Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neon Limited vs Lpg Nisyros Imo No 9412062
2026 Latest Caselaw 1056 Bom

Citation : 2026 Latest Caselaw 1056 Bom
Judgement Date : 30 January, 2026

[Cites 4, Cited by 0]

Bombay High Court

Neon Limited vs Lpg Nisyros Imo No 9412062 on 30 January, 2026

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                                            501. COMASL 3198-26.doc


                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 ADMIRALTY AND VICE ADMIRALTY JURISDICTION

           COMMERCIAL ADMIRALTY SUIT (L) NO. 3198 OF 2026

 Neon Limited & Anr.                                             ...Plaintiffs
      V/s.
 LGP Nisyros IMO No. 9412062 & Anr.                              ...Defendants

                                      WITH
                          JUDGE'S ORDER NO. 3303 OF 2026

 Mr. Rahul Narichania, Senior Advocate with Mr. Prasad Shenoy, Mr.
 Prateek Pansare, Dr. Shrikant Hathi, Mr. Pritish Das i/b Brus Chambers
 for the Plaintiffs.

                           CORAM     :    ABHAY AHUJA, J.
                           DATE      :    30th JANUARY, 2026
 P.C. :


 1.       Circulation of this matter had been sought this morning,

 submitting that the Defendant No.1-Vessel-LPG Nisyros, IMO No.

 9412062 against which the maritime claim has arisen is likely to leave

 the jurisdiction of this Court and, therefore, the matter be listed on the

 Production Board. Accordingly, the matter has been listed on the

 Production Board at serial no. 501.

 2.       Mr. Narichania, learned Senior Counsel appearing for the

 Plaintiffs submits that the Plaintiff No.1, the registered owner of the

 Defendant No.1-Vessel had earlier entered into a Bareboat Charter Party

 Agreement with one Eletson Gas LLC, wherein there was also a

 Nikita Gadgil                                                                     1/7




::: Uploaded on - 30/01/2026                   ::: Downloaded on - 30/01/2026 22:33:58 :::
                                                             501. COMASL 3198-26.doc


 purchase option to the Bareboat Charterer at a pre-determined price.

 Mr. Narichania has submitted that in a Bareboat Charterer party, the

 appointment of the master and the crew is with the charterer and that

 pursuant to the same the charterer had appointed the master and crew.

 That the charter party expired on 29th August, 2025 and that the

 charterer exercised its option to purchase the Defendant No. 1-Vessel,

 however, the purchase could not be completed, which led to reference

 of the dispute to arbitration. That the arbitral tribunal has awarded in

 favour of the Plaintiff giving the following findings with the consent of

 the parties:-

        (1) the Bareboat Charter Agreements have expired on the
        following dates:
        (i) the Anafi BBCP expired on 31st July, 2025.
        (ii) the Tilos BBCP expired on 31st July, 2025.
        (iii) the Nisyros BBCP expired on 29th August, 2025.
        (2) as a result of the expiry of the Bareboat Charter
        Agreements, the rights conferred upon the Eletson Gas LLC
        to purchase the Vessels pursuant to Clause 47 have been
        extinguished, and may no longer be exercised by Eletson Gas
        LLC, or any other party.
        (3) the absence of completion of the purchase of the vessels
        pursuant to the terms of the Purchase options had the effect
        that (a) title to the Vessels remained with the respective
        Claimant without any further obligation to transfer the same
        to the Respondent, (b) the Bareboat Charter Agreements no
        longer imposed any fetter upon the Claimants' rights of
        ownership in and possession of the vessels or their ability to
        sell those vessels on such terms and in such manner as they


 Nikita Gadgil                                                                     2/7




::: Uploaded on - 30/01/2026                   ::: Downloaded on - 30/01/2026 22:33:58 :::
                                                            501. COMASL 3198-26.doc


        see fit, and (c) the Respondent was required forthwith to
        redeliver the Vessels to the respective Claimant in accordance
        with Clause 46 fo the Bareboat Charter Agreements.
 3.       Mr. Narichania submits that pursuant to the said award dated

 13th October, 2025, request was made on behalf of the Plaintiff No.1 to

 the then Captain / Master of the Defendant No.1-Vessel to disembark,

 however, the said request was not heeded to, after which by another

 email dated 27th January, 2026, instructions to redeliver the Defendant

 No.1-Vessel within 24 hours were also sent to the master, which was

 also not complied with.


 4.       Mr. Narichania submits that the Plaintiff No. 1 has by a share

 purchase agreement dated 31st July, 2025 with the Plaintiff No.2

 whereby the parties have decided to enter into the sale and purchase of

 the shares of the Plaintiff No.1 and it is upon the Plaintiff No. 1,

 therefore to obtain possession of the Defendant No.1-Vessel for the

 purposes of the share purchase agreement. Mr. Narichania submits that,

 therefore, the dispute between the Plaintiffs and the Defendants is

 regarding the possession of the Defendant No.1-Vessel. That the

 Defendant No.2 is the present master of the Defendant No. 1-Vessel.

 Referring to section 4(1) (a) of the Admiralty (Jurisdiction and

 Settlement of Maritime Claims) Act, 2017 (the "Admiralty Act"), Mr.



