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

M/S Bohra Agri Films Private Limited vs Food Corporation Of India ...
2026 Latest Caselaw 2671 Raj

Citation : 2026 Latest Caselaw 2671 Raj
Judgement Date : 18 February, 2026

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

M/S Bohra Agri Films Private Limited vs Food Corporation Of India ... on 18 February, 2026

Author: Rekha Borana
Bench: Rekha Borana
[2026:RJ-JD:9097]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Execution First Appeal No. 7/2025

M/s Bohra Agri Films Private Limited, Head Office 331-332, B
Block Anand Plaza, University Road, Udaipur Through Its
Authorized Representative Mr. Hemant Kumar Bhohra S/o Late
Onkar Lal Bohra Aged About 65 Years, R/o 220 Ashok Nagar
Main Road Udaipur Raj.
                                                                       ----Appellant
                                       Versus
1.       Food       Corporation      Of    India,      Through      The   Divisional
         Manager, Divisional Office, Udaipur Raj.
2.       M/s Bohra Enterprises (Partnership Firm), 26, Shastri
         Marg, Udaipur Through Partner Shri Hemant Kumar Bohra
         S/o Late Shri Onkar Lal Ji Bohra Presently Residing At 301
         Anand Plaza University Road Aayad Udaipur
3.       M/s Bohra Enterpeise (Partnership Firm), 26, Shashtri
         Marg , Udaipur Through Authorized Representative Shri
         M.n. Mohan F-223-A Mewad Industrial Area Udaipur Raj.
                                                                    ----Respondents


For Appellant(s)             :     Mr. Aman Maheshwari
For Respondent(s)            :     Mr. Nitin Trivedi



              HON'BLE MS. JUSTICE REKHA BORANA

Order

18/02/2026

1. The present execution first appeal has been filed aggrieved

of order dated 16.09.2025 passed by Additional District Judge

No.1, Udaipur (hereinafter referred to as 'the Executing Court') in

Execution Application No.487/2022 whereby the objections under

Order XXI Rule 97, 98, 99 & 100, CPC as filed by the defendant

appellant, stood rejected.

2. The facts are that the appellant firm was awarded a

tender/work contract by respondent FCI. Certain disputes arose

(Uploaded on 21/02/2026 at 07:06:30 PM)

[2026:RJ-JD:9097] (2 of 5) [EXFA-7/2025]

out of the said work contract and the matter was hence referred

to arbitration. In the arbitration proceedings, the learned

arbitrator passed Award dated 09.02.2003 for an amount of

Rs.29,12,000/- with interest @ 10% per annum in favour of the

appellant firm.

3. Objections under Section 34 of the Arbitration and

Conciliation Act, 1996 (hereinafter referred to as 'the Act of 1996')

against the said Award were filed by the FCI which stood

dismissed and the miscellaneous appeal (No. 3221/2010) filed

under Section 37 of the Act of 1996 also stood dismissed. Meaning

thereby, Award dated 09.02.2003 attained finality.

4. Meanwhile, the firm moved an application before the

Arbitrator for amendment in the Award and prayed for grant of

higher rate of interest. The said application stood dismissed vide

order dated 02.05.2003.

5. However, in the misc. appeal before the High Court, vide

interim order dated 09.04.2012, respondent FCI was directed to

pay 50% of the award amount to the respondent Firm. The said

amount was admittedly paid.

6. The liability of the FCI after dismissal of its appeal, to pay

the remaining principle as well as interest amount revived and

hence, in the execution proceedings initiated by the appellant

firm, the remaining due amount with interest, was also paid by

the FCI.

7. However, subsequently it was found by the FCI that an extra

amount of Rs.5,97,957/ has been paid by it to the appellant firm

and hence, application dated 29.11.2017 was filed before the

(Uploaded on 21/02/2026 at 07:06:30 PM)

[2026:RJ-JD:9097] (3 of 5) [EXFA-7/2025]

Executing Court with a prayer that the firm be directed to refund

the amount of Rs.5,97,957/- to it.

8. The above application stood allowed vide order dated

12.04.2018 (Annexure-8). It is an admitted fact that no challenge

to the said order was ever laid by the appellant firm.

9. The firm then moved an application before the MSME

claiming higher rate of interest on the principal amount of

Rs.29,12,000/-, in terms of the provisions of Micro, Small and

Medium Enterprises Development Act, 2006. The said application

was entertained by the MSME and Award dated 05.08.2021 to pay

compound interest @ three times to the prevelant interest rate

was passed by the MSME.

10. Aggrieved of the above Award, FCI preferred a writ petition

before this Court being S.B. Civil Writ Petition No.13892/2021.

11. Vide interim order dated 06.10.2021, the Court directed as

under:

"In the meantime, no coercive action shall be taken against the petitioners pursuant to the award dated 31.08.2021 (Annex.12)."

12. Meanwhile, FCI also undertook execution proceedings for

execution of order dated 12.04.2018 (Annexure-8), for refund of

the extra amount of Rs.5,97,957/- paid by it to the firm.

13. The firm filed objections under Order XXI Rule 97, 98, 99 &

100, CPC averring that the writ petition (S.B. CWP No.

13892/2021) as filed by the FCI stood pending wherein even an

interim order had been passed. Therefore, till the said writ petition

is decided, the execution proceedings deserves to be stayed. As

vide interim order it was directed by the Court that no coercive

(Uploaded on 21/02/2026 at 07:06:30 PM)

[2026:RJ-JD:9097] (4 of 5) [EXFA-7/2025]

action shall be taken against the petitioner in pursuance to Award

dated 31.08.2021, the present execution proceedings could not be

maintained by the respondent FCI and further that the Executing

Court could not proceed further with the proceedings.

14. The objections as filed by the appellant firm stood rejected

vide order dated 16.09.2025, against which the present appeal

has been preferred.

15. Heard the Counsels. Perused the record.

16. This Court does not find any reason/ground to interfere with

the order impugned for the following reasons:-

(i) Admittedly, the execution in question was qua order

dated 12.04.2018 which order was never assailed by the

appellant firm and hence, the same attained finality.

Learned Executing Court was therefore, under a legal

obligation to get the said order executed.

(ii) Interim order dated 06.10.2021 passed in the writ

petition as preferred by FCI definitely was in favour of

the FCI and not the appellant firm. Vide the said interim

order, no coercive action against FCI was directed to be

taken. How could the said interim relief help the

appellant firm, is incomprehensible. By all means, the

firm cannot take advantage of any interim relief awarded

in favour of the respondents.

(iii) Award dated 05.08.2021 passed by the MSME even

otherwise can have no effect on the validity of order

dated 12.04.2018. It is nowhere disputed by the

appellant firm that an extra amount of Rs. 5,97,957/-

was received by it. The legal liability to refund the same

(Uploaded on 21/02/2026 at 07:06:30 PM)

[2026:RJ-JD:9097] (5 of 5) [EXFA-7/2025]

cannot be avoided by the firm on the pretext of alleged

Award dated 05.08.2021. Even if the writ petition as filed

by the FCI ultimately gets dismissed, the appellant firm

would definitely be entitled to get Award dated

05.08.2021 executed in its favour, but the same can

definitely not exonerate from its liability to refund the

extra amount paid to it and that too, when order dated

12.04.2018 was never assailed by it.

17. In view of the aforesaid reasons, the learned Executing Court

rightly held that it could not travel beyond the decree and rightly

rejected the objections as filed by the appellant firm.

18. No case for interference is made out and the present

Execution First Appeal stands dismissed.

19. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 268-Arvind/-

(Uploaded on 21/02/2026 at 07:06:30 PM)

Powered by TCPDF (www.tcpdf.org)

 
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