Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Aaloka Real Estate Pvt. Ltd vs M.F. Sayed
2025 Latest Caselaw 6662 Ker

Citation : 2025 Latest Caselaw 6662 Ker
Judgement Date : 13 June, 2025

Kerala High Court

M/S. Aaloka Real Estate Pvt. Ltd vs M.F. Sayed on 13 June, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
                                              2025:KER:41685

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                             &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  FRIDAY, THE 13TH DAY OF JUNE 2025 / 23RD JYAISHTA, 1947

                    EX.FA NO. 5 OF 2025

AGAINST THE ORDER DATED 16.12.2024 IN E.A.NO.574 OF 2024 IN

 EP NO.270 OF 2024 OF ADDITIONAL DISTRICT COURT, ERNAKULAM

APPELLANT/APPELLANT/RESPONDENT/JUDGMENT DEBTOR:

         M/S. ADANI INFRASTRUCTURE & DEVELOPERS PVT. LTD.,
         AGED 44 YEARS, 10TH FLOOR, SHIKAR, NEAR 'ADANI
         HOUSE', NAVARANGPURA, AHMEDABAD , REPRESENTED BY
         ITS AUTHORISED SIGNATORY MR. TONY M. TOMY.,
         PIN - 380009

         BY ADVS.
         SRI.ROSHEN.D.ALEXANDER
         SMT.TINA ALEX THOMAS
         SHRI.HARIMOHAN
         SMT.KOCHURANI JAMES
         SRI.S.SREEKUMAR (SR.)


RESPONDENTS/RESPONDENT/APPLICANT/DECREE HOLDER:

    1    M.F. SAYED
         AGED 53 YEARS, S/O. FAZAL HUCK, AGED 53 YEARS,
         MULAKKARA HOUSE, PONNARIMANGALAM, MULAVUKADU P.O,
         ERNAKULAM., PIN - 682504
                                                    2025:KER:41685
Ex.F.A.Nos.5, 6 and 7 of 2025
                                  -: 2 :-




     2      THE COMMERCIAL TAX OFFICER
            NO. 39/6823, MAHATMA GANDHI ROAD, THEVARA
            JUNCTION, THEVARA, PERUMANOOR. KOCHI, KERALA.
            [SUO MOTO IMPLEADED AS ADDITIONAL RESPONDENT
            R2 AS PER ORDER DATED 26/3/2025 IN EXFA
            5/2025], PIN - 682015

     3      SUPERINTENDENT OF CENTRAL EXCISE & CUSTUMS
            COCHIN RANGE, P.T. JACOB ROAD, THOPPUMPADY,
            KOCHI-682005 [SUO MOTO IMPLEADED AS ADDITIONAL
            RESPONDENT R3 AS PER ORDER DATED 7/4/2025 IN
            EXFA 5/2025]


            BY ADVS.
            SRI.S.A.ANAND
            SRI.P.M.SHAMEER
            SHRI.V.GIRISHKUMAR, SC, CENTRAL BOARD OF
            INDIRECT TAXES AND CUSTOMS
            SHRI.NINU M.DAS
            GOVERNMENT PLEADER



THIS EXECUTION FIRST APPEAL HAVING COME UP FOR HEARING
ON   13.06.2025,       ALONG    WITH   Ex.FA.6/2025,   7/2025,   THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                2025:KER:41685
Ex.F.A.Nos.5, 6 and 7 of 2025
                                  -: 3 :-




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                    &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

FRIDAY, THE 13TH DAY OF JUNE 2025 / 23RD JYAISHTA, 1947

                         EX.FA NO. 6 OF 2025

 AGAINST THE ORDER DATED 16.12.2024 IN E.A.NO.576/2024

   IN EP NO.272 OF 2024 OF ADDITIONAL DISTRICT COURT,

                                ERNAKULAM

APPELLANT/RESPONDENT/JUDGMENT DEBTOR:

            M/S. AALOKA REAL ESTATE PVT. LTD.,
            AGED 44 YEARS
            REGD. OFFICE 601, 6TH FLOOR, HALLMARK BUSINESS
            PLAZZA, OPP. GURU NANAK HOSPITAL, GOVT.
            COLONY, BANDRA (EAST), MAHARASHTRA,
            REPRESENTED BY ITS AUTHORISED SIGNATORY MR.
            TONY M. TOMY., PIN - 400051


            BY ADVS.
            SRI.ROSHEN.D.ALEXANDER
            SMT.TINA ALEX THOMAS
            SHRI.HARIMOHAN
            SMT.KOCHURANI JAMES
            SRI.S.SREEKUMAR (SR.)
                                                     2025:KER:41685
Ex.F.A.Nos.5, 6 and 7 of 2025
                                 -: 4 :-




RESPONDENTS/APPLICANT/DECREE HOLDER:

     1      M.F. SAYED,
            AGED 53 YEARS
            S/O. FAZAL HUCK, MULAKKARA HOUSE,
            PONNARIMANGALAM, MULAVUKADU P.O, ERNAKULAM.,
            PIN - 682504

     2      THE COMMERCIAL OFFICER
            NO.38/6823, MAHATMA GANDHI ROAD, THEVARA
            JUNCTION, THEVARA, PERUMANOOR, KOCHI, KERALA -
            682015 (SUO MOTU IMPLEADED AS ADDITIONAL
            RESPONDENT NO.2 AS PER ORDER DATED 26-03-2025
            IN EX.FA.6/2025)

     3      THE SUPERINTENDENT OF CENTRAL EXCISE AND
            CUSTOMS
            KOCHI RANGE, P T JACOB ROAD, THOPPUMPADY,KOCHI
            682005 (ADDITIONAL RESPONDENT 3 IS SUO MOTU
            IMPLEADED AS PER ORDER DATED 7/4/2025 IN EXFA
            6/2025)


            BY ADVS.
            SRI.S.A.ANAND
            SRI.P.M.SHAMEER
            SHRI.NINU M.DAS
            GOVERNMENT PLEADER



THIS EXECUTION FIRST APPEAL HAVING COME UP FOR HEARING
ON 13.06.2025, ALONG WITH Ex.FA.5/2025 AND CONNECTED
CASES,     THE    COURT     ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
                                                2025:KER:41685
Ex.F.A.Nos.5, 6 and 7 of 2025
                                  -: 5 :-




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                    &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

FRIDAY, THE 13TH DAY OF JUNE 2025 / 23RD JYAISHTA, 1947

                         EX.FA NO. 7 OF 2025

 AGAINST THE ORDER DATED 16.12.2024 IN E.A.NO.575/2024

   IN EP NO.271 OF 2024 OF ADDITIONAL DISTRICT COURT,

                                ERNAKULAM

APPELLANT/APPELLANT/RESPONDENT/JUDGMENT DEBTOR:

            M/S. XCELHEIGHTS DEVELOPERS PVT. LTD.,
            AGED 44 YEARS
            (EARLIER KNOWN AS M/S. ADANI LANDSCAPES PVT.
            LTD.) HAVING REGISTERED OFFICE AT ADANI HOUSE,
            NEAR MITHAKALI CIRCLE, NAVRANGPURA, AHMEDABAD,
            GUJRAT, REPRESENTED BY ITS AUTHORISED
            SIGNATORY MR. TONY M. TOMY., PIN - 380009


            BY ADVS.
            SRI.ROSHEN.D.ALEXANDER
            SMT.TINA ALEX THOMAS
            SHRI.HARIMOHAN
            SMT.KOCHURANI JAMES
            SRI.S.SREEKUMAR (SR.)
                                                     2025:KER:41685
Ex.F.A.Nos.5, 6 and 7 of 2025
                                 -: 6 :-




RESPONDENTS/RESPONDENT/APPLICANT/DECREE HOLDER:

     1      M.F. SAYED
            AGED 53 YEARS
            S/O. FAZAL HUCK, MULAKKARA HOUSE,
            PONNARIMANGALAM, MULAVUKADU P.O, ERNAKULAM.,
            PIN - 682504

     2      THE COMMERCIAL TAX OFFICER
            NO.38/6823, MAHATMA GANDHI ROAD, THEVARA
            JUNCTION, THEVARA, PERUMANOOR, KOCHI, KERALA -
            682015 (SUO MOTU IMPLEADED AS ADDITIONAL
            RESPONDENT NO.2 AS PER ORDER DATED 26-03-2025
            IN EX.FA.7/2025)

     3      ADDI R3. SUPERINDENTENT OF CENTRAL EXCISE &
            CUSTOME S
            KOCHIN RANGE, PT JACOB ROAD, THOPPUMPADY,
            KOCHI, KERALA - 682005 SUO MOTU IMPLEADED AS
            ADDITIONAL RESPONDENT 3 AS PER ORDER DATED
            07.04.2025 IN EXFA 7/2025.


            BY ADVS.
            SRI.S.A.ANAND
            SRI.P.M.SHAMEER
            SHRI.NINU M.DAS


THIS EXECUTION FIRST APPEAL HAVING COME UP FOR HEARING
ON 13.06.2025, ALONG WITH Ex.FA.5/2025 AND CONNECTED
CASES,     THE    COURT     ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
                                               2025:KER:41685




         SATHISH NINAN & P. KRISHNA KUMAR, JJ.
           = = = = = = = = = = = = = = = = = =
                   Ex.F.A. No.5 of 2025
                   Ex.F.A. No.6 of 2025
                             &
                   Ex.F.A. No.7 of 2025
           = = = = = = = = = = = = = = = = = =
          Dated this the 13th day of June, 2025

                          JUDGMENT

Sathish Ninan, J.

These appeals are by the judgment debtors,

challenging the orders of attachment by the execution

court, in the respective execution petitions.

2. The decree passed in Arb.Appeal Nos.38, 39 and

40 of 2015 of this Court were put in execution alleging

failure on the part of the judgment debtors to honour

the decree.

3. In the execution petitions, the decree holder

filed E.A.No.575 of 2024 for attachment of the immovable

property of the judgment debtor, for sale in execution.

4. The judgment debtors contend inter alia that 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

the decree had been satisfied. The judgment debtors

sought for lifting of the attachments and the dismissal

of the execution petitions. It was also contended that

the proceedings are vitiated for non-issuance of notice

in terms of Order XXI Rule 22 of the Code of Civil

Procedure since the execution petitions are filed two

years after the date of the decree.

5. The execution court overruled the objections

and sustained the orders of attachment. The said orders

in the respective execution petitions are under

challenge in these appeals.

6. We have heard Sri.S. Sreekumar, the learned

Senior Counsel on behalf of the appellants and Sri.S.A.

Anand, the learned counsel on behalf of the respondents.

7. The main contention of the appellants is that,

the decree has been satisfied and the execution 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

petitions are liable to be dismissed. Section 47 of the

Code of Civil Procedure stipulates that all questions

with regard to the execution, discharge and satisfaction

of the decree between the parties to the lis is to be

determined by the execution court. Therefore, the

contention of the judgment debtors regarding

satisfaction of the decree, etc., are liable to be

considered by the execution court.

8. Though the judgment debtors have not moved an

application under Section 47, they have objected to the

attachment and execution proceedings urging their

contentions including, satisfaction of the decree. We

are of the opinion that it would be sufficient if the

objections filed by the judgment debtors to the

attachment applications (execution applications in the

respective execution petitions) be treated as 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

applications under Section 47 of the Code of Civil

Procedure and the execution court determines all

questions regarding execution, discharge and

satisfaction of the decree. Rule 285 of the Civil Rules

of Practice provides that a proceeding under Section 47

shall be tried and disposed of akin to a suit. The

execution court shall adhere to the same.

9. With regard to the failure to issue notice

under Rule 22 of Order XXI, this Court has held that,

even the rule provides for waiver of such notice, and

the non-issuance of such notice, or non-recording of

reasons while dispensing with notice is not fatal.

[See:A.K. Narayanan Nambiar v. State of Kerala and Ors (AIR 1964 Ker. 158) and

Jaseentha Joseph v. Louis Neeklause, Cheppallil St. Joseph House, Patathanam Ward

and Ors (1996 (2) KLT 452)]. The said objection is overruled.

10. Pending the adjudication of the contentions

under Section 47 of the Code of Civil Procedure, further 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

steps in execution, for sale of the property under

attachment shall not be proceeded with. It is clarified

that the adjudication shall be made untrammelled by any

observations or findings in the impugned order. The

execution court shall make every endeavour to expedite

the proceedings.

The appeals are disposed of as above.

Sd/-

SATHISH NINAN JUDGE

Sd/-

P. KRISHNA KUMAR JUDGE yd 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF E.P NO. 270/2024 ON THE FILES OF THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A2 TRUE COPY OF E.A NO. 574/2024 FILED ALONG WITH E.P. NO. 270/2024 ON THE FILES OF THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A3 TRUE COPY OF THE ORDER DTD. 24.09.2024 IN E.A. NO. 574/2024 IN E.P. NO. 270/2024 ISSUED BY THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A4 TRUE COPY OF THE OBJECTION/COUNTER AFFIDAVIT FILED BY THE APPELLANT IN E.A NO. 574/2024 IN E.P NO. 270/2024. Annexure A5 TRUE COPY OF THE COMMON JUDGMENT DTD.

24.09.2021 OF THIS HON'BLE COURT IN ARB. APPEAL NOS. 38, 39 AND 40 OF 2015 ALONG WITH THE MEMORANDUM OF AGREEMENT ARRIVED IN MEDIATION UNDER SECTION 89 OF THE CODE OF CIVIL PROCEDURE READ WITH RULES 24 AND 25 OF THE CIVIL PROCEDURE (ALTERNATIVE DISPUTE RESOLUTION) RULES, 2008.

Annexure A6 TRUE COPY OF THE MEMORANDUM OF UNDERSTANDING DTD. 02.08.2021 EXECUTED BETWEEN THE APPELLANT AND THE RESPONDENT.

Annexure A7 TRUE COPY OF THE CERTIFICATE DTD.

14.01.2022 ISSUED BY THE ASSISTANT COMMISSIONER, OFFICE OF THE JOINT COMMISSIONER, SGST DEPARTMENT (WORKS CONTRACT).

2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

Annexure A8 TRUE COPY OF THE CERTIFICATE DTD.

05.01.2022 ISSUED BY THE ASSISTANT COMMISSIONER, OFFICE OF THE JOINT COMMISSIONER, SGST DEPARTMENT (WORKS CONTRACT).

RESPONDENTS' ANNEXURES

Annexure R1 A true copy of the final bill the service tax amount Annexure R2 A true copy of the notice issued Reminder 1V as per 0.C.N0.634/2011 dated 30.03.2011 Annexure R3 A true copy of the order dated 06.06.2016 for Assessment Year 2009-10 and 2010-11.

Annexure R4 A true copy of the order dated 06.06.2016 for Assessment Year 2010-11 Annexure R5 A true copy of the notice dated 15.02.2023 issued by my counsel to the appellant 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF E.P NO. 272/2024 ON THE FILES OF THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A2 TRUE COPY OF E.A NO. 576/2024 FILED ALONG WITH E.P. NO. 272/2024 ON THE FILES OF THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A3 TRUE COPY OF THE ORDER DTD. 24.09.2024 IN E.A. NO. 576/2024 IN E.P. NO. 272/2024 ISSUED BY THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A4 TRUE COPY OF THE OBJECTION/COUNTER AFFIDAVIT FILED BY THE APPELLANT IN E.A NO. 576/2024 IN E.P NO. 272/2024. Annexure A5 TRUE COPY OF THE COMMON JUDGMENT DTD.

24.09.2021 OF THIS HON'BLE COURT IN ARB. APPEAL NOS. 38, 39 AND 40 OF 2015 ALONG WITH THE MEMORANDUM OF AGREEMENT ARRIVED IN MEDIATION UNDER SECTION 89 OF THE CODE OF CIVIL PROCEDURE READ WITH RULES 24 AND 25 OF THE CIVIL PROCEDURE (ALTERNATIVE DISPUTE RESOLUTION) RULES, 2008.

Annexure A6 TRUE COPY OF THE MEMORANDUM OF UNDERSTANDING DTD. 02.08.2021 EXECUTED BETWEEN THE APPELLANT AND THE RESPONDENT.

Annexure A7 TRUE COPY OF THE CERTIFICATE DTD.

14.01.2022 ISSUED BY THE ASSISTANT COMMISSIONER, OFFICE OF THE JOINT COMMISSIONER, SGST DEPARTMENT (WORKS CONTRACT).

2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

Annexure A8 TRUE COPY OF THE CERTIFICATE DTD.

05.01.2022 ISSUED BY THE ASSISTANT COMMISSIONER, OFFICE OF THE JOINT COMMISSIONER, SGST DEPARTMENT (WORKS CONTRACT).

Annexure A9 TRUE COPY OF THE NOTICE BEARING NO. E2- 662/2024 DTD. 01.08.2024 ISSUED FROM THE OFFICE OF THE SPECIAL TAHSILDAR (RR) TO THE VILLAGE OFFICER, MULAVUKAD ALONG WITH A COMMUNICATION BEARING NO. TPSCVYP/2024-25 DTD. 07.08.2024 ISSUED BY THE STATE TAX OFFICER, TAX PAYER SERVICES CIRCLE, VYPIN, ERNAKULAM TO THE SPECIAL TAHSILDAR (RR), KANAYANNUR TAKUK.

RESPONDENTS' ANNEXURES

Annexure R1 A true copy of the final bill the service tax Annexure R2 A true copy of the notice issued Reminder 1V as per 0.C.N0.634/2011 dated 30.03.2011 Annexure R3 A true copy of the order dated 06.06.2016 for Assessment Year 2009-10 Annexure R4 A true copy of the order dated 06.06.2016 for Assessment Year 2010-11 Annexure R5 A true copy of the notice dated 15.02.2023 issued by my counsel to the appellant 2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF E.P NO. 271/2024 ON THE FILES OF THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A2 TRUE COPY OF E.A NO. 575/2024 FILED ALONG WITH E.P. NO. 271/2024 ON THE FILES OF THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A3 TRUE COPY OF THE ORDER DTD. 24.09.2024 IN E.A. NO. 575/2024 IN E.P. NO. 271/2024 ISSUED BY THE HON'BLE ADDITIONAL DISTRICT COURT-VII, ERNAKULAM.

Annexure A4 TRUE COPY OF THE OBJECTION/COUNTER AFFIDAVIT FILED BY THE APPELLANT IN E.A NO. 575/2024 IN E.P NO. 271/2024. Annexure A5 TRUE COPY OF THE COMMON JUDGMENT DTD.

24.09.2021 OF THIS HON'BLE COURT IN ARB. APPEAL NOS. 38, 39 AND 40 OF 2015 ALONG WITH THE MEMORANDUM OF AGREEMENT ARRIVED IN MEDIATION UNDER SECTION 89 OF THE CODE OF CIVIL PROCEDURE READ WITH RULES 24 AND 25 OF THE CIVIL PROCEDURE (ALTERNATIVE DISPUTE RESOLUTION) RULES, 2008.

Annexure A6 TRUE COPY OF THE MEMORANDUM OF UNDERSTANDING DTD. 02.08.2021 EXECUTED BETWEEN THE APPELLANT AND THE RESPONDENT.

Annexure A7 TRUE COPY OF THE CERTIFICATE DTD.

14.01.2022 ISSUED BY THE ASSISTANT COMMISSIONER, OFFICE OF THE JOINT COMMISSIONER, SGST DEPARTMENT (WORKS CONTRACT).

2025:KER:41685 Ex.F.A.Nos.5, 6 and 7 of 2025

Annexure A8 TRUE COPY OF THE CERTIFICATE DTD.

05.01.2022 ISSUED BY THE ASSISTANT COMMISSIONER, OFFICE OF THE JOINT COMMISSIONER, SGST DEPARTMENT (WORKS CONTRACT).

RESPONDENTS' ANNEXURES

Annexure R3 A true copy of the order dated 06.06.2016 for Assessment Year 2009-10 Annexure R4 A true copy of the order dated 06.06.2016 for Assessment Year 2010-11 Annexure R5 A true copy of the notice dated 15.02.2023 issued by my counsel to the appellant Annexure R1 A true copy of the final bill the service tax Annexure R2 A true copy of the notice

0.C.NO.634/2011 dated 30.03.2011

 
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