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

Tarsons Products Limited vs The Owners And Parties Interested In The ...
2025 Latest Caselaw 6 Cal/2

Citation : 2025 Latest Caselaw 6 Cal/2
Judgement Date : 1 May, 2025

Calcutta High Court

Tarsons Products Limited vs The Owners And Parties Interested In The ... on 1 May, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
                                      1


ORDER SHEET

                             AS-COM 1 of 2025
                          IA No.GA-COM 1 of 2025
                    IN THE HIGH COURT AT CALCUTTA
                        ADMIRALTY JURISDICTION
                              ORIGINAL SIDE
                         (COMMERCIAL DIVISION)


                 TARSONS PRODUCTS LIMITED
                              VS
    THE OWNERS AND PARTIES INTERESTED IN THE VESSEL MV SOL
             PROGRESS ( IMO NO: 9322865) AND ORS.


BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 1st May, 2025.

                                                                Appearance :
                                              Mr. Krishnaraj Thaker, Sr. Adv.
                                            Mrs. Sreenita Ghoshdastidar, Adv.
                                                   Ms. Sneha Singhania, Adv.
                                                     Ms. Rishita Sarkar, Adv.
                                                              for the plaintiff.



         Re : AS-COM/1/2025

        The Court : The plaint filed in Admiralty Suit (Com) No.1 of 2025

    has been affirmed on 30th April, 2025 and has been filed today. On being

    mentioned citing urgency the suit has been listed for presentation of

    plaint in the supplementary list of this date.

        The plaintiff has inter alia sought for a decree for damages against

    the defendants jointly and severally with a further claim of interest

    pendent lite and interest upon judgment. There is also an alternative

    prayer for enquiry into the loss and damages suffered by the plaintiff and
                                   2


a decree for such sum as may be found due upon the enquiry against the

defendants jointly and severally. The plaintiff has also sought for arrest

of the vessel MV SOL PROGRESS (IMO NO: 9322865) [hereinafter

referred to as the said vessel] being the defendant no.1 and for appraisal

and sale of the same.

     In paragraph 36 of the plaint it has been stated that the said vessel

has arrived at Kolkata Port on 30th April, 2025 and is scheduled to sail

away on 3rd May, 2025. The plaintiff has sought for dispensation of the

formalities under Section 12A of the Commercial Courts Act, 2015 on the

ground that its endeavour to initiate an action for arrest of the said

vessel being an urgent interim relief will be frustrated if the vessel sails

away from Kolkata Port. The plaintiff has also sought for leave under

Order II Rule 2 of the Code of Civil Procedure, 1908 (in short CPC).

     After hearing the plaintiff and considering the averments made in

the plaint, the plaint is presented and admitted subject to scrutiny by

the department upon dispensing with the formalities under Section 12A

of the Commercial Courts Act, 2015 and granting leave under Order II

Rule 2 of CPC.


     Re: IA No. GA-COM/1/2025


     The plaintiff is granted leave to file supplementary affidavit to the

affidavit of arrest.
                                    3


    On a perusal of the affidavit of arrest and the plaint filed in this suit

the following facts emerge:-


    1.

The plaintiff placed an order for certain equipments (hereinafter

referred to as the said goods) on Waldorf Technik GmbH being

part of Hahn Automation Group Engen GmbH, Germany

(hereinafter referred to as the Shipper).

2. The plaintiff entered into an agreement with the defendant no.4

for carriage of the said goods from Hamburg to Kolkata.

3. The said goods after a pre-shipment survey were packed in 12

wooden boxes and were made over to the defendant no.4 who on

receipt thereof issued a clear bill of lading.

4. The said goods so packed were carried from Hamburg to Abu

Dhabi Terminal, Khalifa Port by the vessel MV EUGEN MAERSK

(IMO 9321550). The goods from Abu Dhabi Terminal, Khalifa Port

was carried to Jebel Ali Terminal by MV MARCHEN MAERSK

(IMO 9632143). The goods from Jebel Ali Terminal was

transported to Colombo by MV MAERSK BALTIMORE (IMO

9313917). All these vessels were owned by the defendant no. 2.

5. The goods were ultimately carried from Colombo to Kolkata Port

by MV SOL PROGRESS (IMO No. 9322865) being the defendant

no. 1 vessel.

