Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Integrated Finance Company ... vs Business India
2021 Latest Caselaw 22323 Mad

Citation : 2021 Latest Caselaw 22323 Mad
Judgement Date : 15 November, 2021

Madras High Court
Integrated Finance Company ... vs Business India on 15 November, 2021
                                                                        C.S.No.530 of 2011

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 15.11.2021

                                                       CORAM

                                  THE HONOURABLE MR.JUSTICE N.SESHASAYEE

                                                 C.S.No.530 of 2011

                     Integrated Finance Company Limited
                     Rep by its Authorised Signatory
                     having its registered office at “R “10
                     IInd Floor, Prem Nagar Colony,
                     South Boag Road,
                     T.Nagar,
                     Chennai – 600 017.                                ... Plaintiff

                                                          Vs.
                     1.Business India
                     Rep by its Partner
                     Mr.Ashok Hotchand Advanci
                     14th Floor,
                     Nirmal Building,
                     Nariman Point,
                     Churchgate,
                     Mumbai – 400 021.

                     2.Mr.Ashok Hotchand Advani
                     Partner,
                     Business India,
                     21, Frameroze course,
                     Marine Drive,
                     Mumbai – 400 020.




https://www.mhc.tn.gov.in/judis
                                                                                           C.S.No.530 of 2011

                     3.Mr.Rajkumar Hotchand Advani (deceased)
                     Partner
                     Business India,
                     Nirmal Building,
                     Nariman Point,
                     Churchgate,
                     Mumbai – 400 021.
                     (Third defendant is given up and memo recorded as per order dated
                     24.02.2021)

                     4.Mr.Hiroo Hotchand Advani,
                     parnter
                     Business India,
                     Nirmal Building,
                     Nariman Point,
                     Churchgate,
                     Mumbai – 400 021.                                                ...Defendants

                     Prayer: The Civil Suit has been filed under Order IV Rule 1 of the Original
                     Side Rules read with Order VII Rule 1 of C.P.C. 1908, praying to pass a
                     judgement and decree directing the defendant jointly and severally to pay
                     the sum of Rs.21,88,11,451.96 along with the future interest @ 36% thereon
                     from the date of Plaint till the date of realization and for costs.
                                  For Plaintiff      : Mr.Harishankar Mani
                                  For Defendants      : No Appearance

                                                      JUDGMENT

(This case has been heard through video conference)

The suit is laid for recovery of a sum of Rs.21,88,11,451.96 on a principal

amount of Rs.95,60,420/- with interest thereon at 36% per annum.

https://www.mhc.tn.gov.in/judis C.S.No.530 of 2011

2.The case of the plaintiff briefly is that, it is a private financial institution

that had entered into a Hire Purchase Agreement with the defendants dated

31.03.1998, in relation to certain machinery covered by an invoice dated

28.03.1998. As per the Hire Purchase Agreement, the defendants have to

pay the hire purchase charges with interest in 20 monthly installment but the

defendants defaulted. They have paid an amount of Rs.55.55 lakhs till

2009, which needless to mention, was paid at their convenience and not in

accordance with the terms of the Hire Purchase Agreement. In this scenario,

the present suit is laid.

3.The defendants remained ex-parte as they did not file their written

statement. The matter was referred to the learned Additional Master for

recording evidence.

4.For the plaintiff, the official of the plaintiff has been examined as P.W.1,

through her Ex.P1 to Ex.P4 were marked. Of them, Ex.P2 is the invoice

dated 28.03.1998 and Ex.P3 is the Hire Purchase Agreement dated:

31.03.1998 and Ex.P4 is the statement of accounts.

https://www.mhc.tn.gov.in/judis C.S.No.530 of 2011

N.SESHASAYEE, J.

kas / dk

5.Learned counsel for the plaintiff submitted that the interest was calculated

as per the terms of the Hire Purchase Agreement. Even though the

defendants have paid a sum of Rs.55.55 lakhs, the payment was not

consistent with the terms of the Agreement viz. Ex.P3. After adjusting the

said sum, both in the interest as well as the principal component payable

in terms of the Hire Purchase Agreement, the Suit is laid for balance amount

payable. He added that not withstanding the fact that Ex.P3 vide clause

5(a) provides for seizure of machinery that was hired by the defendants.

The plaintiff did not exercise its right.

6.The Court is satisfied. The suit is decreed with costs.

15.11.2021

kas /dk

Index : yes / no Internet : yes / no Speaking / Non speaking order

https://www.mhc.tn.gov.in/judis C.S.No.530 of 2011

APPENDIX I. Witnesses :

Plaintiff :

                                     PW1                A.Hema Jothi
                                     Defendants : Nil



                                  II. Exhibits :

                                     Plaintiffs :
                                     Ex.P1          10.02.2015 The photocopy of Order of High Court,

Madras, Authorizing, A.Hema Jothi dated 10.02.2015 (Original is produced, Compared and it is undertaken by the plaintiff that it can be produced as and when required) Ex.P2 28.03.1998 The Original Invoice Ex.P3 31.03.1998 The Original Hire Purchase Agreement dated 31.03.1998.

Ex.P4 18.03.2010 The Original Statement of Accounts

15.11.2021

https://www.mhc.tn.gov.in/judis C.S.No.530 of 2011

N.SESHASAYEE.J.,

kas / dk

C.S.No.530 of 2011

15.11.2021

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