Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. R. Piyarelall Iron & Steel Private ... vs Ram Prasad Agarwala & Ors
2025 Latest Caselaw 182 Cal/2

Citation : 2025 Latest Caselaw 182 Cal/2
Judgement Date : 15 May, 2025

Calcutta High Court

M/S. R. Piyarelall Iron & Steel Private ... vs Ram Prasad Agarwala & Ors on 15 May, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OD-6

                                                                 ORDER SHEET


                     IN THE HIGH COURT AT CALCUTTA
                          COMMERCIAL DIVISION
                              ORIGINAL SIDE


                          IA No. GA-COM 7 OF 2025
                                      In
                              EC No. 176 of 2021

           M/S. R. PIYARELALL IRON & STEEL PRIVATE LIMITED
                                VERSUS
                     RAM PRASAD AGARWALA & ORS.

BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 15th May, 2025.

                                                                       Appearance:
                                                            Mr. Rupak Ghosh, Adv.
                                                                Mr. Ankan Rai, Adv.
                                                       Mr. Ratnesh Kumar Rai, Adv.
                                                               Ms. Vipra Garg, Adv.
                                                          Ms. Devanshi Deora, Adv.
                                                           Ms. Sakshi Kejriwal, Adv.
                                                   For Decree-holder/Award-holder.

                                                        Mr. Jayanta Mitra, Sr. Adv.
                                                         Mr. Mainak Bose, Sr. Adv.
                                                       Mr. Debdut Mukherjee, Adv.
                                                          Mr. Zeeshan Haque, Adv.
                                                           Mr. Altamash Alim, Adv.
                                                        Mr. Kaushik Banerjee, Adv.
                                                            Ms. Sudipta Paul, Adv.
                                                              Mr.Selim Malik, Adv.
                                                          Ms. Sarbani Ghosal, Adv.
                                          For the Judgment Debtors/Award Debtors.



       The Court: Supplementary affidavit filed on behalf of the applicant in

Court today is taken on record.
                                        2

      The matter has a long and chequered history. M/s. R. Piyarelall Iron &

Steel Private Limited obtained an arbitral award dated 16 th December, 2019

against Fair Deal Supplies Limited (in short, Fairdeal). Fairdeal challenged the

said award by filing an application under Section 34 of the Arbitration &

Conciliation Act, 1996. Fairdeal, however, did not provide any security to

secure the awarded sum. M/s. R. Piyarelall, therefor, had put the award in

execution by filing Execution Case No. 176 of 2021. While the hearing of the

Section 34 application was going on, Fairdeal suffered an order in an

application under Section 7 of the Insolvency & Bankruptcy Code, 2016 (in

short, IBC).

      The application under Section 7 of IBC was made by Pegasus Assets

Reconstruction Company Private Limited, which in some places referred to as

Pegasus Assets Reconstruction Private Limited (in short, Pegasus), by way of

assignment of debt acquired the debt owed by Fairdeal to Allhabad Bank. In

the meantime, State Bank of India (in short, SBI), a secured creditor of

R.Piyarelall, proceeded against the said company before the National Company

Law Tribunal (in short, NCLT) under Section 7 of IBC. The application under

Section 7 against R. Piyarelall was admitted and a Resolution Professional (in

short, RP) was appointed on 19th January, 2024. Fairdeal challenged the order

of admission of the application under Section 7 of IBC against it by filing an

appeal before the National Company Law Appellate Tribunal (in short, NCLAT).

In the said appeal, an order was passed on 1 st May, 2025. An appeal was also

preferred by challenging the order of admission of application under Section 7
                                          3

of IBC filed against R. Piyarelall. In the said appeal NCLAT passed an order on

11th November, 2024.

      By the said order dated 11th November, 2024, it has been held that

whatever assets are realised in execution in favour of the corporate debtor (R.

Piyarelall) are to be deposited in the account of corporate debtor and it is for

the RP to proceed in accordance with law.

      The RP on the strength of such order has filed this application in the

execution proceedings initiated by R. Piyarelall against Fairdeal and its

directions and has, inter alia, sought for modification of the order dated 23 rd

August, 2022 to include the property at Coimbatore mentioned in the said

application at Schedule-X and Schedule-Y and to injunct such properties being

sold or dealt with till disposal of the execution application.

      On behalf of RP, it is submitted by referring to the order dated 1 st May,

2025, that an immovable property situated at Coimbatore was contended by

Fairdeal to have not been assigned to Allahabad Bank which has come to

Pegasus. RP says that the assignment has taken place in favour of Pegasus

will be apparent from the affidavit of assets and other documents filed by the

Fairdeal in the execution proceedings wherein the said immovable property has

been shown to have been mortgaged to Allahabad Bank from whom debts were

assigned to Pegasus. R.P. therefore, seeks an order of injunction restraining

Fairdeal or its Director from dealing with Coimbatore property in any manner

whatsoever.
                                          4

      On behalf of Frontline Corporation Limited (in short, Frontline), the

respondent no.6, in the execution proceedings, it is submitted that by virtue of

the order of admission of an application under Section 7 of IBC made by

Pegasus which has been upheld by NCLAT vide its order dated 1 st May, 2025,

the moratorium which was passed against Fairdeal under Section 14 of the IBC

still continues. In that view of the matter, no decree can be executed against

Fairdeal. Moreover, the order of moratorium has embeded within it in fold the

provisions of Section 14(1) (b) by which embargo on Fairdeal from alienating,

encumbering, transferring or disposing of any of its assets or any legal right or

beneficial interest therein continues to operate.

Assuming without admitting that the immovable property at Coimbatore

had not been assigned to Pegasus through Allahabad Bank, then also the said

property continues to remain that of Fairdeal, the corporate debtor, and as

such the Fairdeal cannot alienate, transfer or deal with the same in view of the

Section 14(1)(b) of IBC.

Considering the facts and the legal provisions as aforesaid, I am not

inclined to pass any further order of injunction at this stage. This application is

required to be heard on affidavits.

Affidavit in opposition be filed by 16 th June, 2025. Affidavit in reply

thereto, if any, be filed by 30th June, 2025.

Let this matter appear in the monthly list of July, 2025 under an

appropriate heading.

(ARINDAM MUKHERJEE, J.)

snn.

 
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 Newsletter