Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Vairavanathan vs M/S.Prem Finance Corporation
2021 Latest Caselaw 11438 Mad

Citation : 2021 Latest Caselaw 11438 Mad
Judgement Date : 7 June, 2021

Madras High Court
S.Vairavanathan vs M/S.Prem Finance Corporation on 7 June, 2021
                                                                            C.R.P.Nos.524 to 526 of 2021

                                   IN THE HIGH COURT OF JUDICATURE OF MADRAS

                                                DATED: 07.06.2021

                                                     CORAM:

                            THE HONOURABLE MRS. JUSTICE V.BHAVANI SUBBAROYAN

                                            C.R.P. Nos.524 to 526 of 2021
                                                         and
                                           C.M.P.Nos.4536 & 4538 of 2021

                     S.Vairavanathan                 ...Petitioner in all cases
                                                          Vs
                     M/s.Prem Finance Corporation
                     Rep by its Power of Attorney
                     Vishal Lodha
                     S/o.Prem Prakash Lodha,
                     No.1, Mangappan Street,
                     Sowcarpet,
                     Chennai-600 079.            ...Respondent in C.R.P.Nos.524 & 526/2021

1.M/s.Prem Finance Corporation Rep by its Power of Attorney Vishal Lodha S/o.Prem Prakash Lodha, No.1, Mangappan Street, Sowcarpet, Chennai-600 079.

2.C.Soundararajan ... Respondents in C.R.P.No.525 of 2021

Prayer in C.R.P.No.524 of 2021: Civil Revision Petition filed under Section 115 Code of Civil Procedure, to set aside the fair and decretal

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

order dated 21.02.2020 made in E.A.No.3 of 2010 in E.A.No.1 of 2019 in E.P.No.113 of 2017 on the file of the Second Additional District and Sessions Court, Poonamallee.

Prayer in C.R.P.No.525 of 2021: Civil Revision Petition filed under Section 115 Code of Civil Procedure, to set aside the fair and decretal order dated 24.02.2020 made in E.A.No.1 of 2019 in E.P.No.113 of 2017 in Arb.No.226 of 2009 on the file of the Second Additional District and Sessions Court, Poonamallee.

Prayer in C.R.P.No.526 of 2021: Civil Revision Petition filed under Section 115 Code of Civil Procedure, to set aside the fair and decretal order dated 21.02.2020 made in E.A.No.2 of 2019 in E.A.No.1 of 2019 in E.P.No.113 of 2017 on the file of the Second Additional District and Sessions Court, Poonamallee.

                                           For Petitioner      : Mr.N.Manokaran
                                                                 (in all Cases)


                                                COMMON ORDER


These respective civil revision petitions have been filed against the

orders in E.A.No.3 of 2010 in E.A.No.1 of 2019 in E.P.No.113 of 2017;

in E.A.No.1 of 2019 in E.P.No.113 of 2017 in Arb.No.226 of 2009 and

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

E.A.No.2 of 2019 in E.A.No.1 of 2019 in E.P.No.113 of 2017 on the file

of the learned II Additional District and Sessions Court, Poonamallee.

2. Since the facts of the parties and the issues raised therein are

common, these revision petitions are taken up together and being

disposed of vide this common order.

3. The brief facts leading to the filing of the above execution

applications are as follows:

The petitioner herein is the judgment debtor, while the respondent

is the decree holder. The petitioner has availed financial assistance under

the hire-check purchase agreement for parties of Ford Icon bearing

Registration No.TN 10 K 1618 dated 28.05.2007. Since, the petitioner

has not repaid the loan, the respondent herein invoked arbitration clause

which contained in the hire purchase agreement and initiated arbitral

proceedings against the petitioner, which ended in passing of arbitral

award in Arb.No.226 of 2009 dated 30.10.2009. Thereafter, in order to

execute the award, the respondent being the decree holder of the award

filed the execution petition in E.P.No.113 of 2017 on the file of the

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

learned II Additional District and Sessions Judge, Thiruvallur,

Poonamalle. During the pendency of the execution proceedings the

respondent herein has moved an application in E.A.No.1 of 2019 under

Section 47 of CPC., seeking to decide execution proceedings as to the

executability and discharge and satisfaction of the decreetal amount.

