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

Limited vs Mrs. Malathi Aiyer
2025 Latest Caselaw 2001 Cal/2

Citation : 2025 Latest Caselaw 2001 Cal/2
Judgement Date : 30 June, 2025

Calcutta High Court

Limited vs Mrs. Malathi Aiyer on 30 June, 2025

               IN THE HIGH COURT AT CALCUTTA
            ORDINARY ORIGINAL CIVIL JURISDICTION
                             ORIGINAL SIDE

                    EC No.240 of 2022
                     CS No. 96 of 2015
      Amrita Engineering And Trading Company Private
                          Limited
                            Vs.
                    Mrs. Malathi Aiyer



Before:       The Hon'ble Justice Apurba Sinha Ray


For   the    Decree-holder    : Ms. Reshmi Ghosh, Adv.
                                Mr. Altamash Alim, Adv.
                                Ms. Parna Mukherjee, Adv.

For the Judgment-debtor       : Mr. Parashar Baidya, Adv.
                                Ms. Subhasree Patel, Adv.
                                Mr. Soham Banerjee, Adv.

CAV On                        : 17.06.2025

Judgment On                   : 30.06.2025



Apurba Sinha Ray, J. :-


1.

The instant execution petition has been filed by the decree-

holder for execution of an ex-parte decree dated 30.08.2019 of Rs.

78,07,890/- (Rupees Seventy Eight Lakh Seven Thousand Eight

Hundred and Ninety only) along with an interest @ 18% per annum

from July 17, 2015. Subsequently, the judgment-debtor appeared in

this proceeding and submitted her affidavit-of-assets. The judgment-

debtor has also been examined by the learned counsel of the decree-

holder. The contention of the judgment-debtor is that not a single

immovable property is lying within the jurisdiction of this court and

further relevant bank accounts are also not within the jurisdiction of

this court. The learned counsel for the judgment-debtor has submitted

that this court has no jurisdiction to proceed with the instant

execution proceeding.

2. The learned counsel Ms. Ghosh appearing for the decree-holder,

has submitted that it is admitted by the judgment-debtor in this

proceeding that she has taken a sum of Rs. 60,00,000/- (Sixty Lacks

only) from the decree-holder for the purpose of paying EMIs for the flat

which she has purchased after approaching the decree-holder at its

office situate at 7A, Kiran Shankar Roy Road, 2nd Floor, Kolkata -

700001. The judgment-debtor has also admitted that prior to taking

the loan in the year 2013, she had a property in her name and also in

the name of her son. The address of such property is at 804, 7th Main

1st Cross Hal, II Stage, Bengaluru.

3. The learned counsel has also drawn the attention of this court to

the relevant materials on record wherein the judgment-debtor has also

admitted that there was another premises being No. 67/3A, 4th Cross

Lavelle Road, Bengaluru, Pin - 560001. It is also alleged that the

judgment-debtor did not disclose in her affidavit-of-assets and

supplementary affidavit the sale proceeds received by her after sale of

the apartment measuring about 1365 sq.ft. super built up area at

67/3A, 4th Cross Lavelle Road, Bengaluru, Pin - 560001 along with a

vacant land measuring 4100 sq.ft. in Bengaluru municipal area.

According to Ms. Ghosh, an affidavit-of-assets is a procedural step to

be followed in an execution application whereby all the assets of the

judgment-debtor is to be disclosed before the Hon'ble Court both

moveable and immoveable in nature. However, the judgment-debtor

did not disclose the tax return filed by her in the last financial year

concerning the sale of her property.

4. It is alleged by the decree-holder that by selling the apartment at

67/3A, 4th Cross Lavelle Road, Bengaluru, Pin - 560001 for Rs. 1.25

Crore she had got sufficient money to satisfy the decree but the

judgment-debtor had not only evaded to pay the decretal amount along

with interest but she intentionally did not disclose the sale details,

bank details, tax filing details in her affidavit-of-assets. The affidavit-

of-assets and the supplementary affidavit filed by the judgment-debtor

were filed in a very casual manner. The suit was filed in the year 2015

and the sale took place in the year 2017 when she was fully aware that

payment had to be made to the decree-holder. It also appears from the

supplementary affidavit filed by the judgment-debtor that she has

disclosed the reference of such an account where there is no money.

5. The learned counsel further submitted that the decree-holder in

accordance with the provisions of the Code of Civil Procedure, 1908

and the Original Side Rules, 1925 of the Hon'ble High Court at

Calcutta, had filed the execution application to execute the decree

dated August 30, 2019. During the hearing of the execution case being

EC No. 240 of 2022 the judgment-debtor has taken the objection to

the jurisdiction of this Hon'ble Court to execute the decree. The

judgment-debtor has relied upon the judgments reported in AIR 2016

Cal 293 (Srei Equipment and Finance Private Limited Vs. Khoyada

Apik & Ors.). According to Ms. Ghosh, the said judgment, in fact,

supports the decree-holder's case. It is also contended that when

execution is sought against moveable property, the question of transfer

of decree or award cannot arise since the location of moveable property

cannot be determined with certainty and same may be moved by the

judgment-debtor from jurisdiction to jurisdiction. Furthermore, in an

age of computerization, bank accounts are not necessarily operated at

a single branch. Net banking enables a customer of a bank to transfer

funds from any place. So, according to the decree-holder, the objection

regarding transfer is irrelevant and such judgment is also inapplicable

in view of the fact that this Hon'ble High Court at Calcutta is a

Chartered High Court and in its ordinary original civil jurisdiction has

evolved its own procedure and practice to execute in connection with

property situated outside the territorial limit. It is further contended

that the rule making power of the Chartered High Court originated

from clause 37 of the Letters of Patent, 1865 read with Section 108 of

the Government of India Act, 1915 and this power of this court given

by two legislations is unique and it stands on a different footing on

other High Courts. Moreover, Section 39 of the Code of Civil Procedure,

1908 cannot take away the power of this Hon'ble Court. In this regard,

he has drawn the attention of this court to the judicial decision in the

Salem Advocate Bar Association case reported in AIR 2005 SC

3353 (paragraph 25). It is also contended that the Original Side Rules,

1925 which was framed under clause 37 of the Letters of Patent, 1865

read with Section 108 of Government of India Act, 1935 and Article

225 of the Constitution of India has got the effect of Supreme Court

legislation and it being a special law obviously override the general law

of procedure being Code of Civil Procedure, 1908. The practice and

procedure followed by the Hon'ble High Court at Calcutta for a long

time also partakes the character of the law by virtue of Rule 3 of

Chapter XL of the Original Side Rule, 1925. This practice and

procedure adopted by Rule 3 of Chapter XL of the Original Side Rules,

1925 cannot be taken away and/or curtailed by sub-section (4) of the

Section 39 of the Code of Civil Procedure, 1908. Moreover, sub-section

(4) has to be read in the context of the parent provision of Section 39 of

the Code of Civil Procedure, 1908. The power of execution is primarily

derived from Section 38 of the Code of Civil Procedure, 1908 and

therefore Section 38 and 39 of the Code of Civil Procedure, 1908 has to

be read conjointly and given an objective meaning.

6. Ms. Ghosh has further contended that the word "shall"

mentioned in sub-section (4) of Section 39 of the Code, is not intended

to mean as being mandatory for it cannot be read inconsistently with

the Sub-section (1) of Section 39 of the Code of Civil Procedure, 1908.

It is the discretion of the Court either to execute by itself or to send it.

But the legislature has provided that in case of a situation as

mentioned under sub-section (4) of Section 39 of the Code of Civil

Procedure, 1908 the court which has passed the decree will not

ordinarily execute by itself if it is found that the execution is possible

legally and conveniently if the decree is sent to the appropriate court

within whose jurisdiction the property situates and/or the person

resides.

7. According to Ms. Ghosh the same does not mean that the court's

discretionary power can be curtailed. Moreover, if the provision is read

as being mandatory then unscrupulous judgment debtor who is

sought to be executed will go on changing his place of residence

locating within the jurisdiction of transferee court and in that case

each occasion of change of residence will give rise to fresh order of

transfer by the court successively. It is an inconceivable idea that the

process of execution will run after judgment-debtor all the time.

8. It is evident from the materials on record that the judgment-

debtor after passing of the decree has dealt with one of her immovable

properties and has appropriated the sale proceeds without paying the

decretal sum of the decree-holder and the same act does not inspire

confidence, and as such, in view of innumerable pronouncement

regarding expeditious disposal of the execution proceedings, the

instant execution proceeding being EC No. 240 of 2022 is required to

be disposed of by realizing the decretal sums from the judgment-

debtor by taking coercive steps including police action.

9. Judgment-debtor's learned counsel Mr. Baidya, after challenging

the instant execution proceeding, has submitted that this court does

not have the jurisdiction in view of the explicit bar imposed under

Section 39(4) of the Code of Civil Procedure, 1908. In this regard, he

has relied upon the judicial decisions of Nasiruddin and Ors. Vs. Sita

Ram Agarwal reported in (2003) 2 SCC 577, Nathi Devi Vs. Radha

Devi Gupta reported in (2005) 2 SCC 271, Haridas Basu Vs.

National Insurance Company Limited reported in AIR 1932 Cal

213, Delhi Cloth & General Mill Co. Ltd. Vs. Ramjidas Shriram and

Ors. reported in 1981 SCC OnLine Cal 141, AIR 1982 Cal 34,

Mechano Paper Machines Ltd. Vs. NEPC Papers & Boards Ltd. &

Ors. reported in AIR 2012 Cal 26, Mohit Bhargava Vs. Bharat

Bhushan Bhargava & Ors. reported in 2007 4 SCC 795. By citing

those judgments Mr. Baidya has vehemently submitted that Section 38

of the Code provides that a decree may be executed either by the court

which passed it or by the court to which it is sent for execution.

Section 42 of the Code indicates that the transferee court to which the

decree is transferred for execution will have the same powers in

executing that decree as if it had been passed by itself. A decree could

be executed by the court which passed the decree so long it is confined

to the assets within its own jurisdiction or as authorized by Order 21

Rule 3 or rule 48 of the Code or the judgment-debtor is within its

jurisdiction, if it is a decree for personal obedience by the judgment-

debtor. But when the property sought to be proceeded against, is

outside the jurisdiction of the court which passed the decree acting as

the executing court, there was a conflict of views earlier, some courts

taking the view that the court which passed the decree and which is

approached for execution of the decree cannot proceed with execution

but could only transmit the decree to the court having jurisdiction over

the property and some other courts taking the view that it is a matter

of discretion for the executing court and it could either proceed with

the execution or send the decree for execution to another court. But

this conflict was set at rest by Amendment Act 22 of 2022 with effect

from 01.07.2002, by adopting the position that if the execution is

sought to be proceeded against any person or property outside the

local limits of the jurisdiction of the executing court, nothing in

Section 39 of the Code shall be deemed to authorize the court to

proceed with the execution. In the light of this, Mr. Baidya argues, it

may not be possible to accept the contention that it is a matter of

discretion for the court either to proceed with the execution of the

decree or to transfer it for executing to the court within the jurisdiction

of which the property is situated.

10. Mr. Baidya, has further submitted that the judgment relied upon

by the decree-holder in support of their case i.e. Birla Corporation

Ltd. Vs. Prasad Trading Company & Anr. reported in AIR 2007 Cal

38 has already been overruled by the Hon'ble Division Bench of this

court in Mechano Paper Machines Ltd. Vs. NEPC Papers & Boards

Ltd. & Ors. reported in AIR 2012 Cal 26. Furthermore, the judicial

decision in Srei Equipment and Finance Pvt. Ltd. (supra) submitted

by the decree-holder is factually distinguishable on the point that the

said judgment has been passed in respect of execution case related to

an arbitral award and not in reference to a decree passed in a suit. The

judgment was decided under section 42 of Arbitration and Conciliation

Act, 1996 and the said judgment clearly speaks that an arbitral award

cannot be construed as a decree, or as an order for the purpose of

Section 38 and 39 of the Code of Civil Procedure, 1908 (paragraph 18).

11. Mr. Baidya has further submitted that by order dated

08.03.2024 this court refused to pass an order of injunction on the

ground that admittedly the immoveable property of the judgment-

debtor situates outside the jurisdiction of this court. The right of the

petitioner in respect of immovable property situated at 804, 7th Main

1st Cross, Hal II Stage, Bengaluru - 560 038 has not been crystalized

since an expectancy of succession by survivorship or other merely

contingent or possible right or interest shall not be attached for sale.

12. Mr. Baidya has also submitted that the execution application is

defective. Furthermore, the decree-holder did not disclose that during

the pendency of the suit Rs. 10,00,000/- (ten lakhs only) has been

repaid by the judgment-debtor on 22.08.2016 and such suppression

amounts to fraud upon the court and vitiates everything.

13. I have considered the materials on record including the affidavit-

of-assets and the relevant examination of the judgment-debtor at the

instance of the learned counsel of the decree-holder. It appears that

there is an admission on the part of the judgment-debtor regarding her

liability to pay. However, after going through the examination and

affidavit-of-assets, I find that the decree-holder is unable to show

either any immovable or movable property is lying within the

jurisdiction of this court.

14. After amendment of Section 39 of the Code of Civil Procedure,

1908 stands as follows:-

39. Transfer of decree.- (1) The Court which passed a decree may, on the application of the decree-holder, send it for

execution to another Court of competent jurisdiction -

(a) if the person against whom the decree

is passed actually and voluntarily resides

or carries on business, or personally works

for gain, within the local limits of the

jurisdiction of such other Court, or

(b) if such person has no property within

the local limits of the jurisdiction of the

Court which passed the decree sufficient

to satisfy such decree and has property

within the local limits of the jurisdiction of

such other Court, or

(c) if the decree directs the sale or delivery

of immovable property situate outside the

local limits of the jurisdiction of the Court

which passed it, or

(d) if the Court which passed the decree

considers for any other reason, which it

shall record in writing, that the decree

should be executed by such other Court.

(2) The Court which passed a decree may of its

own motion send it for execution to any

subordinate Court of competent jurisdiction.

(3) For the purposes of this section, a Court

shall be deemed to be a Court of competent

jurisdiction if, at the time of making the

application for the transfer of decree to it, such

Court would have jurisdiction to try the suit in

which such decree was passed.

(4) Nothing in this section shall be deemed to

authorise the Court which passed a decree to

execute such decree against any person or

property outside the local limits of its

jurisdiction."

15. Section 39(1) deals with the procedure when on the application

of the decree-holder the court can send the decree for execution to

another court of competent jurisdiction. Further Section 39(2) deals

with the situation when the court which passed a decree may of its

own motion send it for execution to any subordinate court of

competent jurisdiction. But Section 39(4) has clearly laid down that

the provisions in Section 39 does not authorize the court which passed

a decree to execute such decree against any person or property outside

the local limits of its jurisdiction. However, the instant case does not

fall under order XXI rule 3 or order under XXI rule 48 of the Code

which has laid down a different procedure where lands are situated in

more than one jurisdiction and where the question of attachment of

salary or allowances of the servant of the government or of a servant of

a railway company or local authority is involved. Now, the question is

whether the Original Side Rules has any overriding effect over Section

39(4) of the Code of Civil Procedure, 1908 or not.

16. Needless to mention, the case law reported in AIR 2007 Cal 38

Birla Corporation Limited Vs. Prasad Training Company & Anr.

does not find favour in the judicial decision reported in AIR 2012 Cal

26 by the Mechano Paper Machines Ltd. (supra) passed by a Hon'ble

Division Bench of this Court. However, the Hon'ble Division Bench has

been pleased to observe :-

"In our opinion, the moment sub-section (4) of Section 39 has been incorporated which is couched in a negative form, there is no trace of doubt that the said provision is mandatory in nature subject to Order 21 Rules 3 and 48 as pointed out by the Supreme Court in the case of Salem Bar Association (supra). With great respect to

His Lordship we do not approve the view taken in the case of Birla Corporation Ltd. (supra).

On consideration of the entire materials on record, we find that the learned Single Judge acted without jurisdiction in appointing a Receiver over a property situated beyond the territorial limits of the Court for the purpose of execution of a money decree and as such, we set aside the order impugned."

17. Therefore, it is not correct that Original Side Rules of the High

Court at Calcutta are to be given preference over the Code of Civil

Procedure. In this regard Rule 37 of Letters of Patent, 1865 may be

quoted as hereunder:-

"37. Regulation of proceedings.- And We do further ordain, that it shall be lawful for the said High Court of Judicature at Fort William in Bengal from time to time to make rules and order for the purpose of regulating all proceedings in civil cases which may be brought before the said High Court, including proceedings in its Admiralty, Vice-Admiralty, Testamentary, Intestate, and Matrimonial jurisdictions respectively Provided always,

that the said High Court shall be guided in making such rules and orders, as far as possible, by the provisions of the Code of Civil Procedure, being an Act passed by the Governor-General in Council, and being Act No. VIII of 1859, and the provisions of any law which has been made, amending or altering the same, by competent legislative authority for India."

18. From the above, it is transpired that there is a mandate that the

Hon'ble High Court should be guided in making rules and orders

regulating proceedings, as far as possible, by the provisions of the

Code of Civil Procedure and the provision of any law which has been

made, amending or altering the same, by competent legislative

authority for India. If that be so, as the Code of Civil Procedure is an

enactment of the Indian Parliament, I think the overriding effect of

Code of Civil Procedure over the Original Side Rules has already been

recognized in Rule 37 of the Letters of Patent, 1865. Therefore, when

sub-section (4) of Section 39 of the Code specifically discourages the

court passing a decree from executing such decree against any person

or property outside the local limits of its jurisdiction, Rule 37 of Letters

of Patent, 1865 of the Hon'ble High Court at Calcutta is to be

construed accordingly, and thus, I find that this court is not

authorized to execute the relevant decree against the judgment-debtor

who is residing outside the State and her properties which are also

lying outside the local limits of its jurisdiction and therefore, the

prayer for executing the relevant decree cannot be proceeded with in

this court for want of jurisdiction. However, from the materials on

record and also the affidavit of assets filed by the judgment-debtor it

appears that she has properties in the State of Karnataka and further,

as this court has power to send the decree on its own motion for

execution to any court of competent jurisdiction under sub-section (2)

of Section 39 of the Code, I think that the relevant decree should be

sent to the court of competent jurisdiction for its execution. The record

shows that the petitioner has properties at 804, 7th Main 1st Cross, Hal

II Stage, Bengaluru - 560 038 which is within Bengaluru district,

Karnataka.

19. The relevant decree dated 30.08.2019 passed in CS No. 196 of

2015 be sent to the Learned Chief Judge, City Civil Court at Bengaluru

for execution of the decree by the said court itself or by a competent

court having jurisdiction to execute such decree as would be

nominated by the Learned Chief Judge, City Civil Court, Bengaluru in

accordance with law and relevant rules.

20. However, the time spent in proceedings with EC No. 240 of 2022

in this court will be excluded under Section 14 of Limitation Act. The

Learned Registrar, Original Side High Court at Calcutta is requested to

send the decree along with connected papers to the concerned court as

mentioned above immediately for execution along with a copy of this

order.

21. Without touching the merits of the case, EC No. 240 of 2022 is

disposed of only on the ground that this court lacks jurisdiction. No

order as to costs. Interim order, if any stands vacated.

22. Copies of this Judgment, if applied for, be supplied to the

parties on compliance of all necessary formalities.

(APURBA SINHA RAY, 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