Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pharma Ventures (International) ... vs M/S Neelamber Associates Private ...
2017 Latest Caselaw 4692 Del

Citation : 2017 Latest Caselaw 4692 Del
Judgement Date : 1 September, 2017

Delhi High Court
Pharma Ventures (International) ... vs M/S Neelamber Associates Private ... on 1 September, 2017
18
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      CS(OS) 2859/2015

       PHARMA VENTURES (INTERNATIONAL) LLP ..... Plaintiff
                   Through: Ms. Padma Priya, Advocate.

                          versus

       M/S NEELAMBER ASSOCIATES
       PRIVATE LIMITED                              ..... Defendant
                     Through: Ms. Gurkamal Hora Arora, Advocate for
                              applicant-defendant.

%                                  Date of Decision: 01st September, 2017

       CORAM:
       HON'BLE MR. JUSTICE MANMOHAN

                          JUDGMENT

MANMOHAN, J (Oral):

I.As. 9973-9975/2017

1. Present application being I.A. 9973/2017 has been filed by the applicant-defendant under Order XXXVII Rule 4 read with Order IX Rule 13 and Section 151 CPC for setting aside judgment and decree dated 22nd February, 2016.

2. Learned counsel for applicant-defendant states that the entire transaction of subscription of equity shares and issuing of cheques by plaintiff was a sham transaction carried out by Mr. D.K. Gupta, one of the present Directors of the defendant, in collusion and in connivance with

partners of plaintiff.

3. It is contended that the plaintiff and Mr. D.K. Gupta taking advantage of the position of Mr. D.K. Gupta as the Director and being in effective and complete control and management of the defendant company, colluded with each other and played a fraud upon the defendant company and its shareholders to usurp the properties of the defendant company under the garb of the said judgment and decree passed by this Court. She states that the said 'modus operandi' has been adopted by the plaintiff and Mr. D.K. Gupta in a number of cases.

4. The present application is accompanied by an application being I.A.9975/2017 seeking condonation of delay of 526 days.

5. This Court is of the opinion that as no appearance was entered by the defendant within a period of ten days of summons being served, this Court had no other option under Order XXXVII Rule 2(3) CPC to decree the suit. After all, once a company has been served, it cannot argue that each and every Director of the company or its shareholder should be separately served. 'Internal management or mismanagement' as it were to be appropriately called cannot be a ground to revoke a decree under Order 37 Rule 4 CPC.

6. Further, in response to a pointed question by this Court, learned counsel for applicant-defendant admitted that neither any criminal nor any civil proceeding or any case under the Companies Act had been filed by the defendant company against Mr. D.K. Gupta till date.

7. In the opinion of this Court, if Mr. D.K. Gupta has played a fraud upon the defendant company and its shareholders, the defendant is not remediless. It must file appropriate proceedings against its Director Mr.

D.K. Gupta. Since that has not been done till date and Mr. D.K. Gupta continues to be the Director, the 'version/story' put up by the applicant- defendant inspires no confidence. Consequently, the present applications are dismissed both on merits as well as on the ground of delay.

MANMOHAN, J SEPTEMBER 01, 2017 js

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter