Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mountview Tracom Llp vs Apl Metals Limited
2022 Latest Caselaw 1427 Cal/2

Citation : 2022 Latest Caselaw 1427 Cal/2
Judgement Date : 19 April, 2022

Calcutta High Court
Mountview Tracom Llp vs Apl Metals Limited on 19 April, 2022
ODC-20
                                  ORDER SHEET

                                  EC/49/2022

                       IN THE HIGH COURT AT CALCUTTA
                        Ordinary Original Civil Jurisdiction
                                 ORIGINAL SIDE


                           MOUNTVIEW TRACOM LLP
                                   -VS-
                            APL METALS LIMITED


BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF
Date : April 19, 2022.

                                                                               Appearance:
                                                               Mr. Jisnhu Chowdhury, Adv.
                                                                   Ms. Radhika Singh, Adv.
                                                                   Mr. Chayan Gupta, Adv.
                                                                     ...for the Award-holder

                                                                   Mr. Gopal Pahari, Adv.
                                                                  Ms. Mandeep Kaur, Adv.
                                                                   ...for the Award-debtor

                                                                      Mr. N. Srinibas, Adv.
                                                                       Mr. R. K. Jha, Adv.
                                                                        ...for Indian Bank


         The Court : An order was passed on 5th April, 2022 by this Court that is

  delineated below:

           "The Court: Heard counsel appearing on behalf of the parties.
           On the last occasion this Court had directed the judgment debtor to take
    instructions with regard to the manner in which they would secure Rs. 8 crores
    that is payable to the award holder.      Counsel appearing on behalf of the
    respondent has submitted that their bank is unable to provide a bank

guarantee. Counsel further seeks time for a week to take further instructions in this matter. The answer received from the respondent is not sufficient and clearly shows a callous approach to the entire matter. It is recorded in the

earlier orders that the company is running a business wherein the revenue of the company is Rs.633 crores.

In light of the same, the award debtor who is enjoying a cash credit facility with Indian Bank for a sum of Rs.114 crores shall not be allowed to avail credit to the extent of Rs. 8 crores representing the decree of the decree holder. This margin shall also be maintained while availing of the cash credit facility, as if the above amount lies in the account to the credit of the decree holder.

In case the bank wants to cancel the cash credit facility for any default on the part of the judgment debtor, the above amount would immediately be set apart in a separate account to the credit of the petitioner and thereafter the facility be cancelled.

This order will not come in the way of any transaction between the Bank and the judgment debtor. Any change in this position should be made by the bank upon notice to the decree holder. The above order passed by me is keeping in inconsonance with an order passed by the Hon'ble Justice I. P. Mukerji, J. in Cliff Navigation S.A. vs. LMJ International Ltd. (GA No.3167 of 2012, EC No.302 of 2012) dated 24th January, 2013. It is to be noted that the order dated 24th January, 2013 was upheld by the Supreme Court by an order dated 9th February, 2015.

The matter is made returnable two weeks hence.

The judgment debtor will be present on the returnable date."

Today in Court counsel on behalf of Indian Bank submitted that the order

with regard to keeping aside Rs.8 crores with regard to Cash Credit Facility is not

feasible as the entire amount of Rs. 57 crores with regard to the Cash Credit

Facility has been availed by the judgment-debtor. With regard to balance 57 crores,

he submitted that they are in relation to letter of credits and bank guarantees and

non-fund based facilities and that cannot be touched by them.

Subsequently, Mr. Sahaya, Director of the Company, was examined in

Court, transcription of which is provided below:

"To Mr. Jishnu Chowdhury, Advocate, in examination You are a Director of the judgment-debtor?/ Yes, I am the Director.

What is your salary that you draw from the judgment-debtor?/ My basic salary package is Rs. 60 lakh per year.

Do you also utilize any other assets of the judgment-debtor?/ No, I do not.

Does the car in which you move belong to the judgment-debtor?/ It belongs to the company and it is a part of my salary package. The car is also on hire purchase and if I am not wrong, it is through HDFC Bank.

Would it be possible for you to indicate the brand name of the wrist watch that you are wearing?/I am wearing a Rolex watch.

Would you also indicate the brand name of the spectacle and the pen which I can see in your pocket?/ Brand name of the spectacle is Montblanc.

Does the pen have some star at the top?/ Yes. Does the pen, wrist watch and the spectacle belong to the company?/ No, these are my personal assets.

What is the brand of the car?/ The car is Mercedes. How many bank accounts do the judgment-debtor have?/ As per new RBI guidelines, a Cash Credit Account holder is only permitted to have Cash Credit Account and since we have various accounts of limits with Indian Bank and with Axis Bank, we have a separate account for Packing Credit, we have a separate account for ECFC, we have a separate account for EFC and we have separate factory expenditure account where the money is transferred from the Cash Credit Account to Indian Bank Account for expenses of the factory. I cannot tell exact

number of accounts but there would be 7/8 bank accounts within Indian Bank under different categories.

Apart from Indian Bank, you have mentioned Axis Bank?/ Yes, which is recently maintained in Axis Bank and we have mentioned that also.

Apart from Axis Bank and Indian Bank, you do not operate bank account with any third Bank?/ We had one account earlier which was in Kotak Mahindra that account was subsequently closed. We have some other accounts for last 20/30 years which are no longer operative.

To Court What is the value of Stock in trade presently?/ Stock in trade, exact figure I will not be able to say.

Approximately tell?/ We will be having at least not less than 40/50 crores.

To Counsel What is the product that is manufactured in your factory and what is the raw material which is used for these manufacturing?/ Our main raw material is different kinds of lead scraps and final product is refined lead and lead alloys.

What is the value of the lead scraps which you have at your factory?/ Exact value I cannot tell immediately. Like I said, the total stock will be not less than 40/50 crores."

From the above, it is blatantly clear that the judgment-debtor is very much

rich in funds and has tied the said funds with banks and financial institutions to

ensure that payments of the Award is not possible in any manner. The immovable

property that had been offered on an earlier occasion has been rejected by the

Court.

Counsel on behalf of the judgment-debtor submits that the immovable

property offered earlier is worth Rs.10 crores. The Court is unable to understand

why this property could not be sold by the judgment-debtor to make the payment of

Rs.8 crores that is pending to the award-holder. The clear impression the Court

gets is that the judgment-debtor wishes to continue to reap profit by merrily

continuing his business without making any effort whatsoever to pay back the

legitimate dues of the award-holder. This Court is of the view that the stock in trade

of the company that is worth over Rs.40 crores (as submitted by Mr. Sahaya in his

deposition) should be utilized for paying back the dues of the award-holder. The

façade that has been created by the judgment-debtor working in tandem with the

banks that are providing the various facilities to the judgment-debtor is, in my

opinion, only a mechanism to avoid payment of its dues.

At this juncture, counsel on behalf of the judgment-debtor has prayed for

two days' time to deposit a sum of Rs.4 crores to show his bona fide.

In light of the above, the judgment-debtor is directed to make the said

deposit with the Registrar, Original Side and show proof of the same before this

Court on the returnable date.

The matter is made returnable on 22nd April, 2022.

(SHEKHAR B. SARAF, J.)

sp3

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter