High Court Rajasthan High Court - Jodhpur

Indusind Bank Ltd vs Kiranjeet Singh on 18 December, 2008

Rajasthan High Court – Jodhpur
Indusind Bank Ltd vs Kiranjeet Singh on 18 December, 2008
                                          SB Civil Misc. Appeal No.1564/2008
                                        IndusInd Bank Ltd Vs. Kiranjeet Singh

                               1



          SB Civil Misc. Appeal No.1564/2008
        IndusInd Bank Ltd Vs. Kiranjeet Singh

DATE OF ORDER : - 18.12.2008

         HON'BLE MR. PRAKASH TATIA, J.

Dr. SS Jodha, for the appellant.

Heard learned counsel for the appellant.

The appellant-financier is aggrieved against the order

dated 16th September, 2008 passed by the court of Addl.

District Judge No.3, Udaipur on application submitted by the

respondent under Section 9 of the Arbitration and

Conciliation Act, 1996.

It appears from the facts of the case that according to

the respondent-applicant before the trial court total due

amount of the appellant-non-applicant was Rs.44,122/-,

which he was ready to pay to the appellant. He prayed that

on his payment of said amount, the appellant should issue

NOC. The appellant submitted reply and stated that as per

the statement of accounts as on 16th September, 2008, the

total due amount was Rs.55,872.41/-. So far as settlement
SB Civil Misc. Appeal No.1564/2008
IndusInd Bank Ltd Vs. Kiranjeet Singh

2

of dispute through arbitration is concerned, with respect to

the total amount of Rs.11,000/- and odd, the parties were

in agreement for referring the matter to the arbitrator.

However, the trial court after hearing the arguments held

that since the dispute with respect to the petty amount of

Rs.11,000/- and odd will remain and that can be

adjudicated by the arbitrator then there is no reason to

deny the prayer of the respondent, who prayed that he is

ready to deposit the due amount, which according to him is

due and that too, of Rs.44,122/-. In that situation, if the

substantial part of the claim of the appellant stands

satisfied and, there remains a dispute of Rs.11,000/- and

odd only, there cannot be any justification for not issuing

NOC to the respondents by the appellant.

Learned counsel for the appellant’s contention is that

there is no need to issue NOC because of the reason that

there will be due amount as per the claim of the appellant

against the respondent and by issuing NOC, their rights

may be prejudiced.

The apprehension of the appellant is having no legal
SB Civil Misc. Appeal No.1564/2008
IndusInd Bank Ltd Vs. Kiranjeet Singh

3

foundation because of the reason that they already raised

their claim and brought to the notice of the trial court and

they are not issuing the NOC voluntarily, but under the

order of the trial court. Therefore, that issuance of NOC is

under protest and cannot be said to be issued for

settlement of entire claim of the appellant.

Otherwise also, the vehicle in question is in possession

of the applicant and he is paying the substantial amount

then the appellant can certainly mentioned this fact on NOC

that the NOC is issued in pursuance of the court’s order

dated 16th September, 2008.

In view of the above reason this court do not find any

reason to interfere in the impugned order. Hence, the

appeal of the appellant is dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-