Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Syed Sabahat Azim vs Uphealth Holdings Inc And Ors
2024 Latest Caselaw 3089 Cal/2

Citation : 2024 Latest Caselaw 3089 Cal/2
Judgement Date : 4 October, 2024

Calcutta High Court

Syed Sabahat Azim vs Uphealth Holdings Inc And Ors on 4 October, 2024

Author: Harish Tandon

Bench: Harish Tandon

 ORDER                                                OCD - 1 to 4
                   IN THE HIGH COURT AT CALCUTTA
                    CIVIL APPELLATE JURISDICTION
                            ORIGINAL SIDE
                        COMMERCIAL DIVISION



                           APOT/154/2024
                                WITH
                          AP-COM/490/2024
                       IA NO: GA-COM/1/2024
                        SYED SABAHAT AZIM
                                 VS
                  UPHEALTH HOLDINGS INC AND ORS.
                                AND
                       IA NO: GA-COM/1/2024
                           APOT/155/2024
                                WITH
                          AP-COM/490/2024
                          RICHA SANA AZIM
                                 VS
                  UPHEALTH HOLDINGS INC AND ORS.
                                AND
                       IA NO: GA-COM/1/2024
                           APOT/156/2024
                                WITH
                          AP-COM/490/2024
                  KIMBERLITE SOCIAL INFRA PVT. LTD.
                                 VS
                  UPHEALTH HOLDINGS INC AND ANR.
                                AND
                       IA NO: GA-COM/1/2024
                           APOT/157/2024
                                WITH
                           APOT/490/2024
                       GAUTAM CHOWDHURY
                                 VS
                  UPHEALTH HOLDINGS INC AND ANR.



BEFORE:
THE HON'BLE JUSTICE HARISH TANDON
     AND
HON'BLE JUSTICE PARTHA SARATHI SEN
Date : 4th October 2024.
                                       2



                                                                   APPEARANCE:
                                            Mr. Ranjan Bachawat, Senior Advocate
                                                Mr. Debashis Karmakar, Advocate
                                                     Mr. Dhruv Chadha, Advocate
                                                  Mr. Parikshit Lakhotia, Advocate
                                                        Mr. Sagnik Bose, Advocate
                                              ... for appellant in APOT/154/2024.
                                              Mr. Abhrajit Mitra, Senior Advocate
                                              Mr. Sarvapriya Mukherjee, Advocate
                                              ... for appellant in APOT/155/2024.
                                              Mr. Dhruba Ghosh, Senior Advocate
                                                     Mr. Rajarshi Dutta, Advocate
                                              ... for appellant in APOT/157/2024.
                                              Mr. Suddhasatva Banerjee, Advocate
                                                     Mr. Chayan Gupta, Advocate
                                                        Mr. A. S. Pathak, Advocate
                                                       Mr. Vijay Purohit, Advocate
                                                    Mr. Shivam Pandey, Advocate
                                                   Mr. Areejit Mukherjee, Advocate
                                                   Mr. Anirudhya Dutta, Advocate
                                                                ... for respondents.

The Court:- The aforesaid appeals are taken up together as the

common judgment and order dated 12th April 2024 is assailed by the

respective appellants. Though preliminary objection was raised as to the

maintainability of the appeals, but, without going into the aforesaid aspect,

we feel that justice would be subserved if all these appeals are disposed of

with the following observations.

The appeals are against interim orders of injunction and the

applications for injunction have not been finally disposed of as yet. The

appearing counsel for the appellants are unanimous in their submission

that while passing an order of injunction, the court should not make

adverse remarks or observations which would have an impact at the time of

final disposal either on an application for temporary injunction or the suit.

Such being the scope of determination in the instant appeals, we feel it

prudent to recapitulate the law enunciated in this regard.

There is no gainsaying that the consideration at the time of passing an

ad interim order of injunction is different from the consideration at the time

of disposal of an application for temporary injunction finally. The Court

should be more cautious in making observations in pursuit of granting an

interim order of injunction as it has a larger impact at the time when the

application for temporary injunction is finally disposed of. Time and again,

the apex court in unequivocal terms indicated that the court should not

make any adverse remarks or observations which would non-suit the other

party or would impinge upon the rights which are to be adjudicated after

affording an opportunity of hearing or disclosing the stand by filling the

pleadings.

The apex Court in State of Assam v. Barak Upatyaka D. U.

Karamachari Sanstha reported in (2009) 5 Supreme Court Cases 694 held

that the interim order which does not partake the character of final order

cannot be regarded as a precedent as the findings made therein are mere

tentative. It is in aid of the final relief and therefore the court should avoid

adverse observations to be made at the time of passing an ad interim order.

Paragraph 21 of the said judgment reads thus:-

"21. A precedent is a judicial decision containing a principle, which forms an authoritative element termed as ratio decidendi. An interim order which does not finally and conclusively decide an issue cannot be a precedent. Any reasons assigned in support of such non-final interim order containing prima facie findings, are only tentative. Any interim directions issued on the basis of such prima facie findings are temporary arrangements to preserve the status quo till the matter is finally decided, to ensure that the

matter does not become either infructuous or a fait accompli before the final hearing."

The aforesaid proposition of law is further reiterated in a three judge

Bench decision of the Supreme Court in State of Madhya Pradesh v.

Narmada Bachao Andolan and Another reported in (2011) 12 Supreme

Court Cases 689, in the following:-

"15. Thus, the law on the issue emerges to the effect that the court may not be justified in making adverse remarks/passing strictures against a person unless it is necessary for the disposal of the case to animadvert to those aspects in regard to the remarks that have been made. The adverse remarks should not be made lightly as it may seriously affect the character, competence and integrity of an individual in purported desire to render justice to the other party."

What emerge from the observations made in the aforementioned reports

is that the finding made at the interlocutory stage or at the time of passing

interim order is a prima facie finding and no finality can be attached to it.

The Apex Court has succinctly held that those findings are tentative in

nature meaning thereby only for the purpose of passing a protective order

having no impact on subsequent stage of the proceedings. Such finding is

limited and restricted to the interim order and therefore cannot have any

impact or an adverse impact on a party against whom the said interim order

was passed, at the time of final disposal of the application or the suit. It is

obvious that the remarks which affect the character or reputation of an

individual or bona fide dealing in relation to a transaction have a larger

impact and therefore the Court should avoid making such remarks at the

interim stage. As indicated above, those remarks are in pursuit of passing

an interim order and therefore are mere prima facie observations and

tentative having no impact at the time of final disposal of the application.

We are given to understand that pursuant to the impugned order,

affidavits of assets have already been filed by the appellants and therefore

we do not think to delve deeper into the aforesaid aspect.

With this observation, the appeals are disposed of. The connected

applications also stands disposed of.

(HARISH TANDON, J.)

(PARTHA SARATHI SEN, J.) S. Kumar

 
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 : IDRC

 
 
Latestlaws Newsletter