4. Resisting the same, the petitioner herein/respondent filed

counter affidavit wherein, he has stated that the application is not

maintainable since the respondent judgment debtor has filed the

application with false and fabricated documents and the claim made by

the respondent in the execution proceedings is not maintainable and

hence, he seeks to dismiss the application.

5. By common order dated 21.02.2020 the Court below dismissed

both the applications.

6. Be that as it may, the petitioner herein has moved two

applications in E.A.No.2 and 3 of 2019 before the Court below, seeking

to dismiss the petition filed by the respondent under Section 47 CPC and

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

also to redo the trial of the award and decide whether the petition filed

under Section 47 CPC is maintainable after the respondent having filed a

petition under Section 5 of the limitation Act.

7. By order dated 24.02.2020, having considered the submissions

made on behalf of both sides, the Court below allowed the E.A.No.1 of

2019 having held that the execution Court has only limited jurisdiction to

consider if the decree was passed by the Court/arbitrator had jurisdiction

to decide the issue and it cannot hold any kind of factual enquiry/retrial

of the dispute which has already been decided by the arbitrator.

8. Aggrieved by the respective orders passed in E.A.Nos.1 to 3 of

2019 dated 21.02.2020 and 24.02.2020 the petitioner has come forward

with the present revision petitions.

9. Heard the learned counsel for the petitioner and perused the

entire materials available on record.

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

10. On a perusal of the entire materials placed before this Court,

including arbitral award and the orders passed in the E.A.Nos.1 to 3 of

2019, this Court does not find any irregularity or illegality to interfere

with the same. It is not in dispute that the petitioner/judgment debtor has

availed the financial assistance by execution of hire purchase agreement

in favour of the respondent herein. It is also not in dispute that the said

agreement contains arbitration clause in case of any dispute arises

between the parties. Admittedly, the petitioner has failed to repay the

loan amount availed by him, which prompted the respondent to invoke

arbitration clause, initiated arbitral proceedings against the respondent

wherein, the arbitrator has passed an award on 30.10.2009 having issued

notices to the petitioner herein. If at all the petitioner is aggrieved by the

award of the arbitrator, it is for him to work out his remedy in the manner

known to law before the appropriate forum. However, he approached

executing Court by moving an application under Section 47 CPC, which,

the Court below has rightly rejected the same on the ground that it is not

maintainable. It is a well settled law that once the execution of arbitration

agreement is not in dispute and all the issues including jurisdiction are to

be decided by the arbitrator and any factual aspects must be raised before

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

the arbitrator. There is an appeal remedy before the appellate forum only

under Section 34 of the Act, certainly knowing that they cannot be raised

in an execution petition as, once the award is passed, it attains finality

and to be executed as a decree of a civil Court.

11. It is pertinent to note that in this case, the award attained

finality, since it was passed by the arbitrator after issuing notices to the

petitioner on 30.10.2010. In fact, the petitioner canvassed before the

executing Court, on the ground questioning the authority of the arbitrator

and merits of the award, which certainly cannot be raised before the

executing Court. Therefore, having allowed the arbitral proceedings to

attain finality when the award is passed, to check the arbitral award

cannot be challenged before the executing Court. Therefore, the Court

below has rightly observed so and dismissed the execution applications

filed by the petitioner.

12. For the foregoing reasons, this Court does not find any scope to

interfere with the order passed by the Court below. Accordingly, the civil

revision petitions fail and they are dismissed as devoid of merits. No

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

costs. Consequently, connected civil miscellaneous petitions are also

closed.

07.06.2021

Index:Yes/No Speaking order/Non-Speaking Order sbn

To

II Additional District and Sessions Court, Poonamallee.

https://www.mhc.tn.gov.in/judis/

C.R.P.Nos.524 to 526 of 2021

V.BHAVANI SUBBAROYAN, J.

sbn

C.R.P. Nos.524 to 526 of 2021 and C.M.P.Nos.4536 & 4538 of 2021

07.06.2021

https://www.mhc.tn.gov.in/judis/

 
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