The case of the plaintiff is that a part of the goods were received by

the plaintiff at Kolkata in damaged condition. This fact has been

acknowledged by the shipper. The plaintiff says that the damage to the

goods give rise to a maritime claim under Sections 4(f) and 4(g) of the

Admiralty (Jurisdiction and Settlement of Maritime Claims) Act, 2017

(hereinafter referred to as the 2017 Act).

The plaintiff says that the maritime claim is enforceable against

any of the defendants since the plaintiff has claimed relief jointly and

severally against all the defendants. The plaintiff, therefore, has sought

arrest of the defendant no.1 vessel, which has, according to the plaintiff,

reached Kolkata Port on 30th April, 2025.

So far as the defendant nos. 1, 2 & 3 are concerned, the plaintiff

has no privity of contract and as such the maritime claim, if any, will be

under Section 4(f) of 2017 Act. The maritime claim as against the

defendant no.4 if any, will be under Section 4(f) and Section 4(g) of the

2017 Act, by virtue of having entered into a contract with the said

defendant no.4 entrusting it to transport the said goods owned by the

plaintiff.

After hearing the plaintiff and considering the materials on

record, I find that the plaintiff has, prima facie, been able to demonstrate

that it has a maritime claim against the defendants be it under Section

4(f) or Section 4(g) of the 2017 Act since the goods were damaged during

transit, it cannot, however, be ascertained at this stage that the damages

to the goods occurred when the same was in transit in the defendant

no.1 vessel or in the vessels owned by the defendant no. 2. Although,

the plaintiff says that if the goods were received during transhipment by

the defendant no.1 in damaged condition then the documents issued by

the said defendant ought to have mentioned about the cargo/goods to

have been recovered in damaged condition. There is, however, no

evidence to this effect available at this stage. The agreement between the

plaintiff and the defendant no.4 provides for transhipment and in any

event the plaintiff did not object to such transhipment. The plaintiff says

that since it has no privity of contract with the defendant nos. 1, 2 & 3,

the internal documents that may have been issued by the defendant nos.

2 & 3 in favour of the defendant no.1 during transhipment is not known

to the plaintiff. The said documents according to the plaintiff is within

the special knowledge of the defendant nos. 1, 2 & 3. In view of the

provisions of Section 109 of Bharatiya Sakshya Adhiniyam, 2023 (2023

Act) the burden of proving the same is upon the said defendants and as

such it is for the defendants no. 1, 2 and 3 to disclose under whose

custody, the goods were damaged on the plaintiff having established the

fact that the goods were damaged thereby discharging its obligation. The

fact, however, remains that when exactly the goods were damaged is not

clear.

In such circumstances, the plaintiff is unable to even prima facie

demonstrate that the goods got damaged when the same was in custody

of the defendant no.1. Even though the plaintiff upon paying the price of

the goods had become the owner of the same but at this stage there is

no, prima facie, clinching evidence to hold that the defendant no.1 is

liable for the damages caused to the goods.

An order of arrest has serious consequences and as such in

absence of any clinching, prima facie, evidence to hold that the

defendant no. 1 is liable for the damages, the arrest of the vessel cannot

be directed.

In the aforesaid facts and circumstances, the plaintiff is directed

to serve a notice along with a copy of the plaint and affidavit of arrest

upon the defendant no.1, the vessel being at the present in Kolkata Port,

according to the plaintiff.

The vessel MV SOL PROGRESS (IMO NO. 9322865), defendant

no.1 shall not sail away from Kolkata Port before 2 nd May, 2025 without

leave of Court.

The service of notice shall be effected through to the agent of the

defendant no.1 as also to Master of the vessel and owners at Singapore

by any recognized mode of service and file an affidavit to that effect on

the next date. The officials of Syama Prasad Mookerji Port, Kolkata, the

Central Industrial Security Force (CISF) and the police authorities at

Kolkata shall render all co-operation to the plaintiff and/or its agent to

serve the notice along with copy of the plaint and affidavit of arrest on

the Master of the vessel if the same is in Kolkata Port.

Let this matter appear in the list on 2 nd May, 2025.

(ARINDAM MUKHERJEE, J.)

snn/pa

 
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