileela property

and/or in the alternative 90% of the 50% share of the deceased.

Pertinently, the Plaintiffs have not sought any declaration that the

deceased was the owner of the Harileela Property. He has placed

reliance upon the decision of the Supreme Court in Kayalulla

Parambath Moidu Haji Vs. Namboodiyil Vinodan19 at paragraphs 10

to 13, 18 and 19 in this context.

73. Mr. Shah has submitted that according to the Plaintiffs,

Panache could not have sold the property, as it was a self acquired

property of the deceased. Further, according to the Plaintiffs, the

value of the Harileela Property was Rs. 6,00,00,000/- and the

Defendants have suppressed the real value of the property. He has

submitted that it is pertinent to note that the Plaintiffs have failed to

produce any document to show that the value of the Harileela

Property was Rs. 6,00,00,000/-.

74. Mr. Shah has submitted that the Plaintiff No. 2 has no

right, title and interest in Panache, as she was no more a shareholder

19 (2022) 20 SCC 310

nms-726-1526-2014-2015.doc

of the company and it was only the deceased and Defendant No. 1

who were the shareholders. Further, Plaintiff No. 1 only has a 1/3rd

right in the shareholding of the deceased in Panache and cannot

object to the sale of the Harileela Property which was owned by

Panache. He has submitted that the ready-reckoner value of the

Harileela Property was Rs. 2,38,61,500/- and has therefore been

rightly sold at Rs. 3,00,00,000/-.

75. Mr. Shah has submitted that the Plaintiff No. 2 and the

deceased got divorced on 6th August 1997. He has submitted that the

Plaintiff No. 2 cannot claim any right, title or interest in the estate of

the deceased after obtaining a divorce. He has placed reliance upon

the Divorce Decree dated 6th August 1997 (annexed at Exh. B to the

Plaint). He has in particular placed reliance upon Clause 6 of the

Divorce Decree, which states "The parties hereby declares that both

of them have mutually exchanged their respective ornaments,

articles, clothes and things and therefore they have no claim against

each other in that regard.". He has submitted that it is clear that

Plaintiff No. 2 has acted on the decree dated 6th August 1997, which

is why from 6th August 1997 till 11th October 2013 (date of filing

the Plaint), not a single issue has been raised by Plaintiff No. 2 either

nms-726-1526-2014-2015.doc

in the capacity as a director or as a shareholder of Panache. He has

submitted that this assumes significance as no person who otherwise

was a director / shareholder would maintain radio silence for nearly

16 years before filing the Suit in 2014.

76. Mr. Shah has submitted that there are inconsistencies in

the Plaint with what has been urged in the oral arguments. This is

apparent from the Plaintiff No. 2 not answering when and how from

1997 till October 2013, did Plaintiff No. 2 assert, act and conduct

herself in Panache as a shareholder or director thereof. Further,

Plaintiff No. 2 did not inform this Court about how does she claim

rights as a shareholder in the assets of Panache which otherwise in

law is not permissible. He has placed reliance on the decision of the

Supreme Court in Bacha F. Guzdar (supra).

77. Mr. Shah has submitted that mutually destructive pleas

are taken by the Plaintiffs in the Plaint qua entitlement to the

Harileela Property. He has submitted that it is the pleaded case of the

Plaintiffs that by virtue of being a shareholder, Plaintiff No. 2 is

entitled to a share in the assets of Panache. He has submitted that it

is pleaded by Plaintiffs that Plaintiff No. 2 being under the bona fide

nms-726-1526-2014-2015.doc

belief that she as a shareholder was entitled to the Harileela Property

of Panache situated at Harileela House, Mint Road, Fort, Mumbai and

the same could not be dealt with without her consent, did not bother

to involve herself in the affairs of Panache. The Plaintiffs have further

stated that this Court may be pleased to declare that the Plaintiff No.

2 is entitled to 50% share in the Harileela Property.

78. Mr. Shah has submitted that on the other hand Plaintiff

No. 1 has pleaded that the Plaintiff No. 1 as a heir of the deceased is

also entitled to a share in the estate of the deceased which will

include a share in the 50% shareholding in Panache and the

consequent right and entitlement in the assets of the closely held

company.

79. Mr. Shah has placed reliance upon the judgments which

follow Bacha F. Guzdar (supra), including Great Eastern Shipping Co.

Ltd. Vs. Oil and Natural Gas Corporation Ltd. 20; Amratlal Bhanji

Laxman Vs. Kusum Prabhudas Laxman & Ors. 21 in support of his

submission that it is settled law that a company as a juristic entity is

20 2005(3) Mh.L.J.824 21 (2009)4 Bom CR 645

nms-726-1526-2014-2015.doc

distinct from its shareholders and it is the company that own its

assets and not the shareholders.

80. Mr. Shah has also placed reliance upon the judgment of

the Supreme Court in Kayalulla Parambath Moidu Haji (supra) at

paragraphs 10 to 13 and 18 in support of his submission that without

declaration of title, no relief for injunction can be granted. This in

support of his contention that though the case pleaded by the

Plaintiffs is that the deceased Rajiv Samani was the owner of

Harileela Property but have not sought any declaration in support

thereof. Hence, no injunction can be granted qua the said Property.

81. Mr. Shah has submitted that the reliefs prayed for by the

Plaintiffs are barred under Section 430 of the Companies Act, 2013

qua the Harileela Property. He has placed reliance upon the judgment

of the Supreme Court in Shashi Prakash Khemka (Supra) and in

particular paragraphs 4 to 7 thereof. He has also placed reliance

upon the judgment of the Calcutta High Court in Vikram Jairath

(Surpa); judgments of this Court in Invesco Developing Markets Fund

(Supra) and Shankar Assana Gaddam (Supra), which all have held

that where the dispute is covered under Section 430 of the 2013 Act

nms-726-1526-2014-2015.doc

as in this case qua the Harileela Property, the reliefs in the Civil Suit

are barred. He has submitted that in the present Suit, the Defendants

have sought for a rectification of the register for bringing the names

of the Plaintiffs as shareholders in Panache. He has submitted that

this relief can only be sought before the NCLT which has exclusive

jurisdiction in view of the bar under Section 430 of the Companies

Act, 2013. He has submitted that under the said provision no Civil

Court shall have jurisdiction to entertain any Suit or proceeding in

respect of any matter, which the Tribunal or the Appellate Tribunal is

empowered to determine, by or under the 2013 Act or any other law

for the time being in force. A conjoint reading of Section 241/242

with Section 430 of 2013 Act would make it clear that in respect of

such matters, which the NCLT or NCLAT is empowered to determine,

the jurisdiction of the Civil Court would be expressly barred.

82. Mr. Shah has submitted that the attempt made by the

Plaintiffs to distinguish the aforementioned judgments, ought not to

be countenanced, as it is settled law that the jurisdiction of the Civil

Court would be expressly barred under Section 241 / 242 read with

Section 430 of the 2013 Act in respect of matters which the NCLT or

NCLAT is empowered to determine. In the present case, the issue of

nms-726-1526-2014-2015.doc

rectification of the register is to be determined by the NCLT and

hence the jurisdiction of the Civil Court would be expressly barred.

83. Mr. Shah has submitted that in so far as the Sagar Kunj

Flat is concerned, the Sagar Kunj Flat stood in the joint name of the

deceased and Defendant No.1 and was not a self acquired property.

He has submitted that it is Defendant No.2's case that the Sagar Kunj

Flat was the sole property of Defendant No.1 as the same was

purchased by Defendant No.1 after selling Flat No.407, Chandralok

Building, Napeansea Road, which was in the name of Defendant No.1

and that the name of the deceased in Sagar Kunj Flat was only added

for the sake of convenience. He has submitted that the payment

receipts evidencing payments made by Defendant No.1 towards the

purchase of Sagar Kunj Flat have been produced in the Additional

Affidavit of Defendant No.2. He has further submitted that the

deceased passed away and at the time of his death, he was residing

in the Sagar Kunj Flat.

84. Mr. Shah has submitted that Defendant No.10

transferred 50% share of the deceased in the Sagar Kunj Flat in

favour of Defendant No.1. The Plaintiffs have not challenged the

nms-726-1526-2014-2015.doc

transfer of Share Certificate in the competent Court or even before

this Court.

85. Mr. Shah has submitted that the Plaintiffs allegedly felt

that Defendant No.1 and Defendant No.2 were taking steps to

dispose of the Sagar Kunj Flat without the knowledge of the Plaintiffs

and therefore, the Plaintiffs issued legal Notice on 19th June, 2013

calling upon Defendant No.1 to give particulars of the estate of the

deceased. In the said legal notice, Plaintiff No.1 claimed that he was

entitled to 50% share in the estate of the deceased. This has been

duly responded by Defendant No.1 on 8th July, 2013 denying the

allegations and further stating that she was searching for documents

of the deceased to issue a detailed reply.

86. Mr. Shah has submitted that there is no pleading in the

Plaint for appointment of Court Receiver as has been sought for by

the Plaintiffs in oral arguments. Further, the circumstances pertaining

to such reliefs qua the Sagar Kunj Flat is absent in the Plaint.

87. Mr. Shah has submitted that Defendant No.1 has

registered a Will and Testament on 25th September, 2014

bequeathing her entire estate to Defendant No.2 including the Sagar

nms-726-1526-2014-2015.doc

Kunj Flat.

88. Mr. Shah has submitted that from the date of filing of the

Suit, no change in circumstances has also been pleaded by the

Plaintiffs to seek appointment of Court Receiver. He has referred to

paragraph 16P of the Plaint wherein it is stated that the Plaintiffs

reserve their right to adopt appropriate proceedings with regard to

transfer of share certificate in respect of the Sagar Kunj Flat. Further,

it is submitted that the Defendant No.1 be restrained from dealing

exclusively with the said property and claiming to be the exclusive

owner of the said property in any manner whatsoever. He has

submitted that it has been held by the Supreme Court in Akella

Lalitha v. Konda Hanumantha Rao & Anr22, at paragraph 16 - 18, that

if the reliefs are not found in pleadings, the same cannot be granted.

He has submitted that since the Plaintiffs have not pleaded for the

appointment of the Court Receiver qua the Sagar Kunj Flat, the reliefs

with respect to the same cannot be granted.

89. Mr. Shah has submitted that in any event, Defendant

No.1 was the real owner of the Sagar Kunj Flat and has paid sale

consideration to purchase the said flat and was further entitled to

22 2022 SCC OnLine SC 928.

nms-726-1526-2014-2015.doc

receive income and benefits thereof. He has relied upon the

averments in the Affidavit in Reply in support thereof. He has

submitted that the averments have not been controverted by the

Plaintiffs. He has submitted that atleast prima facie, it is clear that

the Defendant No.1 was the real owner of the Sagar Kunj Flat.

90. Mr. Shah has placed reliance upon the judgment of the

Supreme Court in Commissioner of Income Tax, Bombay and Ors. v.

Podar Cement Pvt. Ltd. & Ors23 at paragraph 24 - 28 and 55; Shivani

Madan v. Pr. Commissioner Of Income Tax24, at paragraphs 4, 8

and 10.

91. Mr. Shah has submitted that when an injunction is

granted and status quo has been maintained, no relief can be granted

to appoint Court Receiver, especially when it is not even pleaded. He

has submitted that this proposition has been accepted by the

Supreme Court in Hitesh Bhuralal Jain v. Rajpal Amarnath Yadav &

Ors25.

92. Mr. Shah has submitted that without prejudice to the

23 (1997) 5 SCC 482.

nms-726-1526-2014-2015.doc

above submission, that there are no pleadings warranting

appointment of a Court Receiver for Sagar Kunj Flat, the Plaintiffs

have failed to demonstrate any emergency, danger or loss demanding

immediate reliefs for the appointment of Court Receiver. He has

relied upon the judgment of the Supreme Court in Parmanand Patel

(Dead) by LRs & Anr. v. Sudha A. Chowgule and Ors 26. at paragraphs

23 and 24, T. Krishnaswamy Chetty v. C. Thangavelu Chetty & Ors 27,

at paragraph 17 and Sesa International Ltd. v. Avani Projects &

Infrastructure Ltd. & Ors28, at paragraphs 98 to 109, in this context.

93. Mr. Shah has accordingly submitted that the prayer for

appointment of Court Receiver qua the Sagar Kunj Flat ought not to

be allowed by this Court.

94. Mr. Shah has distinguished the judgments which have

been cited by the Plaintiffs. He has submitted that the judgment of

Calcutta High Court in Phool Chand Gutpa & Ors. v. Mukesh Jaiswal

& Ors29, relied upon by the Plaintiffs does not pertain to the

proposition on lifting of Corporate Veil for which the said judgment

had been cited. He has submitted that when there are disputed 26 (2009) 11 SCC 127.

27 1954 SCC OnLine Mad 374.

28 2017 SCC OnLine Cal 13063.

29 2023 SCC OnLine Cal 1812.

nms-726-1526-2014-2015.doc

questions of fact involved, the Civil Court's jurisdiction is not ousted

in Company matters. The Calcutta High Court does not consider the

judgment of the Supreme Court in the case of Shashi Prakash

Khemka (Supra), wherein the Supreme Court in a similar case has

held that in view of Section 430 of the 2013 Act being widely

worded, the jurisdiction of the Civil Court is barred. Accordingly, the

judgment is not good law and runs counter to several judgments of

this Court cited by the Defendants.

95. Mr. Shah has also distinguished the judgment cited by

the Plaintiffs viz. Estate Officer, UT, Chandigarh and Ors. (Supra) in

support of their submission that the Court is required to lift the

Corporate Veil in the present case. He has submitted that the facts in

that case are entirely different from the facts of the present case. He

has submitted that the Supreme Court in the facts of that case had

directed lifting of Corporate Veil as the promoters of the Company

had failed to comply with the directions of the Court. This does not

arise here.

96. Mr. Shah has also distinguished Jai Mahal Hotels Pvt.

Ltd. v. Devraj Singh & Ors30, and State of Rajasthan and Ors. v. Gotan

30 (2016) 1 SCC 423.

nms-726-1526-2014-2015.doc

Lime Stone Khanij Udyog Private Ltd. (supra) cited by the Plaintiffs

on the ground that they are clearly distinguishable from the facts of

this case. He has submitted that the Supreme Court in Adesh Kaur

(Supra) and Chalasani Udaya Shankar & Ors. (Supra) have

considered the proposition advanced by the Plaintiff, and held that

even in matters of fraud, the jurisdiction vested in the NCLT in view

of Section 430 of 2013 Act, is not ousted.

97. Mr. Shah has also distinguished the judgment in Singer

India Ltd. (Supra) cited by the Plaintiffs in support of their

contention that the Corporate Veil requires to be lifted in the present

case. He has submitted that in that case there were FERA violations

on the part of the Assignor and the Assignee Company and therefore,

the Court ordered piercing of the Corporate Veil. Hence, the facts of

that case are clearly distinguishable from the facts of this case.

98. Mr. Shah has also distinguished the judgment in Satori

Global & Anr. v. Shailja Krishna & Ors31, cited by the Plaintiffs on the

ground that the facts are clearly distinguishable from the facts of the

present case. He has submitted that the decisions of the NCLAT

cannot bind this Court in any event. Further, the view taken by the

31 Company Appeal (AT) No.379 of 2018.

nms-726-1526-2014-2015.doc

Supreme Court in Adesh Kaur (Supra) and Chalasani Udaya Shankar

& Ors. (Supra) considers the proposition advanced by the Plaintiffs

and holds that even in matters of fraud, the jurisdiction is vested with

the NCLT in view of Section 430 of the 2013 Act.

99. Mr. Shah has also distinguished the judgments cited by

the Plaintiffs including Meghmala (Supra), on the ground that the

judgments are the general observation by the Court as to what

constitutes fraud and does not warrant any comment.

100. Mr. Shah has submitted that the judgments cited by the

Plaintiffs in support of their contentions that the reliefs can be

moulded including Rajesh D. Darbar and Ors. (Supra) is

distinguishable on facts. It has been held that reliefs may be moulded

by the Court in view of subsequent facts and events which make the

original reliefs obsolete or unserviceable. However, this power has to

be exercised with great caution. He has submitted that no case has

been made out by the Plaintiffs compelling this Court to mould the

reliefs from what was originally prayed. Further, no arguments have

been advanced to show that the reliefs originally prayed by the

Plaintiffs have become obsolete or unserviceable in the facts and

nms-726-1526-2014-2015.doc

circumstances of the present case.

101. Mr. Shah has submitted that the judgment cited by the

Plaintiff namely Haldyn Glass Ltd. v. Saumyalata Shyama Shetty &

Anr32, is not applicable to the facts of the present case as there is

already an injunction operating against the Defendants in favour of

the Plaintiffs till date for the Sagar Kunj Flat. Further, no case that

the properties are in danger of being waisted by the Defendants has

been even pleaded or made out to seek appointment of the Receiver.

102. Mr. Shah has submitted that the judgments cited by the

Defendants in Hitesh Barulal Jain (Supra) and Parmanand Patel

(Supra) distinguishes the law cited by the Plaintiffs. Further, the

judgment of T. Krishnaswamy Chetty (Supra) relied upon by the

Plaintiffs favours the Defendants.

103. Mr. Shah has submitted that the case cited by the

Plaintiff namely Suzuki Parasrampuria Suitings Pvt. Ltd. (Supra)

pertains to a Company Appeal wherein contradictory stands were

taken by the parties. He has submitted that infact as urged by these

Defendants, the Plaintiffs have taken several contradictory and

32 2014 SCC OnLine Bom 1178.

nms-726-1526-2014-2015.doc

mutually destructive pleas regarding their very basis and entitlement

to the Harileela Property. Therefore, this decision infact goes against

the Plaintiffs.

104. Mr. Shah has also distinguished the other judgments

cited by the Plaintiffs on 3rd October, 2025 on the ground that these

judgments run counter to well settled law laid down by the Supreme

Court in Shashi Prakash Khemka (Supra), wherein the Supreme

Court has held that in view of Section 430 of 2013 Act being widely

worded, the jurisdiction of the Civil Court is barred. He has also

submitted that the judgment cited by the Plaintiffs namely Satori

Global & Anr. (Supra) has been overruled by the Supreme Court in

Appeal viz. Shailja Krishna (Supra), which has been tendered by

Defendant Nos.1A and 2. The Supreme Court has held that with

respect of Company matters, the NCLT will have jurisdiction to try

and entertain cases of fraud.

105. Mr. Shah has accordingly submitted that the present

Notices of Motion require to be dismissed in view of non-

maintainability as well as no case made out for grant of the reliefs as

sought for by the Plaintiffs.

nms-726-1526-2014-2015.doc

106. Mr. Aseem Naphade, learned Counsel appearing for the

Defendant Nos.3 and 7 has submitted that there is no prima facie

proof that Plaintiff No.2 was the shareholder in Panache. He has

submitted that in any case this Court cannot rectify the register of

members owing to the bar under Section 430 of the 2013 Act.

107. Mr. Naphade has submitted that the Plaintiffs in the

present Suit have sought for a declaration that Plaintiff No.2

continues to be a shareholder of Panache holding 1000 shares i.e.

50% share in Panache since incorporation. He has submitted that

Plaintiff No.2 and the deceased were shown as holding 1000 shares

each in the MoA and AoA of Panache. However, the same does not

establish the fact that Plaintiff No.2 followed and / or complied with

the procedure for issuance of such shares.

108. Mr. Naphade has submitted that Section 13 of the 1956

Act provides for requirements with respect to Memorandum. Section

13(4) provides that in case of Companies having share capital, the

Memorandum ought to state the amount of share capital and division

of shares. Section 13(4) (c) provides that each subscriber of the

Memorandum shall write opposite to his / her name the number of

nms-726-1526-2014-2015.doc

shares he / she takes. Therefore, the MoA of Panache records Plaintiff

No.2's name as a subscriber agreeing to subscribe to 1000 shares of

Panache. However, the same does not establish and / or indicate that

Plaintiff No.2 actually held and / or continues to hold 1000 shares in

Panache.

109. Mr. Naphade has submitted that the purpose of the

requirement under Section 13(4) (c) becomes clear from Section 36

of the 1956 Act. Section 36 provides for the effect of MoA and AoA.

Section 36 (2) provides that the money payable by any member to

the Company under the Memorandum shall be the debt due from

him to the Company. Therefore, the same does not establish payment

and actual vesting of shares but merely creates an obligation on the

subscriber to pay the amount and / or consideration against the

shares subscribed.

110. Mr. Naphade has submitted that it is settled law that the

share certificate is a prima facie proof of title of shares. Section 84 of

the 1956 Act provides that a share certificate bearing the seal of a

Company and specifying the shares is a prima facie evidence of title

of shares of a member. He has in this context placed reliance upon

nms-726-1526-2014-2015.doc

the judgment of the Supreme Court in Vasudev Ramchandra Shelat v.

Pranlal Jayanand Thakar & Ors 33, at paragraph 13. The Supreme

Court has held that share certificate is a prima facie evidence of title

of shares as it presupposes transfer of shares. Therefore, in the

absence of any share certificate and/or marketable and / or

transferable document, Plaintiff No.2 cannot seek reliefs prayed for in

the present Suit.

111. Mr. Naphade has then referred to Section 164 of the

1956 Act which provides that the register of members is prima facie

evidence of the matters authorized to be inserted therein i.e. the

entries of members of the Company and other details as mentioned

in the said register. Section 164 attaches significant evidentiary value

to the documents referred. Plaintiff No.2 has not produced the said

register which could reflect the shares held by Plaintiff No.2.

Therefore, in the absence of the necessary prima facie evidence as

provided for in the Companies Act i.e. share certificate and the

register of members, Plaintiff No.2 has failed to make out a case for

grant of relief.

112. Mr. Naphade has submitted that the Plaintiff No.2 has

33 (1974) 2 SCC 323.

nms-726-1526-2014-2015.doc

not produced any other ancillary document establishing and/or

indicating that Plaintiff No.2 is/was a shareholder in Panache. This

would include receipt of return on the allotted shares (Section 75);

receipt of dividends (Section 93); register of members (Section 150

read with Section 164); Statutory Report issued prior to Statutory

Meetings (Section 165); Notices issued prior to Annual General

Meeting (Section 166); Minutes of the Meeting showing participation

in the affairs of Panache (Sections 183, 194 and 196) and receipt of

copies of balance sheet and Auditors Report (Section 219).

113. Mr. Naphade has submitted that the Plaintiffs cannot

claim that as Panache has not denied Plaintiff No.2's shareholding

expressly, the same establishes title in her favour. He has submitted

that it is settled law that the title cannot be created through estoppel

as held by the Supreme Court in Kamakshi Builders v. Ambedkar

Education Society34 at paragraphs 23 and 24.

114. Mr. Naphade has submitted that Plaintiff No.2 has not

produced any documents to establish title and the surrounding facts

and circumstances negate the likelihood of issuance of shares to

Plaintiff No.2. Moreover, even if it is to be assumed that the Plaintiff

34 (2007) 12 SCC 27.

nms-726-1526-2014-2015.doc

No.2 was the shareholder, the declaration that the Plaintiff No.2

continues to be a shareholder cannot be sought before this Court as

the same falls in the jurisdiction of the NCLT as Section 59 provides

for rectification of the register of members. Therefore, by virtue of

Section 430 of the 2013 Act, this Court cannot grant reliefs sought

for by the Plaintiffs.

115. Mr. Naphade has submitted that the challenge of the

Plaintiffs to the appointment of Defendant No.3 cannot be

adjudicated by this Court owing to Section 430 of the 2013 Act. He

has supported the submissions of Mr. Shanay Shah in this context.

116. Mr. Naphade has submitted that the property of a

Company does not belong to a shareholder and in this context has

also supported the arguments of Mr. Shanay Shah on behalf of

Defendant Nos.1A and 2.

117. Mr. Naphade has accordingly submitted that the present

Notices of Motion ought to be dismissed on ground of maintainability

of the Suit as well as on merits.

118. Mr. Nausher Kohli, learned Counsel appearing for the

nms-726-1526-2014-2015.doc

Defendant Nos.4 to 6 has submitted that Defendant Nos.4 to 6 are

complete outsiders to the present dispute, which is essentially a

family dispute between the family members of the deceased Rajiv

Samani. He has submitted that Defendant No.4 is a bonafide

purchaser with full and adequate consideration of the Harileela

Property. Defendant Nos.5 and 6 were the Directors of Defendant

No.4 at the relevant time.

119. Mr. Kohli has submitted that the Harileela Property

admittedly never belonged to the deceased Rajiv Samani and/or to

any individual from the Samani family at any point in time and

therefore, can never by any stretch of imagination be treated as part

of the estate of the deceased Rajiv Samani. He has submitted that the

Harileela Property admittedly always belonged to Panache which is a

duly incorporated private limited company. The deceased Rajiv

Samani was only a shareholder of Panache. It is settled law that a

shareholder has no personal right of any nature whatsoever over the

assets of a Company. He has placed reliance upon the judgments

which have also been relied upon by Mr. Shanay Shah on behalf of

Defendant Nos.1A and 2. This include Bacha F. Guzdar (Supra). He

has further relied upon Bharat Hari Singhania & Ors. v.

nms-726-1526-2014-2015.doc

Commissioner of Wealth Tax (Central ) and Ors35.

120. Mr. Kohli has drawn reference to the pleadings filed by

Defendant Nos.4 to 6 detailing their stance in the matter which have

also been relied upon by Mr. Shanay Shah. He has submitted that

with a view to counter the false, frivolous and baseless allegations of

undervaluation of the Harileela Property as alleged by the Plaintiffs,

the Defendant Nos.4 to 6 have procured a Valuation Report of

Dadbhawala Architects, Engineers and Valuers Pvt. Ltd. in respect of

the Harileela Property at the time when it was purchased. The

valuation report has been annexed at Exhibit 'D' to the Written

Statement dated 30th November, 2015. He has submitted that the

Valuation Report, after considering all the applicable facts and

circumstances, including that there is an ongoing dispute in relation

to the Harileela Property, has valued the premises at less than Rs.3

Crores, the consideration for which the Harileela Property was

purchased by the Defendant Nos.4 to 6.

121. Mr. Kohli has submitted that looking at it from any

parameter, the Defendant No.4 has by virtue of paying a sum of Rs.3

Crores, paid far in excess of the market value for the said premises.

35 1994 Supp (3) SCC 46.

nms-726-1526-2014-2015.doc

Thus the allegation of undervaluation needs to be only stated to be

rejected. He has submitted that the Plaintiffs have not put forth any

evidence to counter the above and/or produce any documents to

justify its baseless allegation of undervaluation of the said Property.

122. Mr. Kohli has submitted that prior to completion of the

sale, the Defendant Nos. 4 to 6 undertook the necessary due

diligence and took all necessary steps as are taken by a bonafide

purchaser intending to purchase any property. He has submitted that

Defendant No.4 undertook a title search prior to purchasing the said

Harileela Property. The said search confirmed that Panache was the

owner of the said Harileela Property. The title report dated 18th July,

2013 has been annexed at Exhibit A to both the Affidavit in Reply

and Written Statement filed by Defendant Nos.4 to 6. He has

submitted that Defendant No.4 even issued two public notices being

public notice dated 5th August, 2013 in the Times of India (English

Edition) and public notice dated 6th August, 2013 in the Navshakti

(Marathi Newspaper), both of which have wide circulation in

Mumbai. He has submitted that no objections were received from any

party to the present proceedings and/or any third party to the said

public notices.

nms-726-1526-2014-2015.doc

123. Mr. Kohli has submitted that the Defendant Nos.4 to 6

have subsequently mortgaged the said Harileela Property vide a Deed

of Mortgage dated 21st November, 2013 to one Fullerton India

Private Limited. Since then, the facility procured under the said

mortgage is being serviced by Defendant No.4.

124. Mr. Kohli has referred to injunction granted vide order

dated 28th November, 2013 passed by this Court which has been

relied upon by the Plaintiffs and which they submit continue in

respect of the said Property. He has submitted that this would be

required to be examined in the light of the fact that at the time when

the said order was passed, the Defendant Nos.4 to 6 were not parties

to the present proceedings. They were only added subsequently. The

said Order injuncts the Defendants (who were then parties to the

Suit) from creating any third party rights in respect of the said

Harileela Property. He has submitted that in any case the Harileela

Property was sold much before the passing of the said Order dated

28th November, 2013. A Deed of Apartment between Panache (as the

Vendor) and Defendant No.4 (as the purchaser) was executed on

19th October, 2013.

nms-726-1526-2014-2015.doc

125. Mr. Kohli has submitted that a perusal of the Order dated

29th April, 2015 passed in captioned Notice of Motion (L) No.924 of

2015 would show that all the parties to the present proceedings

understood that the said order dated 28th November, 2013 would

not apply as far as the present Defendants i.e. Defendant Nos. 4 to 6

are concerned. This is evident from the fact that this Order clearly

records that "The remaining reliefs in regard to the immovable

property known as Harileela House are not pressed at this stage.". He

has submitted that Defendant Nos.4 to 6 are simply putting the above

facts on record to enable this Court to take a holistic view of the

matter rather than the one sided picture that the Plaintiff has

attempted to paint before it.

