Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance Home Finance Limited vs N.H. Rahima
2022 Latest Caselaw 9426 Mad

Citation : 2022 Latest Caselaw 9426 Mad
Judgement Date : 6 June, 2022

Madras High Court
Reliance Home Finance Limited vs N.H. Rahima on 6 June, 2022
                                                                            C.M.P.No10558 of 2021
                                                                     in O.S.A.SR.No.157044 of 2019



                            IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 06.06.2022

                                                    CORAM:

                                  THE HON'BLE MR. JUSTICE M.DURAISWAMY
                                                   AND
                                  THE HON'BLE MR. JUSTICE SUNDER MOHAN

                                            C.M.P.No.10558 of 2021
                                         in O.S.A.SR.No.94861 of 2020


                  Reliance Home Finance Limited,
                  Reliance House, Ground Floor,
                  No.5, Haddows Road,
                  Nungambakkam,
                  Chennai – 600 006.
                                                                        ... Petitioner/3rd Party
                                                        v.

                  S.K.A. Abdul Kader (Since deceased)
                  1. N.H. Rahima
                  2. A.Shek Mohamed Aliar
                  3. A. hameed Sulthan
                  4. Mallika Fathima
                     (Plaintiffs 1 to 4 impleaded as per order
                      dated 17.09.2015 in A.No.4851/2014)
                  5.Mrs. Vijayalakshmi
                  6. G. Suresh


                  Page 1/11
https://www.mhc.tn.gov.in/judis
                                                                                 C.M.P.No10558 of 2021
                                                                           in O.S.A.SR.No.157044 of 2019



                  7. Ms. Nivedha Ramesh
                  8. Minor Krishnan
                     Represented by Guardian
                     Mrs. Vijayalakshmi
                  9. M.Rajendra Kumar
                  10. M.Omprakash
                  11. Santhosam
                  12. The Sub Registrar,
                      Adyar, Chennai – 600 020.                                     ... Respondents



                  CMP No.10558 of 2021: Civil Miscellaneous Petition filed under section
                  17 and Article 123 of the Limitation Act to condone the delay of 4329
                  days in filing the Original Side Appeal against the order dated 18.03.2008
                  made in O.A.No.308 of 2008 in C.S. No.280 of 2008.


                  O.S.A.SR.No.94861 of 2020 : Original Side Appeal filed under Clause 15
                  of Letters Patent and Order 36 Rule 9 of Original Side Rules to set aside
                  the order passed in O.A.No.308 of 2008, dated 18.03.2008.


                                  For Petitioner    : Mr. N. Vasantha Kumar
                                  For Respondents   : Ms. Srividhya – R2
                                                     Mr. Vadivel Deenadayalan,
                                                     Addl. Govt. Pleader –R12




                  Page 2/11
https://www.mhc.tn.gov.in/judis
                                                                                 C.M.P.No10558 of 2021
                                                                           in O.S.A.SR.No.157044 of 2019




                                                       ORDER

(Order of the Court made by M.DURAISWAMY,J.)

There is a delay of 4329 days in filing the Original Side Appeal

challenging the order passed in O.A.No.308 of 2008, dated 18.03.2008.

2.1 The plaintiffs filed the suit in C.S.No..280 of 2008 for

specific performance and for other reliefs. In the said suit, the plaintiffs

took out an application in O.A.No.308 of 2008 seeking for an order of

interim injunction restraining the defendants from alienating or

encumbering or altering or in any way dealing with the suit property.

3. The learned Single Judge, by order dated 18.03.2008, directed

the defendants not to create any fresh alienation. In spite of the said order

of interim injunction granted by the learned Single Judge, the appellant,

viz., Reliance Home Finance Limited, advanced loan to the purchaser of

the suit property from the defendants.

Page 3/11 https://www.mhc.tn.gov.in/judis C.M.P.No10558 of 2021 in O.S.A.SR.No.157044 of 2019

4. According to the parties, the defendants sold the suit property

to the purchaser on 12.04.2017. However, the appellant-Finance Company

advanced loan to the purchaser even prior to the execution of the sale i.e. on

12.04.2017 itself.

5. On a perusal of the sale deed executed by the defendants viz.,

G.Vijayalakshmi and others in favour of one A.Santhosh, it is clear that the

appellant-Finance Company had drawn the cheques even prior to the

execution of the sale deed i.e.

(i) Nine cheques dated 31.03.2017 for a sum of Rs.4,28,23,855/-

and

(ii) Nine cheques dated 10.04.2017 for a sum of Rs.4,28,23,855/- favouring 1st and 2nd vendors respectively. When the borrower had

purchased the property only on 12.04.2017, the appellant-Finance

Company choose to issue the cheques in favour of the vendors much prior

to the execution of the sale deed. In other words, when the borrower got

title to the property only on 12.04.2017, the reason for issuing the cheques

even prior to 12.04.2017 has not been explained by the appellant-Finance

Company. That apart, when this court had granted an order of interim

Page 4/11 https://www.mhc.tn.gov.in/judis C.M.P.No10558 of 2021 in O.S.A.SR.No.157044 of 2019

injunction in favour of the plaintiffs restraining the defendants from

alienating or encumbering the suit property, the appellant-Finance

Company advanced huge amount to the purchasers.

6. The learned counsel appearing for the 2nd respondent submitted

that the appellant-Finance Company had knowledge about the pendency

of the suit as early as on 25.05.2017, the date on which a notice was sent

to the appellant-Finance Company informing them that legal action would

be initiated against them for violating the order of interim injunction

granted by this court in O.A.No.308 of 2008, dated 18.03.2008.

7. The learned counsel appearing for the appellant-Finance

Company submitted that no notice was sent to the appellant-Finance

Company and that it was only sent to its sister-concern.

8. On a perusal of the notice dated 25.05.2017 and also the

acknowledgement annexed in the typed set of papers, it is clear that the

notice dated 25.05.2017 was very much addressed to the appellant and the

Page 5/11 https://www.mhc.tn.gov.in/judis C.M.P.No10558 of 2021 in O.S.A.SR.No.157044 of 2019

acknowledgement was also received by the respondents' counsel

9. The learned counsel for the appellant submitted that in the

acknowledgement, the seal of Reliance Commercial Finance Limited has

been affixed hence, it should not be taken as proper service of notice.

10. When the notice was addressed to the appellant's company the

affixure of seal shall not vitiate the proper service of notice on them.

Therefore, from the production of notice dated 25.05.2017 and the

acknowledgement in respect of the service of the said notice, the

respondents established that the appellant had full knowledge about the

order of interim injunction granted by this court in the month of May 2017

itself.

11. It is also brought to the notice of this court that the appellant

was impleaded as 8th defendant in 2019 at the instance of the plaintiffs. It

is also pertinent to note that in spite of coming to know about the

pendency of the suit and the order of interim injunction granted by this

Page 6/11 https://www.mhc.tn.gov.in/judis C.M.P.No10558 of 2021 in O.S.A.SR.No.157044 of 2019

court, the appellant choose not to file any application to get themselves

impleaded in the pending suit. It was only at the instance of the plaintiffs

they were impleaded as 8th defendant. Even after the impleadment of the

appellant in the suit, they did not choose to file any application seeking for

vacating the order of interim injunction granted on 18.03.2008. After

keeping quiet till 22.12.2020, the appellant filed the above appeal only on

23.12.2020.

12. From the above it is clear that in spite of having knowledge

about the pendency of the suit in C.S.No.280 of 2008 and also the order of

interim injunction granted in O.A.No.308 of 2008, dated 18.03.2008, the

appellant has filed the above appeal challenging the order passed in

O.A.No.308 of 2008 only on 23.12.2020 along with a petition to condone

the delay of 4329 days in filing the Original Side Appeal. The appellant

has not given any acceptable reasons for the inordinate delay of 4329 days

in filing the appeal.

Page 7/11 https://www.mhc.tn.gov.in/judis C.M.P.No10558 of 2021 in O.S.A.SR.No.157044 of 2019

13. In the judgment reported in 2015 (1) SCC 680 [H.Dohil

Constructions Company Private Ltd. v. Nahar Exports Limited and

another], the Hon'ble Supreme Court has categorically held that unless

the party seeking for condonation of delay give sufficient cause for the

delay, the delay should not be condoned.

14. The ratio laid down by the Hon'ble Supreme in the said

judgment squarely applies to the facts and circumstances of the present

case.

15. In the case on hand, it is clear that the appellant has not

explained the reasons for condoning the inordinate delay of 4329 in a

proper manner. The mortgaged loan granted by the appellant-company is

clear violation of the order granted in O.A.No.308 of 2008, dated

18.03.2008. Further, the appellant was not diligent in prosecuting the

matter in a proper manner.

Page 8/11 https://www.mhc.tn.gov.in/judis C.M.P.No10558 of 2021 in O.S.A.SR.No.157044 of 2019

16. For the reasons stated above, we are not inclined to condone

the inordinate delay of 4329 days in filing the Original Side Appeal. The

Petition is liable to be dismissed. Accordingly, the Civil Miscellaneous

Petition is dismissed. Consequently, O.S.A.SR.No.94861 of 2020 is

rejected.

                                                                      [M.D., J.]     [S.M., J.]
                                                                             06.06.2022

                  Index            : Yes/No
                  Internet : Yes
                  Rj

                  To

                  The Sub Registrar,
                  Adyar,
                  Chennai – 600 020.




                  Page 9/11
https://www.mhc.tn.gov.in/judis
                                               C.M.P.No10558 of 2021
                                         in O.S.A.SR.No.157044 of 2019




                                       M. DURAISWAMY, J.
                                              and
                                       SUNDER MOHAN, J


                                                                   Rj




                                      C.M.P.No. 10558 of 2021
                                  in O.S.A.SR.No.94861 of 2020




                  Page 10/11
https://www.mhc.tn.gov.in/judis
                                        C.M.P.No10558 of 2021
                                  in O.S.A.SR.No.157044 of 2019



                                                06.06.2022




                  Page 11/11
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter