Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Ncc Limitedformerly Nagarjuna ... vs National Institute Of Technology Nit
2025 Latest Caselaw 5146 Tel

Citation : 2025 Latest Caselaw 5146 Tel
Judgement Date : 29 April, 2025

Telangana High Court

M/S. Ncc Limitedformerly Nagarjuna ... vs National Institute Of Technology Nit on 29 April, 2025

     THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                         AND
      THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

          C.R.P.Nos.2714, 2715 and 2716 of 2024

Mr. Avinash Desai, learned Senior Counsel representing Mr. Mohammed Omer
Farooq, learned counsel for the petitioner.

Sri T. Mahender Rao, the learned Standing Counsel for NIT, appearing for the
respondent.



COMMON ORDER:

(Per Hon'ble. Justice Moushumi Bhattacharya)

1. The three Civil Revision Petitions arise out of a common

order dated 05.08.2024 passed by the Special Judge for Trial

and Disposal of Commercial Disputes, Rangareddy District at

L.B. Nagar, in three Execution Applications - E.A.No.7 of 2024

in C.E.P.No.16 of 2023, E.A.No.8 of 2024 in C.E.P.No.17 of 2023

and E.A.No.9 of 2024 in C.E.P.No.18 of 2023 respectively.

2. The petitioner is the plaintiff/decree-holder and the

respondent is the defendant/judgment-debtor.

3. The three E.As were filed by the petitioner under Rule 232

of the Civil Rules of Practice for withdrawing an amount of

Rs.21,91,53,174/- deposited by the respondent/Judgment

Debtor subject to the petitioner furnishing acceptable security

in the Trial Court.

4. The brief facts leading to the filing of the present CRPs are

as follows:

5. The petitioner filed three Commercial Original Suits - COS

Nos.25, 26 and 27 of 2021 - against the respondent for payment

for work done by the petitioner. The Suits were decreed by the

Commercial Court in favour of the petitioner on 01.06.2023.

The Commercial Court directed the respondent to pay

Rs.3,58,61,671/-, Rs.1,18,51,315/- and Rs.13,60,97,344/-

along with interest @ 12% per annum pendente lite and @ 6%

per annum post-judgments till the date of realization in COS

Nos.25, 26 and 27 of 2021 respectively.

6. The petitioner filed three Execution Petitions -

C.E.P.No.17 of 2023 in C.O.S.No.25 of 2021, C.E.P.No.18 of

2023 in C.O.S.No.26 of 2021 and CEP No.16 of 2023 in

C.O.S.No.27 of 2021 on 20.09.2023 for enforcement of the

judgments passed in the three Suits.

7. The respondent filed First Appeals (Commercial Court

Appeals) on 30.10.2023 i.e., COMCA Nos.47, 48 and 49 of 2023,

challenging the judgments and decrees in C.O.S.Nos.25, 26 and

27 of 2021.

8. By orders dated 22.11.2023, the High Court granted stay

of execution of the judgments and decrees subject to the

condition of depositing of 50% of the decretal amounts.

9. The respondent filed a Memo dated 08.01.2024 in the

Commercial Court in CEP Nos.16, 17 and 18 of 2023 stating

that it has deposited the total amount as directed by the High

Court, i.e., 50% of the decretal amount of Rs.21,91,53,174/-

which included an amount of Rs.16,22,46,474/- in CEP No.16

of 2023, Rs.4,27,85,592 in CEP No.17 of 2023 and

Rs.1,41,21,108/- in CEP No.18 of 2023.

10. The High Court by its order dated 22.02.2024 permitted

the petitioner to withdraw the amounts deposited by the

petitioner subject to furnishing of security to the satisfaction of

the Commercial Court.

11. The petitioner filed E.A.No.7 of 2024 in CEP No.16 of

2023, E.A.No.8 of 2024 in CEP No.17 of 2023 and E.A.No.9 of

2024 in CEP No.18 of 2023 under Rule 232 of the Civil Rules of

Practice to issue cheques for the amounts and furnish security

in the form of land admeasuring Acs.3.29 guntas and Ac.1.06

guntas totaling Acs.4.35 guntas in Survey No.160 of Janwada

Village, Shankarpally Mandal at Ranga Reddy District, valued at

Rs.39 Crores. The petitioner filed additional affidavits on

04.06.2024 offering some securities and also filed Unconditional

Undertakings dated 08.07.2024 given by the Managing Director

of the petitioner to return the amount in the event the

respondent's COMCAs being allowed. The Valuation Report

reflecting the value of the land at Rs.39 Crores is also part of

the Records. The property offered by the petitioner as security

was purchased by M/s. Vaidehi Avenues Limited which is a

wholly owned subsidiary of the petitioner vide Registered Sale

Deed dated 10.06.2011. M/s. Vaidehi Avenues Limited was

amalgamated with the petitioner pursuant to a Scheme of

Amalgamation approved by the NCLT by an order dated

26.08.2021.

12. The Commercial Court by the impugned Common Order

dated 05.08.2024 disposed of E.A.Nos.7, 8 and 9 of 2024 filed

by the petitioner by holding that the security offered by the

petitioner in the form of land can be accepted for an amount of

Rs.5,13,00,000/- as opposed to Rs.21.91 Crores being 50% of

the decretal amount. The present CRPs arise out of the said

impugned common order dated 05.08.2024.

13. Learned Senior Counsel appearing for the petitioner

submits that the Commercial Court failed to notice that the

amount mentioned in the Annual Statement of the petitioner

reflects the cost of the property at the time of purchase which

was more than 12 years ago, as opposed to the present

valuation of the property. Counsel submits that there have

been multi-level developments on the land and the land offered

is now a prosperous part of the city, with auctions of adjacent

lands fetching amounts of up to Rs.100 Crores per acre in some

cases. Counsel submits that the cost of acquisition of the land

in 2011, as per the Indian Accounting Standards, does not

reflect the current value of the land. Counsel also points to

findings in the impugned order which are contrary to the

documents on record and that the Commercial Court

misconstrued the statements in the Annual Report regarding

the fair value of the land held in the name of the petitioner.

14. Learned counsel appearing for the respondent raises a

preliminary point of the CRPs not being maintainable in view of

section 8 of The Commercial Courts Act, 2015, which prohibits

filing of a CRP against an interim order passed by a Commercial

Court. Counsel also addresses on the merits of the CRPs in the

context of the petitioner's Valuation Report, which contradicts

the official market values and the findings of the Commercial

Court, which state that the land remains an agricultural land.

Counsel submits that the petitioner should have offered Bank

Guarantees equivalent to the amount claimed by the petitioner

i.e., Rs.21.91 Crores, instead of offering land, the valuation of

which is significantly lower than the claimed amount.

15. The issue of maintainability of the present Civil Revision

Petitions (CRPs) should be answered first.

16. The bar contained in section 8 of The Commercial Courts

Act, 2015 ('the 2015 Act') pertains to entertaining Civil Revision

Petitions from an interlocutory order of a Commercial Court

including any order on the issue of jurisdiction of the

Commercial Court. Section 8 of the 2015 Act mandates that a

challenge to an interlocutory order passed by a Commercial

Court shall be filed in accordance with the statutory framework

of section 13 of the 2015 Act. In other words, the correct route

would be to file an appeal under section 13(1) or (1A) of the Act.

17. The Supreme Court in Shalini Shyam Shetty Vs. Rajendra

Shankar Patil 1 delineated the principles on the exercise of the

High Court's jurisdiction under Article 227 of the Constitution

of India and limited the scope of such power in matters of

interference in orders of Courts inferior to the High Courts. The

1 (2010) 8 SCC 329

power to interfere was circumscribed within the boundaries of

patent perversity, gross or manifest failure of justice or violation

of the principles of natural justice. In other words, the Supreme

Court held that the power of superintendence should be

sparingly exercised only in fit cases i.e., to keep strict

administrative control of the Courts within the territory of the

High Court.

18. A Division Bench of this High Court in M.V.Ramana Rao

Vs. N.Subash 2 considered the issue of maintainability of a CRP

against the embargo contained in the 2015 Act and diluted the

stricture contained therein by drawing a distinction between the

power of revision under section 115 of The Code of Civil

Procedure, 1908 ('CPC') and under Article 227 of the

Constitution of India. The High Court held that the power of

judicial review under Article 227 cannot be taken away by

section 8 of the 2015 Act but cautioned against misuse of the

power in undeserving cases. A Division Bench of the High

Court of Andhra Pradesh expressed the same opinion i.e.,

section 8 of the 2015 Act is confined to a CRP filed under

section 115 of the CPC and does not operate as a bar to the

2 MANU/TL/0153/2019

jurisdiction of a High Court under Article 227 of the

Constitution of India.

19. In Blue Cube Germany Assets Gmbh And Co. KG Vs.

Vivimed Labs Limited 3, a Division Bench of the erstwhile High

Court of Judicature at Hyderabad for the State of Telangana

and Andhra Pradesh clarified that although the nomenclature

given by the Court under Article 227 of the Constitution of India

is 'Civil Revision Petition' it is not equivalent to a Revision

Petition under section 115 of the CPC. It was further clarified

that the power of judicial superintendence vested in a High

Court under Article 227 of the Constitution cannot be equated

to ordinary revisional jurisdiction. The Court also clarified that

the petitions filed under Article 227 in several High Courts are

not referred to as 'Civil Revisions' but as 'Writ Petitions (Civil)'.

In other words, the Division Bench held that the nomenclature

of 'Civil Revision Petition' to petitions filed under Article 227

would not fall within the statutory bar in section 8 of the 2015

Act.

20. The discussion becomes somewhat academic in view of

the Supreme Court's decision in Col. Anil Kak (Retd.) Vs.

3 2019(2)ALD 671

Municipal Corporation, Indore 4 where it was held that a High

Court is authorized to convert a petition filed under section 115

of the CPC to a proceeding under Article 227 of the Constitution

on its own even without a motion in that behalf by the petitioner

before it.

21. Therefore, the argument of the respondent that the CRPs

are not maintainable in view of the bar in section 8 of the 2015

Act cannot be accepted. We accordingly hold that the CRPs are

maintainable.

22. The respondent has relied on State of Telangana Vs.

M/s.Siddartha Constructions Private Limited 5. However, in that

case, the Court noted that the petitioners did not have an

answer as to why they have not filed any appeal under section

13(1) or (1A) of the 2015 Act and instead chose to file a CRP

against the impugned order. Therefore, the Court also found

that the bar contained in section 8 of the 2015 Act would fully

apply to the facts before it and the petitioner cannot take refuge

under Article 227 of the Constitution of India for maintaining

the CRP.

23. We now propose to deal with the three CRPs on merits.

4 (2005) 12 SCC 734 5 2024 (6) ALT 164 (DB) (TS)

24. The Commercial Court in the impugned order was of the

view that the security offered by the petitioner could only be

accepted for a sum of Rs.5,13,00,000/-. In coming to this

decision, the Commercial Court relied on the figures at

paragraphs 3.4 and 3.5 of the Annual Report of the petitioner

Company for the F.Y. 2022-2023. The petitioner was hence

given liberty to withdraw only an amount of Rs.4,27,85,592/- or

Rs.1,41,21,108/- by furnishing the movable properties offered

by the petitioner as security as opposed to the petitioner's

prayer for withdrawing Rs.21,91,53,174/-.

25. We have head learned Senior Counsel appearing for the

petitioner and learned counsel appearing for the respondents on

the issue of whether the security/land offered by the petitioner

was sufficient for withdrawing Rs.21,91,53,174/-.

26. The petitioner has filed its Annual Report for the F.Y.

2022-2023 before this Court along with a Memo dated

30.08.2024.

27. To briefly recall the facts, the petitioner as the decree-

holder, was permitted by the High Court by the order dated

22.02.2024 to withdraw the 50% of the decretal amount i.e., the

sum of Rs.21,91,53,174/- which had been deposited by the

respondent/judgment-debtor on furnishing of security to the

satisfaction of the Commercial Court. The petitioner offered

Acs.4-35 guntas of land in Sy.No.160 of Janwada Village,

Shankerpalli Mandal claiming a valuation of Rs.39,00,00,000/-

for the offered land along with an unconditional undertaking by

the Managing Director of the petitioner Company to return the

amount in the event respondent succeed in the Appeals.

28. The issue is whether the Commercial Court erred in

holding that the security offered by the petitioner was

unsatisfactory and was not equivalent to Rs.21,91,53,174/-.

29. Upon considering the relevant pages of the Annual Report

of the petitioner Company for the F.Y. 2022-2023 it is clear that

the Commercial Court fell into error on several counts.

30. First, the amount mentioned in the Annual Report which

was relied upon by the Commercial Court is the cost of

purchase of the property as purchased more than 12 years ago

in 2011 and not the valuation of the property as on 2024. This

would be clear from the Annual Report itself. Further, the

amount mentioned in the Annual Report is for the entire extent

of Acs.55-00 guntas of land as opposed to Acs.4-35 guntas

which was the extent of land offered by the petitioner as

security for withdrawing the amount.

31. The fact that value of the property has increased since the

date of purchase would also be evident from Government

auctions in the vicinity which have fetched as much as Rs.100

Crores per acre in some cases. Government land on which such

auctions have been held is situated within a radius of about 8-9

Kms from the land which was offered by the petitioner as

security.

32. Moreover, it appears from paragraph 2.10 of the Annual

Report that the value of Rs.5.13 Crores refers to the cost of

acquisition of land including sale consideration, cost of stamp

duty and registration charges of the property which were

incurred by the petitioner at the time of purchase of the

property as opposed to the market value of the property in 2024

when Acs.4-35 guntas of land was offered by the petitioner as

security. The Commercial Court also failed to consider the

Chartered Accountant's Certificate and particulars of the same

transactions filed by the petitioner which reflect that the

amount mentioned in the Annual Report is sale consideration

and registration charges for purchase of land of Acs.55-00

guntas across 20 registered Sale Deeds.

33. Senior Counsel appearing for the petitioner Company has

placed a list of accredited Registered Valuers of the Insolvency

and Bankruptcy Board of India ('IBBI') and has invited the

Court to appoint any Registered Valuer from IBBI panel for the

purpose of valuing the land offered by the petitioner at the

petitioner's cost. The objections raised by the respondent on the

correct valuation of the property offered by the petitioner

become irrelevant in the express bona fides shown by the

petitioner Company with respect to such issue.

34. The fairness of the stand is sufficient to demolish all

opposition to the valuation done on 17.03.2024 for Acs.04-35

guntas of land in Sy.No.160 of Janwada Village, Shankerpalli

Mandal, Ranga Reddy District. The very fact that the petitioner

is willing to undertake a fresh valuation of the security

notwithstanding the valuation already been done on 17.03.2024

is sufficient to tilt the balance in favour of the petitioner and

against the respondent. The respondent cannot have any

plausible objection to a fresh valuation being done by a

Registered Valuer from Insolvency and Bankruptcy Board of

India Panel.

35. In any event, the petitioner as the decree-holder is entitled

to enjoy the fruits of the decree which presently is only 50%

thereof. Petitioners in similar situations are permitted to

withdraw amounts even without furnishing security in fit cases.

36. We are accordingly of the view that all three CRPs should

be allowed and the impugned Common Order dated 05.08.2024

set aside by appointing one of the enlisted Registered Valuers

under the category "Land and Building" for carrying out a fresh

valuation of the land offered by the petitioner as security for

withdrawing Rs.21,91,53,174/- deposited by the respondent/

Judgment-debtor.

37. We accordingly appoint Mr.Pothuganti Venkatram Rajesh,

Registered Valuer, to value the land offered by the petitioner as

security, within a period of 4 weeks from the date of this order.

The Registered Valuer shall be permitted to take the assistance

of the office bearers of the petitioner Company and the

respondent and all other necessary support, if required. Costs

of the valuation including the Registered Valuer's fees shall be

borne by the petitioner.

38. The scale of fees to be paid to the Registered Valuer shall

be in accordance with the usual rates or the IBBI accepted

rates, if any, or Rs.2,00,000/- whichever is higher. The

Registered Valuer shall also be provided with all required

assistance. The Registered Valuer's Report shall be filed before

the Trial Court for a fresh consideration of the security offered

by the petitioner/decree holder.

39. It is made clear that the fresh valuation is being directed

not by reason of any suspicion with regard to the figures

furnished by the petitioner but on account of the conflicting

interpretations of the petitioner's Annual Report for the F.Y.

2022-2023. We deem it fit to order a fresh valuation as it is

necessary that the security furnished should be to the

satisfaction of the Commercial Court.

40. C.R.P.Nos.2714, 2715 and 2716 of 2024 are accordingly

allowed in terms of the above.

41. Miscellaneous applications pending, if any, shall stand

closed. Interim orders, if any, shall stand vacated.

_________________________________ MOUSHUMI BHATTACHARYA, J

__________________________________ B.R.MADHUSUDHAN RAO,J Date: 29.04.2025 va/bms

 
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