126. Mr. Kohli has submitted that the Plaintiffs have made an

allegation that the Plaintiff No.1 vide a letter dated 12th September,

2013 addressed to the New Harileela CHS Ltd. put the Defendant

Nos.4 to 6 to notice not to entertain any claim for sale of the said

Harileela Property. The Plaintiffs have stated that Defendant No.6

was the Chairman of the said Society. He has submitted that this

contention needs to be only stated to be rejected. Firstly it is settled

law that a mere letter written by any person directing another person

nms-726-1526-2014-2015.doc

to do an act cannot by itself operate as an injunction. In the present

case, the Plaintiff No.1 (who claims to have an imaginary right in the

said Property) purportedly wrote a letter to the New Harileela CHS

directing them to not entertain any claim for sale of the said

Harileela Property. He has submitted that the said letter has little

value in the facts and circumstances of the case especially

considering that firstly the Plaintiff No.1's predecessor (through

whom he claims his imaginary rights to the said premises) had no

right, title or interest in the said Harileela Property. Also the Plaintiff

No.1 at the relevant time made no effort to approach this Court to

secure any injunction in his favour. Secondly, the fact that Defendant

No.6 was the Chairman of the New Harileela CHS at the time has no

relevance whatsoever. The letter was addressed to New Harileela

CHS of which Defendant No.6 was the then Chairman together with

the other office bearers. Further, the said Harileela Property was

purchased by Defendant No.4 which is a separate legal entity in law.

127. Mr. Kohli has submitted that in light of the settled legal

position that the shareholder has no personal right, title and interest

over the assets of a Company, the present Notices of Motion deserve

to be dismissed as against Defendant Nos.4 to 6. The said Harileela

nms-726-1526-2014-2015.doc

Property admittedly belonged to Panache which is a private limited

Company and the deceased was a mere shareholder in the same. He

has submitted that the deceased (through whom the Plaintiff No.1

claims) could never have had any right, title or interest in the said

Harileela Property, and therefore, the same can never form a part of

the estate of the deceased He has accordingly submitted that the

Notices of Motion deserve to be dismissed as against Defendant Nos.4

to 6.

128. Having considered the submissions, the Plaintiffs have

sought a declaration in the present Suit viz. Plaintiff No.2 claiming

50% share and Plaintiff No.1 claiming 90% of the remaining 50%

share or as may be decided by this Court in the Harileela Property

which has been shown at Sr.No. 1 of list of the properties stated to

have belonged to the deceased Rajiv Samani at paragraph 7 of the

Plaint. However, it is pertinent to note that the Harileela Property

admittedly stood in the name of Defendant No.7 i.e. Panache. The

Plaintiffs have not sought any declaration in the above Suit that the

deceased was the owner of the Harileela Property.

129. The Plaintiff No.2 and the deceased got divorced on 6th

nms-726-1526-2014-2015.doc

August, 1997. It is pertinent to note that the Divorce Decree dated

6th August, 1997 (annexed at Exhibit 'B' to Plaint) at Clause 6 reads

as, "the parties hereby declares that both of them have mutually

exchanged their respective ornaments, articles, clothes and things

and therefore they have no claim against each other in that regard.".

There is much merit in the contention of the Defendant No.1A and 2

that the Plaintiff No.2 has acted on the Divorce Decree dated 6th

August, 1997 and that is the reason why from 6th August, 1997 till

11th October, 2013, (date of filing of the Plaint), the Plaintiff No.2

did not raise a single issue either in her capacity as a Director or as a

shareholder of Panache. Further, this assumes significance since no

person who was otherwise a Director/Shareholder would maintain

radio silence for nearly 16 years before filing the present Suit in

2014.

130. Further, the Plaint filed by the Plaintiffs is replete with

inconsistencies as it is pleaded therein that by virtue of being a

shareholder, Plaintiff No.2 is entitled to a share in the assets of

Panache including the Harileela Property.

131. The Plaintiff No.2 has claimed 50% share in Panache

nms-726-1526-2014-2015.doc

solely on reliance placed on the Memorandum of Association (MoA)

and Articles of Association (AoA) as it is reflected therein that

Plaintiff No.2 holds 1000 shares and the deceased holds balance

1000 shares in Panache. It is on this premise that the Plaintiff No.2

has sought a declaration that she continues to be a shareholder of

Panache, since incorporation. Out of the balance 50% shares stated to

have been held by the deceased in Panache, 90% is claimed to be

held by Plaintiff No.1 i.e. the son of the deceased after the demise of

the deceased. However, the Plaintiffs have not produced any other

ancillary documents issued by Panache to establish their claim to be

the owners / shareholders of Panache.

132. Section 13 of the 1956 Act provides for requirements

with respect to the MoA. Section 13(4) provides that in case of

Companies having a share capital, the MoA ought to state the

amount of share capital and division of shares. Further, Section 13(4)

(c) provides that each subscriber of the MoA shall write opposite to

his/her name the number of shares he/she takes. Accordingly, the

MoA of Panache records the Plaintiff No.2's name as a subscriber

agreeing to subscribe 1000 shares of Panache. This does not establish

and/or indicate that Plaintiff No.2 actually held and/or continues to

nms-726-1526-2014-2015.doc

hold 1000 shares in Panache. This would be made clear from Section

36 of the 1956 Act and in particular Section 36(2) which provides

that the money payable by any member to the Company under the

MoA shall be debt due from him to the Company. Therefore, the

same does establish payment and actual vesting of shares but merely

creates an obligation on the subscriber to pay the amount and/or

consideration against the shares subscribed.

133. It is settled law that only a Share Certificate is the prima

facie proof of the title of shares. This is borne out from Section 84 of

the 1956 Act which provides that a Share Certificate bearing the seal

of a Company and specifying the shares is prima facie evidence of

title of shares of a member. The Supreme Court in Vasudev

Ramchandra Shelat (supra) held that the Share Certificate is the

prima facie evidence of title of a share as it presupposes transfer of

shares. In the absence of a share certificate and / or marketable and /

or transferrable documents in the present case, the Plaintiff No.2

cannot seek a relief viz. declaration that she is a 50% shareholder in

Panache.

134. It is also pertinent to note that Section 164 of the 1956

nms-726-1526-2014-2015.doc

Act provides that the register of members is a prima facie evidence of

the matters authorized to be inserted therein. Absent the necessary

prima facie evidence including the production of the register of

members, Plaintiff No.2 has failed to make out a case for grant of

reliefs.

135. Presuming that the Plaintiff No.2 and the deceased by

virtue of their shareholding in Panache can claim that they had

shares in the Harileela Property which belonged to Panache, this

claim would be contrary to the settled law that a Company as a

juristic entity is distinct from its shareholders and it is the Company

that owns its assets, not the shareholders. This has been held by the

Supreme Court in the landmark case of Bacha F. Guzdar (supra) and

which has been followed by this Court in Great Eastern Shipping Co.

Ltd. (supra), Amratlal Bhanji Laxman (Supra) and Bharat Hari

Singhania (supra).

136. Further, Plaintiff No.2 by seeking a declaration that she

continues to be shareholder, inspite of the register of members of

Panache showing otherwise, is in effect seeking a rectification of the

register of members. Section 59 of the 2013 Act deals with

nms-726-1526-2014-2015.doc

rectification of a register. This cannot be sought before this Court, as

the same falls within the exclusive jurisdiction of the NCLT, in view of

the bar by virtue of Section 430 of the 2013 Act on a Civil Court

granting reliefs which can only be granted by the NCLT.

137. Section 430 of the 2013 Act provides that no Civil Court

shall have jurisdiction to entertain any Suit or proceeding in respect

of any matter which the Tribunal or the Appellate Tribunal is

empowered to determine by or under this Act or any other law for

the time being in force. Further, no injunction shall be granted by any

Court or other Authority in respect of any action taken or to be taken

in pursuance of any power conferred by or under this Act or any

other law for the time being in force, by the Tribunal or the Appellate

Tribunal.

138. It has been held by the Supreme Court in Shashi Prakash

Khemka (Supra) that the effect of the aforesaid provision is that in

matters in respect of which the power has been conferred on the

NCLT, the jurisdiction of the Civil Court is completely barred. Further,

the Supreme Court has held in the said judgment that relegating the

parties to a Civil Suit would not be the appropriate remedy, especially

nms-726-1526-2014-2015.doc

considering the manner in which Section 430 of 2013 Act is widely

worded. In that case, in view of subsequent developments, the

Supreme Court adopted the appropriate course of action viz. to

relegate the Appellants to seek remedy before the NCLT under the

2013 Act. Further, in view of lapse of time, the Supreme Court

permitted the Appellants to file a fresh Petition within a maximum

period of two months from the date of the said order.

139. There would also be a bar to the Plaintiff's challenge to

the appointment of Defendant No.3 as Director of Panache in view of

Section 430 of the 2013 Act. Section 242(2)(h) of the 2013 Act, vests

the Tribunal with the power to remove the Directors of a Company.

140. It has been the contention of the Plaintiffs that Section

430 of 2013 Act is not applicable in the present case, as the Plaintiffs

have allegedly shown the fraudulent manner in which the shares of

Plaintiff No.2 were illegally transferred as well as the fraud in the

appointment of Defendant No.3 as a Director of Panache. It is the

Plaintiffs' contention that the issues of fraud cannot be determined by

the Tribunal / NCLT and would necessarily have to be determined by

the Civil Court. They have distinguished the Judgment relied upon by

nms-726-1526-2014-2015.doc

the Defendants viz. Adesh Kaur (Supra) where the Supreme Court

had held that the Appellate Tribunal erred in relegating the Appellant

to the Civil Court, emphasizing that the NCLT possesses jurisdiction

under Section 59 of the 2013 Act, to rectify the register of members

in case of fraud and forgery, even if the criminal complaint is

pending. This on the ground that the Supreme Court had noted that

such jurisdiction applies only when the issues of fraud are "open and

shut cases of fraud" i.e. straight forward and undisputed. The

Plaintiffs have contended on a demurrer, that if the Defendants are

placing reliance on this Judgment, it is to be noted that they are

impliedly accepting that this is an open and shut case of fraud, and so

summary enquiry by the NCLT Court would be sufficient. This

contention overlooks the fact that it is the Plaintiffs who have

contended that the present case is an open and shut case of fraud

and in view of which they have called upon this Court to prima facie

determine the issue of fraud at the interim stage. The Supreme Court

in Adesh Kaur (Supra) had considered that the jurisdiction of the

NCLT is widely worded and held that even in matters of fraud, the

jurisdiction is vested with the NCLT in view of the bar under Section

430 of the 2013 Act. This Judgment would apply in the present case,

particularly in view of the contention of the Plaintiffs that the fraud

nms-726-1526-2014-2015.doc

in the present case is apparent from the record.

141. The Plaintiffs have sought lifting of Corporate Veil in

view of the alleged entire fraud played on the Plaintiffs which

according to them has arisen after the demise of the deceased on 12 th

March, 2013. It is further contended that upto the demise of the

deceased, Plaintiff No.2 and the deceased were each 50%

shareholders and the only Directors of Panache. They have contended

that the co-operate identity of Panache ought to be pierced, to

ascertain the persons who are claiming to be acting for Panache,

which in my view, is misconceived. In the present case, the issue

whether the Plaintiff No.2 had a 50% shareholding and was a

Director of Panache are issues which are required to be determined

by the NCLT, particularly considering the bar under Section 430 of

the 2013 Act. Further, this is not a case as in the case relied upon by

the Plaintiffs viz. Estate Officer, UT, Chandigarh (Supra), where the

Supreme Court had directed lifting of Corporate Veil as the Promoters

of the company had failed to comply with the directions of the Court.

Lifting of Corporate Veil is not as a matter of course but an exception.

142. In the present case, the Plaintiffs are seeking ownership

nms-726-1526-2014-2015.doc

of the Harileela Property which admittedly belonged to Panache.

Further, the other Judgments relied upon by the Plaintiffs in support

of their contention that this Court ought to lift the Corporate Veil in

order to determine the corporate identity of Panache and to ascertain

the persons, who are claiming to be acting for Panache, are

inapplicable and clearly distinguishable on facts.

143. I find merit in the submissions of Defendant Nos. 4 to 6

that Defendant No.4 is a bonafide purchaser with full and adequate

consideration for the Harileela Property. The Defendant Nos. 4 to 6

have prima facie been able to establish that the Harileela Property

which was purchased for a sum of Rs.3 Crores is in excess of the

market value for the said property. This is borne out from the

Valuation Reports which they have relied upon and which are

annexed at Exhibit-D to their Written Statement dated 30 th

November, 2015. The Defendant Nos. 4 to 6 have also been able to

prima facie establish that they had undertaken necessary due

diligence and took all necessary steps as are taken by a bonafide

purchaser intending to purchase the Harileela Property.

144. It is pertinent to note that Defendant Nos. 4 to 6 have

nms-726-1526-2014-2015.doc

subsequently mortgaged the Harileela Property vide a Deed of

Mortgage dated 21st November, 2013 to Fullerton India Private

Limited. Since then, the facility procured under the said mortgage is

being serviced by Defendant No.4.

145. The order of injunction dated 28th November, 2013

passed by this Court which the Plaintiffs have relied upon to contend

that it operates in respect of the Harileela Property, is to be seen from

the fact that when the said order was passed Defendant Nos. 4 to 6

were not parties to the proceedings. The Harileela Property was sold

much before passing of the said Order dated 28 th November, 2013.

The Deed of Apartment between Panache (as the Vendor) and

Defendant No.4 (as a Purchaser) was executed on 19 th October, 2013

i.e. before the said order of injunction. This is also the understanding

of the parties that the said Order dated 28 th November, 2013 would

not apply to Defendant Nos. 4 to 6 as borne out from the Order dated

29th April, 2015 passed in the captioned Notice of Motion (L) No.924

of 2015 wherein it is recorded that "The remaining reliefs in respect

of the immoveable property known as Harileela House are not

pressed at this stage.".

nms-726-1526-2014-2015.doc

146. The contention of Plaintiffs that Plaintiff No.1 had

addressed communication dated 12th Sepetember, 2013 to new

Harileela CHS putting them to notice, to not entertain any claim from

sale of the said property, is required to be seen from the perspective

that the communication had been issued to Defendant No.6 as a

Chairman of new Harileela CHS. The said Harileela Property was

purchased by Defendant No.4 and merely the fact that Defendant

No.6 was a Director of Defendant No.4 cannot in my prima facie view

come in the way of Defendant No.4, which is a separate legal entity,

purchasing the said Harileela Property. Further, it is settled law that a

mere communication addressed by any person directing another

person to do an act cannot by itself operate as an injuction. The

communication in the facts and circumstances of the case would have

no value considering the prima facie view taken above viz. that

Plaintiff No.1's predecessor viz. the deceased Rajiv Samani had no

right, title or interest in the Harileela property as the Harileela

Property belonged to Panache. Futher, the Plaintiff No.1 who has

addressed the communication at the relevant time had made no

efforts to approach this Court to secure an injuction in his favour.

147. The contention of the Plaintiffs that in view of the

nms-726-1526-2014-2015.doc

alleged acts of fraud, fabrication of resolutions, manipulation of

shareholding, back-dating of statutory records, and unlawful

alienation of Panache's sole immovable asset viz. Harileela Property, a

Court Receiver is required to be appointed by this Court is in my view

misconceived. Apart from these contentions, requiring to be

examined by the Tribunal in view of the bar under Section 430 of the

2013 Act, there is prima facie no merit in these contentions which

would warrant the appointment of a Court Receiver. This also applies

to the Sagar Kunj Flat. The Plaintiffs have with respect thereof

contended that in view of it lying vacant and unoccupied and not

generating income, a Court Receiver is required to be appointed so

that it can be monetised by the Court Receiver and the proceeds

deposited in this Court. In the present case, there is no pleading in

the Plaint for appointing a Court Receiver. In Paragraph 16(p) of the

Plaint, the Plaintiffs have reserved their rights to adopt appropriate

proceedings with regard to transfer of the Share Certificate and they

have submitted that the Defendant No.1 be restrained from dealing

exclusively with the said property and claiming to be the exclusive

owner of the said property, in any manner whatsoever.

148. In Akella Lalitha (supra) it has been held that if reliefs

nms-726-1526-2014-2015.doc

are not found in pleadings, the same cannot be granted. The

Plaintiffs have not pleaded for appointment of a Court Receiver qua

Sagar Kunj, and therefore the reliefs to the same cannot be granted.

Further, when an injunction is granted and status-quo has been

maintained, no relief can be granted to appoint a Court Receiver,

especially when it is not even pleaded. This proposition has been

accepted by the Supreme Court in Hitesh Barulal Jain (Supra), relied

upon by the Defendants. Thus, the Plainitffs have failed to

demonstrate any emergency, danger or loss demanding immediate

action for appointment of a Court Receiver. Further, there is already

an injunction operating against the Defendants in favour of the

Plaintiff till date for the Sagar Kunj Flat. The Judgments relied upon

by the Defendants viz. Hitesh Barulal Jain (Supra); Parmanand Patel

(Supra); T. Krishna Swamy Shetty (Supra); & Sesa International

Limited (Supra) are apposite.

149. I do not find any merit in the attempt made by the

Plaintiffs to distinguish the Judgments which have been relied upon

by the Defendants, in particular with regard to the bar under Section

430 of 2013 Act as well as on the issue of lifting of Corproate Veil.

The Judgments which have been cited by the Plaintiffs are

nms-726-1526-2014-2015.doc

distinguishable on facts. In the present case, considering the reliefs

sought for and which include rectification of the register and the

removal of Defendant No.3 as a Director, these cannot be granted by

a Civil Court in view of the bar under Section 430 of the 2013 Act

and such bar is not excluded in the present case where the Plaintiffs

have pleaded fraud and forgery and which according to them is an

open and shut case of fraud.

150. Accordingly, I do not find merit in the captioned Notices

of Motion and the relief sought for therein. The captioned Notices of

Motion having no merit are dismissed. There shall be no orders as to

costs.

[ R.I. CHAGLA 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