 Nikita Gadgil                                                                    3/7




::: Uploaded on - 30/01/2026                  ::: Downloaded on - 30/01/2026 22:33:58 :::
                                                              501. COMASL 3198-26.doc


 Narichania submits that dispute regarding the possession or the

 ownership of a Vessel or the ownership of any share therein is a

 maritime claim, which can be determined by this Court by exercising

 jurisdiction. However, since the vessel is presently within the

 jurisdiction of this Court, which Mr. Narichania seeks to establish by

 tendering across the bar a statement of the Jawaharlal Nehru Port

 Authority (Bulk Terminal) dated 30th January, 2026 and a photocopy of

 the screenshot of the Marine Traffic website, submitting that this Court

 order arrest of the Defendant No. 1-Vessel under Section 5(1) (d) of the

 Admiralty Act to secure the maritime claim.


 5.       Mr. Narichania submits that there is failure to redeliver the

 Defendant No.1-Vessel, which the Plaintiffs are apprehending is being

 commercially exploited by some other persons by changing the masters

 and the crew.

 6.       Mr. Narichania has taken this Court through various exhibits and

 annexures in support of his aforesaid contentions.


 7.       It is submitted that there is no caveat registered against the arrest

 of the Defendant No. 1- Vessel. The Court Associate has also tendered

 the certification from the Section Officer of the Execution Department


 Nikita Gadgil                                                                      4/7




::: Uploaded on - 30/01/2026                    ::: Downloaded on - 30/01/2026 22:33:58 :::
                                                           501. COMASL 3198-26.doc


 from the office of the Prothonotary & Senior Master, which indicates

 that as on 30th January, 2026 at 2.50 p.m. there is no Caveat filed

 against the arrest of the Defendant No.1-Vessel.


 8.       The statement of the   Jawaharlal Nehru Port Authority (Bulk

 Terminal) tendered by Mr. Narichania indicates that the Defendant

 No.1-Vessel which arrived on 25th January, 2026 at 04.48 hours has

 filed documents in compliance on 29 th January, 2026 at 20.25 hours. A

 printout of the screenshot of the marinetraffic.com with respect to the

 current location of the Defendant No.1-Vessel indicates that the

 Defendant No.1-Vessel is at anchor on 30th January, 2026 07:38 UTC.


 9.       It is observed from the Section 4 of the Admiralty Act that any

 dispute regarding the possession or ownership of the vessel or the

 ownership of any share therein is a maritime claim under Section 4(1)

 (a) of the Admiralty Act and the High Court may exercise jurisdiction to

 hear and determine any question of maritime claim. In the facts of this

 case as noted above, although there is an award in favour of the

 Plaintiff No.1 for redelivery of the Defendant No.1-Vessel, however,

 despite communications, no redelivery has been effected to the Plaintiff

 No. 1, who is the registered owner of the Defendant No.1-Vessel, nor



 Nikita Gadgil                                                                   5/7




::: Uploaded on - 30/01/2026                 ::: Downloaded on - 30/01/2026 22:33:58 :::
                                                            501. COMASL 3198-26.doc


 the Captain / Master, presently the Defendant No.2 has disembarked.

 10.      Therefore, there is a prima facie case made out with respect to a

 maritime claim under Section 4(1)(a) of the Admiralty Act ,regarding

 the possession of the Defendant No.1-Vessel. Under Section 5(1)(d) of

 the Admiralty Act, the High Court may order arrest of any vessel which

 is within its jurisdiction for the purposes of providing security against

 the maritime claim, which is subject to admiralty proceedings where

 the Court has reason to believe that the claim relates to the ownership

 or possession of the vessel.



 11.      Accordingly, having heard the learned Senior Counsel, in view of

 the case prima facie case of maritime claim under Section 4(1)(a) of

 the Admiralty Act, as this Court has reason to believe that the claim

 relates to the ownership or possession of the Defendant No.1-Vessel and

 the tests for the arrest of a vessel in an action in rem of the Plaintiff

 having a maritime claim and the Defendant No.1-Vessel being within

 the jurisdiction of this Court having been met, and in view of Section 3

 and Section 5 of the Admiralty Act, this Court, having jurisdiction to

 direct arrest of the Defendant-Vessel, the following order is passed:-




 Nikita Gadgil                                                                    6/7




::: Uploaded on - 30/01/2026                  ::: Downloaded on - 30/01/2026 22:33:58 :::
                                                                                    501. COMASL 3198-26.doc


                                                          ORDER

(i) I order the arrest of the Defendant-Vessel named LPG Nisyros,

IMO No. 9412062 , lying and being within the Admiralty Jurisdiction of

this Court along with hull, engines, gears, tackles, machinery, apparels

and paraphernalia lying and being presently at Mumbai or wherever in

the territorial waters of India.

(ii) Warrant of arrest is dispensed with.

(iii) The Plaintiff is also at liberty to file an application for sale of the

Defendant-Vessel provided no application for vacating the order of

arrest is made.

(iv) The Judge's Order is signed separately.

(v) The Plaintiff's undertaking dated 29th January, 2026 is accepted.

(vi) All concerned to act on a copy of this order, duly authenticated

by the Associate of this Court.

(vii) The Plaintiff is at liberty to communicate this order to the Sheriff

of Mumbai, the Master / Captain of the Defendant-Vessel, Port and

Custom authorities by email/hand delivery.

(ABHAY AHUJA, J.) Digitally signed by NIKITA NIKITA YOGESH YOGESH GADGIL GADGIL Date:

2026.01.30 19:35:09 +0530

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter