High Court Karnataka High Court

India Builders Corporation vs Masood Asif on 12 August, 2009

Karnataka High Court
India Builders Corporation vs Masood Asif on 12 August, 2009
Author: N.Ananda
 

 

IN 'THE HitI3:H C".:(}U§?T' OF' KARNATAKA AT B.§..:»%§§ALi:§§2§"; .

DATED THIS THE 1-zzm DAY_C}F__AUC§UST« ?2{;)(}i.§:  _ Q "
BEF0R3:}.._ ' u  '_ 4' 
THE H{)N'Bi..E MR;:Jp".§fTiCE:. ANA1'jI;IT§.{3v':...   1.
CIVIL F<EVISiON  1$;o. 1'g' 

BETWEEN:   --_
Ind1'aBui}§.1£;rs Corporati<§Vn_T" V 1   
"Sherifi'Centrc"'" 73;'1, st, £_\{iark's_  ;, .. 

Ba11ga1orc--560  _'  _  ' 

Rey. by its Nianaging Féu'i3fi1t:I'  _   
Mr.Ziauiia_Si2ezjfi'-._ 'V _;  *   

S/(3. Abdni  Siiv:*.ri4fi"*-ff.  r 

Aged ai)n1;t65)_jrc§;33;$V  "  "  ...I'~::tition::r

(By Mfs3.Kamal  'agfiématesz
AND: % " V' t 4

Mr.Ma3o0cL1 ?:s_%fi' » _ 
Cf  Nichoias J'0_¥;1u Milier

 V'  _ I{ing§t:,_::r;. Smith <';§v,"i~'*::e;u'c1'11s5:r:::.
 . l'}x:vu11us};;:i.1'"c"IFi--z2u:sc, €30, Guswcll Road
  I';;;)pn7tio:1v«f;3<3I§i'!T_'?'A.P.  Respondent

'(By/"sx-;_  Kamath, mm' Legal, Sri S.'T'.Prashanth
Kufizarg Acivéycate 3)

'Tiiis revision petiiion is flied under section £15 CFC,

  the nrrier dated 37.¥33.2€109, ptasaeri in ¥3ix.Nna896j2003,
311. the fiie of that: XIX Add}. City Civii Judgs, Bangalari: City,

Vtgverxuiing ihe objections raised by the judgment dsbtor tharein 85

This. revision pctitian msczfircd far csrdcrs on 2'?.O?'.2'C}O9,
Corning on far pmnnunccment this day, the Court maria the
fnilnwhxgs



ORDER
The petitioner {India    u

as judgment debtor in Ex.P.No.896)    ._

of xxx Add}. City Civil 85 at 

Ex.P.No.895/2003 is    claim
No.HC 02000728 dameeg. 1-3; by the High couxt
of Justice,      hokier is
one  ~.    V   

  were  under

sectiox;VV’4e;’§,% (if to the cause nofice issued

under” Order 2.2 CFC, judgment-debtor filed

” The Court on hearing learned Counsel

fee ” oonsiderafion of objections statement,

eve1:n ‘ 11edA objections. Therefore, judmcnbdehtor is

1 beige; t§1.1§s Couxt
” The relevant facts and proceedings necessary for

of this petition are as foiierwsh
., at

By a. Wxitten agreement dated 29.01.1999. _.-jndia
Builders Comoration and U.K.Part’:11em agreed to
and Mazmasooti Asif agreed to seil property ‘
47, Bethnal Green Road, London, _e.1.,._fgr ”
of £3,5£}0,000I~. A deposit of
exchange of contract, “V:}’i:e_ fer’~ L’
exchange of eenizxact vsfas on .5February
1999. The date for was 25.08.1999.

M/3. India Builders eomsaeon ;;…d;gm.;.;..1.b.o.; defaulted

in co1t1:Vpleti§_’)ii7e;f 11.08.1999, the eziecrevholder
issued iiqtice fag of ecmtzact to the soiicitor of

_jucigment~debter’e£ime1_yVAlibi/s.Kidd Rapinet.

“”” 5; the notice, Mfs.Ind:i,a Builders

V{i.12%igment–debto1j asserted that it was entitled

te file contract and tserminate the agreement On

25.08.3.§’§9, _iud.gment-debtor instituted legal pmoeedings

(ie<;:ree-hoider in the Central London County Ceurt,

.A eiaiming that notice to eompiete the agreement ciated

29.01.1999 was invalid and sought for a declaration that it

3%..»

was entiticd to rescind the conizact, following scn:£c_c of
notice on 25.08.1999, ciaiming return of deposit
also for an order of i11_i1m(:tion to resttxain the "

solicitors from disposing of the deposit, ' H '

4. The decree-holder filed’ of %»
counter claim. The notice ” was
sewed on 26.08.1999.§§tngi §2’é;’0’3’i}V1999, as
instructed by the _i11dg:n’e’:zV1:§§1c;§f§ti;$r:Vstateracnt was

prepared by support of an

intcrio{i1;’tory M] s. Halsey Lightly, the
soiicitors thai ‘decree-holder in relation to the

3313 dispésifig: of sum of £1’75.000[ — held by them as

18.03.2000, Endia Buiiders Corpoxafion

filed a écftrncc ané counter claim. On

G8.(3’6.2Ci30’v order was made for removal of M[s.K11dd

V .’}”€ap:i;n.ctV'{s¥o1icitors ofjudgment-debtnri fiom Conn: rceontis.

4__ i,.»-<.T'f/(2%: .

5. On 27.01.2060, the decree-holder flied

claim in the Cfcntral London County Court, f<::r_.';'a1:—- .

that agreement dated 29.(}1.1999__'waisM"iiet';v. '

tenninated by the judgmentdebtof.fo1j 'drémeiges~

_iudgInent–debtor for its __to L'

and / or for breach of contxact. b

By" ictter dated jmglgxnent-debtor
expressed its intention but in fact,
did not 00. §'–..3jo.fl By eon-;.~V::j; 0 0505 2?.02.2002, the
pmceeaaags and transferred from Central

London High Ciourt ofJusi1'ce, Chancery

_ Lond"¢n,.§r 0331. On 14.00.2002, notice of trial was

fieeree-ho1der's solicitors on the judg1nent-

_fi0§1;§iz1ent debtor was aware of date of trial. The

'jilcifiznesrjaite ':i'*;i)tor did not appear before the High Court of

3 Jusjicegfflhancexy Division, London.

On consideration of documents, evidence on mcozti

' after hearm" g the solicitors of the dec:z'ee~hoEder, the High

Court of Justice, Chancery Division, Lon€Io1:1,;""'II1€?1§£i€§:e_

decrw, sought to be exeeuted in

initiation of Ex.P.No.896/2003
judgment-debtor had no business 0:;«a,5dee$s in 1 'V

6. Before the exmufine ‘_i’1u:xgi:#;:g1:ne§3t-debtor
filed objection stat:eme1;:i;._ “§s1:;d ‘0bjecfie11 staten1ent
and raised the foiiflwiez ‘V
The .judgngep%i.’%Vdgigd%eé:. High Court of

Justice, fiurportcad to have been

made éigaiizstwliidie, Cbrporation (iudgmenbdebtoli.

The _iudgfiie;1t–edei3to f:_iswEizot the defendant named in the

_ abovze ;futigme1it j?.1dgment~debtor is not aware of any

name India Buiiders Corporation Plc. The

conclusive. The judgznent-debtor had not

V _ entered agreement with decree-holder or his Ofic1aI’

, L.§cg1;;itiaVt:):e. The judgment–debto:r had not entered into an

agieeizstem far eatzzsideration of £3,5{}0,0G{1/-. The judgment-

wiebtor is not aware of any entity by name “India Builders

V Corporation, Pie and U.K. Partners, who are stated to have

entered into an agreement with Mr.Masood 4′

holder). ‘Th: judgzrnclzmdcbtor had not authoriségi

(signatory to agreement} to

cimugnstanccs, the judgment-dcbt£)r__ 1109.’

favour of decrcc–hoIdcr and §ic;w%$:i:f:§I10i€ier.1rcd’ V

an}; enforceable right _i11dgm£:i1i~{ic:b§tor. The
entire proceedings = of Justice.

Chancel]; on the High

Court of J1;3i$tt_, £)_ivisi;§t_1, VL0’I”1hd0I1. ‘I’hcjudg1ncnt.

debtor: had wngémocver with the decree-
holder. %1f;1e__;aa,gn§cn£41§b<mr had neither initiated any

pxooccdingab Court of Justice, Cihanceiy

.' V. Limgdon iibf appointed any solicitor to enter

pmctwdings. The _iu£ig:11cnt madc by the

Justice, Chancery Division, London is a

gxoduct' {if fraud played on the judgmenbdcbtor and it is not

" before the executing Court. The judgment-debtor

' new notice of any counter claim stated to have been flied

'by the decree-holder. The _ju(igment–debtor had po eocasicm

'}\?a Q. '\~– P'~'~""0&45'*'~'

to challenge the same bcfom the High ;"éif' _

Chanccxy Division, London. The judgment to

enforced is not a judgment on merits, b1$taii1¢d.

The judgment is opposed to fif ;ii:1s?t:i¢£;, z§s %»

the _iudgment-debtor had The
judgmcnbdebtor had Hpi§v<v)ccedings
or consolidation of of pIocccd;In' gs
without of is contrary
to the 'C.P.C. Themfore, the
to entertain the
exocufign debtor had not made: a

Wittlcss Lstaéféifiént :26.08.1999. This is a false and

V' d9cura}éii£"'I3hc said witness statcmcnt was not

Los Angcics on the said date. Th: foreign

'i1i(EgitLcnt.iS' .1-gadt conclusive and it falls within the puzvicw of

._sub~se<: t'i:::ns 13(b} to (f) C.P.C. The dccrcctal amount is in

't_'!1fi xli_atI1rc of "penalty. As such decree cannot be executed

finder section 44–A of CBC. The Indian Law of Contracts. in

particular section 74 of the Indian Contract: Act (ices 130?”;

A5 ~ A, «..飣’?L-

recognise levy of penalty for breach of oemtract.

the decree is ccmtrary to the law in India.

7. I have heard Sri S.S1tcvat:’j§a,
for judgmt-:nt~debtor and Sri; Udaya

Counsel for decree-hokicr.

8. Sri S.S1ecvat$.éa;’1cg:Ag;cc;’ Cpunscl appearing
for judgInent–dc’htQ-r, filed by the
_iudgmcnt–¢:’i_t:b31;9r’ made following
V
I. fihould not have entertained

_ . ‘pr:3i:it:i§’)n it;r no11~pmduci1’on of Cicrtifxcate of
V» the High Court of Justice, Chancery
3 T. fgondon, which is mamiatory under section

M ‘ 44¢£§7g£i::.P.c.

ii. aiicged sum of money payabit under the decree,

A I purported to be passed against judgment-dcbtar for

recovery’ of penalty is not cnforccabic under section

444%. of C.P.C.

RI.

IV.

M/s. India Builders Corporation hm _

in any of the proceedings referred. . ‘l’3f;é

judgment is made against

PIC, which is altogcthmt 3 dififixfiixt cntitfiri %»

decree cannot be
The judgment of .Jus’fivf§Ae,VAVV£3han(:cry
Elivision, London i’s# played on the
ma Cm’j%% %%%4 _ %

The i»?np1_x”gnflééi’jud”g:j;cf1t._ zicyt <x)nciusiv¢ and it is not
given .éfi7mcfifs. – A'

TiA1e_13.*o(:eedMM ' judgment is obtained are

A. -onposétl piinéipiéfi of natural justice. The judgment
sustains a founded on breach of section 74 of
‘V V ..’C.’ont:x3ct Act.

statztmcnt statcci to have hem made: by

Shcrifl’ is a concocted document;

9. Sri Udaya Holia, learned senior Counsel appmring

VA ¢:i::::cmt:~hc,3kicr has made following subIn.issions:-

The production of Certificate of Safis .

sccfion 4443 of C.P.(Z’.. is a ‘non-‘-é ” ” 2

prcaduction of the same Wouki I1§J{ §’3:1l.§{
execution Ciourt. The ;

that it had made any
amgnnt. The part of
the dccmctal amqun f._ of Justice,
“tb.1;<§ugh its solicitom,
whicig Vof the decnw under

Mi 5;. "C£)rpora1:.ion is the defendant in

'.231; £ng.é.-_. £71:-.ic11 uIfim' atelylended in the

""" H Thcrcfozt, judgment-debtor mnnot

to contend that it was not a party to the

— A and the judmcnt obtaalcd is a product of

_ ‘§;5§+;d.

The aufhorisation issued to one Mnfiamid. to cater

into contract, cnfomcmcnt of contract and initiation of

claim by the dccrcc–hoidcr were never opwwd in the

estabiish that India Builders Corporation *

Builders Corporation are two _¢_i.ifi’c:_1jc:nt_”c-:1i’1:’ii:iV$:§’§v;».. 4′

vn. Aftcr transfer of pmcccdings a;*:i.e’LTTH’ig;§’%

Justice, Chancery Divi:-:i§)1;_!V..Lo11’§io1Vi, theT’:@g-;.egiVV,,r.i1dg e *

of the High Conn of Jfiflivision,
London. having ‘dfi-gfiiimcnts and witness
statement had n;ad.~3; i.f:&our of deeme-
hoidey, ‘i1;a-{culminated in the

fgot of natural _iust:1ce.

VIII. ‘:I “h’erc” opporttmity to judg:u:1cnt-
dCbf{}Iu’.. ‘ £31; was absfcntion of

.. j’i;(imefif-‘déilfifpgjifinm the impugned proceedings. The

., ‘i1;4g;fi§fit5dcbmr has raised frivolous and untenable

amid iiahility under the decree.

* of rival conmntions raised by psaflics and

“”sxubn2iSvsi§>ns of lcamcd tliounsci for names. following mints

‘ arise for dcttrn1ina1ion:~

1. Whether production of non–satisf;ié’ii’m_a…’._!: A4
certificate in terms of sub-sccti.on””-fizlv ‘0f ‘
section 44-«A CPC is a conditina
inittiatc execution pI0ccc(§ing:;” :3 ‘A
44-A cps? ” ” ” ” ‘ ‘

2. Whether the sum pay%fiz1 ¢ it; a
penalty and dccyj ig n§t%L¢;;{§rrea,T,i blc ‘
of pmvisions cotifgijlied 44–A of

3. a ciaim founded on

__ fiat iniflndia?

Corporation was not
5 frag: “p;:f'(_*.*ccc:a:iin.g-3., which culxninatcd

‘ ” . iI1 féivour of Mr.Masood Asif (deeme-
…..

?'”V

the decree in execution is a pmduct
V. ciiégraizd?

‘whemcr judgment made by the High Court of

Justrim, Chancery Division, London. was not

given on merits of the case’?

7. Whether proceedings in which judgméfit’ i.- A’

obtained are opposed to principlcspf 3 ‘
mmmp %%% % » *%

8. Whether the 11.’

ixltcrfcrtnce?

Rg: Point No. 1:

I 1. Sri S.Smcvavt:A§.£;; ‘ appearing
for judgment-dch_tor has fft’3:.z’«zVt&::’:V”.d:::(‘:rr2c-holder has
failed to utiie: certificate of non-
satzisfiactiox; of Justice, Chmcery
Divisiég, me Court below did not have
juxisc1ic£ion 😮 “petition under saction 44–

A of §§.’P..C.

1 consideration of provisions of sub-

44~A C.P.C., i find this is a prcxzctiural

‘ aspéc; does not perta:i:n to jurisdiction.

I 13. In a decision rcponcd in A1}? 1%? mnms 45 (in

£433 5-zse qr Sheik Air” Vs. Sheik Mohametfi, a Full Bench of

Wfixadras High Court has hcld:-

3′.’
O’\

….Wc are unable to accept this
on two grounds. The first isyqhat ” _
referred to, that before
Am, the Indian Courts will
to execute the foreign j1iii_ gn;ents’:3nd
event, therefore. there 50f the
application of A_ to Vvfbrinzign
judgments. The S1ib~scc.(l) of
8.44-A docs fl0t:.’Iii€;I.:l:i3’e “fh¢ ” a non-
‘ :aS° for the
Dismqci Sub-

AV does not pertain to
ju:–:sczicfion ..-our vmw’ pxnecdmal; it
conffiiigs .b<:'s.i;ie3 of cvkicntm as to the

»4;j'éo11cIusi¢cz;V1§$$ of the certificate in the spcc1fied'

A We with mspect, unable to agree
Mad LJ 41:2: (AIR 1964 Mad 2:21)
that unless a non-satisfaction
A eggfifigate is filed together with a certified copy of

ifomim decree, the mere filing of a certified

AA ' .__<:apy of the fzymign judgment or ciecrw;-: alone wiil
” not west the Disisict Court with jurisdiction to

execute.”

14. From What has been held by the
Madxas High Court in the decision cited supxa,-if is V’
that production of certification v.r::ef~ u u
pmcetiurai aspect. Above all, the
case that it had pamy sausfiefithg ;l’:§-j§*”‘tl1.’3.e iiigh *
Court of Jusirice, Chapcety {hat the
execution of decree of limitation.

Therefore, I answer 1’€»o.::} i1’1.thc zieggitirgie.

Reg: Pomt.N§$s,f2 ” ‘V
Sri ” _’ ed senior Counsel appeanh g

for _iudgment¥dei§§§oqr”fefer’fing to Explanation ii to section 44-

_ A of Weuid §’1}fi3′?’J}]’.t that decree sought to be executed

.A~i$’«.fQ1″ of penalty. The High (301111: of Justice,

London, has accepted forfeiture of

£1′?F:,0C3§f ‘–‘,’ stated to have been deposited by the judgmezm

3 deb_:or, ii.; adsiiticmn has levied damages by way of penalty of

«, which is new sought to be recovered before the

T below.

aw. c:>—~– mt

16. The Icamcd senior Counsel placing _

judqj of Supreme Court, reported in AIR ‘195éo;s:;C-ij§9.s’ . .V

the case of Fateh Cfhand Vs.

that under section 74 of the Indian L.

covenant for forfeiture of of
contract, that wouid be ‘The senior
Counsel wouid further Court in the
afomstatod _jm}dgfo;§’:nt between the
provisions — Contract Act and
terms of contract and
supumocg “cf penalty. Thus, decree under

execution a contrary to section 74 of the

” V’ A :;1&;g&1 Contrac’ t magga it is not enforceable in India.

1 Qdaya Holla, teamed senior Counsel appearing

would submit that what has been awarded

under” impugned decree is damages and not penalty.

V’ = 18. The learned senior Counsel for dc<:ree–hoIdcr,

" Iéerymg on the judgment reported in AIR 1958 Keraia 1:25 (in

20

the law of the country where the oonI:m.§:_t_ ‘

made (icx loci oontractus) and as a «

presumption: “when the conufapt is ‘–
country, and is to be pcrforngcd »¢i ti1c1″” X A
partly in another, then the lav§_..of .t’.i:1e”
contract may be thfl.

country where the perforiiImV1<:cu is id –

(lcx ioci solutio}aisi};??«_ – M
In the casepn agreement and
xtconis rclatixsgvg’ ” had entered into

agreement No.39~4?, Bcthnal’

Gmcn V’ Liizzgiéan ; for total consideration of

£3.$(30.CX3i3,{f; was mortgaged to the City

, fl afii’-»I::;_§gf1Aa;:hargc was held by the City (Europe)

‘decfeajholdcr {Mr.Masooci Asifl was paying intcrcst

The Lcanned Judge of the High Court of

Division, London, dealing with claim for

H u ‘ ciamagéé ‘has heki:-

“£6. The breach of contract being Em my
judgment crystal clear, what are the
censequenoes? Those are clear, foihwing the

fit?’ ‘ k_&k.:,,,,.O,(_g\.

provisions of conditions 7.5.1 and 7.5.2. If

buyer fhils to complete in accordance A’

noficc to complete, the following ‘M
“The seller may rescind the .c£mtr&act’. iii:
does so he may forfeit and my; A’
accrued interest; he may :cscii’t}§éV.pmp§ri§.r;t

three, he may claim damagés,”

17. Mr.As;=§%s the deposit, to
keep it and “IV. Clear and
therefore: it secm s’ ‘£9 iimve “ii: shouki

have to <)iV1t.i§fV:iZ'aéa11rt..t:11at sum and

""" flit" with the
of 'Which has taken place,
ot}:er"ré§i€f*-fixfit is sought is a claim fir

_It:1éxti1ig it; the £1?5,000 ncver paid.

” ‘ damages is advanced by

on the basis of the decision of

_ Millichamp V. Jones [1982] 1 WLR
V particular at 1430 and upon that of the
‘ .33§;ag’o£’ity of the Court of Appeal in the case of

Eamon Cm Navicra SA V Hapag Lloyd

International SA 11935} IWLR 435, and in

particular fhc passages which Mr.Grfit.hs relied
on at pages 450, 481, 452 and 45?. Those
decisions and conditicsn ‘?’.5. 1 provide

22

Mr.G;~if1:iths with support, but the
provisions of 7.5.2 are probably of thcm§ci§’cs§ ‘§W

suficient to justify the claim of is A

foxwaxd. The Courtwiil then:-icy; bawazvi’ * _

of £173,000 and interest oifi

conttactuai rate contained fium”


26*' Iflthrtlmy 1999." ' ' A"  AV

21. Therefore, 5,; oamm    of
damages, according to    between

paras' s is a pcna1i3r_    of Justice,

Tix}i;1don.”_”VV”i’i’1c judgment awarding
damagcst as .. not contravene provisions of

scctiqxy “:}.1c]. Contact Act. The paras’ 5 had

<*t~ii1 U.K., in respect of property situate

acljudicafion of damages by applying

R ct: be termed as brcacli of any law in force

in fhc cizcumstanccs, it cannot be hcfl that decree

V' » éxccfifion is being enforced to recover penalty as stated

gm Explanation 11 to sectiien 44»–A C..P.C. It is also not

mfaossihlc to hold that decmc sustains a claim founded on

breach of section ?'4 of the Indian Contract _

reasons, points 2 35 3 are ansvmred in the ncgsxifia, V

Reg: Faint Nos. 4 8:. 5:

22. It is the <:ontentics:1_ of ,;'t1<'i';z,:u1cnt.-fir;V1;::t:o:'£* L»

8111121" em Corporation) that n¢$t*».a§" rt} to the
proceedings. The .11I1<_i:¢érV_ is ffiroduct of

fraud.

23. The appcarixlg for

_judgmcnt-(ii-;btg$i;_»V 2 of agn=:e_ mcnt dated

29.01:’;99Q– India Builders Corporation
had not ax14ti1ofi;sk;cVi to sign the agmcment. In the

agrcgfimcnt d¢21t’cx;i: 1999, the buyer has been described

3;.r:LDfi§i%§s CORPORATION of Shcrifi” Centre,

1,’ ViA;[«%,<3t.§;ra:ks Road, Bangalore-560 001 India and UK

Péiitzaers' of 16.1; 163, Commercial Road, London, E1 LDA".

AA ' The icarxmd senior Counsel appearing for

u_§':?1£ig9Ament-debtsr, mftzrring to various documants would

""§ubm:;t that in the Ciaim Form stated to have been

24

by judgxncnt-debtor (Claim No.CL953063), ‘
London County Court, the claimaxgthas bcéii’ as u V’
“INDIA BUILDERS CORPORATION v;PLt”3g’C *fhe§;’

to have been instituted by sol;3€:_ii:9;:s of M

25. The Icamedv Sf.;’I3,i0I”wA*’.’f§’)1′ j;idVgméiv;t–debtor
Wouid further submit by the High
Court of Justziagrc; the claimant
has been j.f§§D_I§”~”_EijII,D§RS CORPORATION
PLO”, ‘A for Private limited
Compa;:.y).r the: claimant has been

described’ V’:-1§ ” infiia Corporation plc. Therefore,

_iudg11_’§: cfi*ix-dcbtdr” nfsthing to do with the India Buikiers

Therefore, Icarncd senior Counsel

_j€§d”g.mant-debtor would submit that judgment-

‘ VV _ dcbicr was lfist a party to the aforestatcd proceedings.

” The kamed senior Counsel appearing for decree»

hAr before

the Central London County Court. In the

claimant has been described as “inmaf_jLLB:.;m§EiéS’T

CORPURATIGN PLC”. The addmss of’thf=. V’

as “sherifi” Centm, 73/1, st.1\rI.’.;<'s;::1<'§ "

560001". In the particulars (if 'Been V

described as "INDIA BUILDERS–{?§E?PGRATfC}¥€v'…..

2?'. The learned    for decree-
holdcr would     were to be any

disxcIt:panc};”i;i’ of the party in the
decmevivv-Ashzili V = ;d€-scription of party ‘ in the

judgn1cnt;” by the High Court of Justice,

_ DiV°i§s’i'(‘JrI1:,_I{)’I’).£1OIl, the claimant has been described

as» Corporation”. In the circumstances,

judgmc11t–debtor that India Buiidcrs

1:02: a party to the proceedings cannot be

:28. In order to apprtrsciats above contentions, it is

necessary to state that _;’nrlmcnt~dcb’tor has not given

N -«.J£«-

particulars of fiaud, wine’ 11 mm” ahcly lad =5;

agreement dated 29.0I.1999. It
said Mnfiamid, without being any i:._a¢.i
the: agreement dated 29.o1 .– ” V
between India Builders Cztntixsiiand Mr.
Masood Asif, more shown that he

had any benefit ¢g.s1¢envc”fioa:5;tac~«$+wi§

29. If is frt)fi’ ftv.p’*\ £-I ggréggnefit dated 29.01.1999,
the b;:yé:*’ as “INDIA BUILDERS
CORP():RA'”f’I_0N hf 73:1, 1, St.Marks Road,

Eangalorc-513% UK Partners of 161/163,

2 ‘Landon, E1 LDA”. These are two difihxent

A }fl 1c first instance, thc claim was by

‘-Eadia Corporation before the Central London

Court for foilowing IeIk:fs:–

K i_._ A declaration that the purported notice: te compiete

referred to in paragraph ii) was invaiid.

. “””‘Q{&C

27

2. A declaration that the claimant was entitled to rescind
the contzact and has so mscimied.

3. Aitcrnatively to 2 rescission of the contract.

4. The return of the deposit referred to in % _

5. An injunctzinn mstraining the ‘fio1i13
disnosiflg sf the deposit. ‘ V’ ‘

6. Intexest as aforesaid pursuagt to stating.
‘2’. Further or other relief.” ‘V V

31. The claim wss 1999 by
one Mxxlllavid. of 14 as

15. Craven

counter qlaim made by

the tiecI’cc:i;r;$Itir:xf, mat is shown as “India Bmki’ crs

. ‘p1<§"',""pIE$11n1abi'y going by the description in an

in Ciaim No.CL953063 by the judm<:n'£:-

'fiitffimr. statement made by Mzzziauiia Shcnfi ,

–V be sag himself as the Managing P31111163′ of India

K x V’ Cergatyratrioxz. The genera} form ofjudgmcnt made by

.’ Court of Justice, Chancery Division, London, the

T VV has been described as India Builders €30:-poratien

rkx

PLC, “Shem Centre”, v3/1, Sthliarifs Road,
00.1. The judgxzncnt-ciebtor has not _
to show constitution of India
Buiidcm Corporation plc th»a.1:t”_ t1’Aje3r’~
(iifiertnt entities. in any of
proceedings, India Eiuilzigrs ist to the
pmceedings. The dccm<;1i:.a&£i of J11StiC€,,
Chanccxy inciia Buiidcrs
Corpo1~afio1V1;" :31" ' _;";1dgmcnt-debtor that
India not a party to the
mwdmgs

5 ' in the.Vobjéc'£:i:on 'vstzétcment filed by judgment-dabtor, it

" is _iu(ig §fi{ént sought to be executed is }.f(%:§aBC:w{lt. Mr.Ziaui1a Sherifi’ had IZIGI entered into ageemcnt

‘ Mrjviasood Asif or his Official Liquidator toggurchasc

%\’~

29
property beaxing No.39-4’7, Befimal Green Road, Lond_V11«–_zt:if_’\&;roI§’b:V$L; ” *–¥gg;sfi”~4F§I1gcit°g:=. A after the
signature of Mriiaulkx to an inference
the witness « dated 1999
was pmpaxied ‘§-fiifixess statement was not
notafifigd C’1′{)f.E”§mfi;OK hear any officiai stamp
to that’ at Los Angclcs.

,– 53:3. m”a..,deei?sio:~: réfaorzeci in AIR 1974 st: I764′ (in the

A s;«,f= “” ‘Gmndan Vs. Laics hrni Bhamihi and

Court while dealing with provisions; of

seaéifiion V ‘$5.8. has heid:–

“The fraud which vitiatcs a judgment: must

AA ; gcneraiiy be fraud of the party in whose favour

‘ that judgment is obtained.”

g/\7 \ -«W 51-» – w

In the cast: on hand, judgment-debtor

particulars of fraud. The judgment-debtor e

that decree-holder had piayed eeee fey
claim No.CL953€)63 before the, t_.’,’cnt’:;’aiA
in the name of _iudmn¢nt-date-t{31;,V:VV”‘£2}* of
Solicitors namcky M’f~§§§ The
judgment-debtor has 110;’ had any
mofivcs to fi~e;i£et; The ciaim
instituted bereage Court on the
suenméhu and subsequent

defcnocAs§at£ment a;i:1d?»¢c:;t:ir;i:ér claim made by decree-hokicr

and J .£ndep£nd§nt. ‘W maria by decree-holder would

V’ that judfiiiéiii-debtor entered into agreement dated

i. that decree-hakicr to purchase property

i3_3:§?~47, Bcthnai Green Raad, London E1, for

“v…conskieV1’jé§;tion of £3,500,0(}0]– and a sum of £l.’?ES,O()0/ — was

V’:L:V’_t£.;c:;:Lki§#itcd by ‘judgment-dcbtar. in thc absence of pafiriculars

‘ ($1? fraud, the contention of judgmcllbdcbtor that dcCrce-

‘4 holder had pietycd fraud cannot be accepted. The decree-

‘y\5 ‘ pka,-~CLA_-

holder did not stand to gain by initiating Claim
in the: name of judg:u1cnt–dcbtor before thc ,

34. In the discussioxr ” .§irpra, 1 ,

reference t9 the claim made was

the action of fixst instagjizc parties.

As ceuld be seen from of Justice,
Chancery vfimm consolidated
and Chancery Division,
Londogig ‘ had abstained {mm

procecdinfifiyé T,’hiis_, made by _iudmem–debtor

_ fizxai: ;j_ud§;ment is a product of fraud played by

9n the High Court of Justice, Chancery

“i7¥iV\}£ss,§oii, and the judgment-dcbtcr cannot be

accéptcaig . * ”

AA 33:11: is man from mcords, judgm,ent–dcbtor had filed

ofgiccfions statement on 23.07.2805, inter alia contending

cntim proceeding is a product of fiand playcd on the

High Caurt of Justice, Chancery Division, London. It is

fz\3( V £7; xx» 4′-:’Lé~=’

contended that the judgment sought to be cnfomggi

a product of fraud played on the High ref

Chancel? Division, London.

On 27.02.2005, the dccrcc~1:i¢:.~:c1Lc7[rA_T1:TasTJ

following documents?

SLNO. Date ” ” VA _[ ” ”

1 ‘l?,9.01,1999__ Cgipy’ _thaf–3g:memCent entered into
hétwcteii ‘fiokier (Sella) and the

_. ~ 4’ Ju.dgfi£:nt..’De’utor (Buyer)

2 2€3.08.§;9¥39 ‘ ‘f:3»:’)}?’I’:’y’.. ‘> cif Witness statement of

3 ‘§:$é’teisé4;:f_V Cr,»p5,;’ of me rt-:p1y to defence and
19.99. “defends: £0′ counter claim

4 ‘2’?.02.2DfO’2 .j’=Copy’~o:~ the judgment passed by the
” ” Court of Justice, Chancery
Dwfibn

5 1.3.o3.*i2aQ 1 Copy of the letter addressed to the
‘- ” V “””;}udg1:11t::i1tDc}:stor

Copy of the letter addressed to the

Judgment Debtor

H? Capy of the witness statement of

Robert Ivor Wifliam Wilson

}F}:3§émaftcr, on 04.08.2006, the 3uc1gmem–dchtor filed

‘.%a.1:1ii:;ena1 objection statement, inter alia contending that

hbvjgéitncss siatcmcnt allegedly manic by Mrfiiaulla Sheriff on

26.08.1999 is a concocted document and it was not exccutseci

A} K/.. gjyx \/K I

by M:.ziau11a Shcrifi’. The copy of passport _

show that Mr.Ziauila Shefifiwas no§.in»U.S.fi§’ 61-” :33vf*g,_V ” ” ‘V

on 26.08.1999. Thus, it can cicarlyv’-be

is played by decree-holder anc.§. o’:1;e1’s

35. Thus, we fi:1d_ ma1%”‘§§au§; “at._t1ib1t1At1-:1*, it was well withm’ the
knowledge of ,iud§g3u;ent~<iéb£cf the objection statement
was filtxi b_',¥%jiidgv;mcnf4d4:V7L:)v1§orfin 23.07.2005. Thus, we find

__ has taken up ail tenable and

defeat the decree.

A arm p1t*;’a df fraud pheaacd by judmcniadcbtor in the

isfigtcmtnt med on 23.07.2005 is not attributed to

Véfecfiféé-fiaoider or any otfiar person. In the additional

stammcnt filtzd on 04.08.2006 {after a lapse bf one

N 0

year), the judwe:nt–dcbtor has contended that fraud has

been played on High Court of Justice, Chancery

London by the dccme-holder and other persons

the alleged transaction.

37. in the objection statczncni:

ju(:igm_e11t~dcbtor has dcnicei

proceedings before the High of V

Division, London. Howévgr, théii:”ié{ n6rden1a’ i 6f’ii{v1stitu1:ion

of Claim No.CL953063 mu; County Court.

In the of e£j¢¢tion filed on 04.03.2005,
the juagmemdctgtéjxfixasg”not denied Claim No.CL953€)63

instifmtcd _if1dgI.£1eii’i-(Viéi:)tor through its Solicitors namely

V’ . “Ra;3in£:£” “” “‘Fi1ercfoxt:, the judgment-debtor has

of fraud to avoid Liability of decree under

t:x.:_c§111:ioI1.–“i’5?g;1*’ “these reasons, points 4 & 5 are answered in

Q’ the nfigfifivc.

M 3eg;=’i?oint Nos.6 85 7:

38. The jucig1ncnt~debt’m” has contended that judgment

of tht: High sf Justice, Chancery Division, London was

not given on merits of the case anti pxocceditgfis
judgxnent was obtam° ed are opposmifo V

natural justice.

39. Before advcrt:EI1gV “mess is
necessary to state V ‘t§.1_st taken
pezvercating and jfildgment-debtor
had denied was pmceedings.

The that defendant in the
above Gorporation pic and
not ” {$1 ” order to plead denial of

opport111:if§=,4 i’ud;§ft:1é§1t~t1sE:;’tor has not admitted that it had

_ A’ ~ 2V1udVic’3ic:cv_____j1). the impuwcd proceedings. The

has blown hot and mid.

” 41′) judgment made by High Court: of Jusficc,

Division, London, the icarncd Judge has held:-

V _ ” “:2. The first point with which I am concerned is
‘A that although this is the iris} of the action, imiia
Buiidcxs Corporation Pic is not pmscm: or
mpmscnted. it is the case that india Buikiers

11’»-. :9–x =

took an active part in the litigafion at j”
indeed. they brought one of the acfloz_1sV_ :ti1Vv ._
Central London County CfJ1’ii”t’*«anr1A
interim mjunctiens in the that. :

ceume of time, however; they have oeageti ‘ut.o__be

Iepresented in these pt=c:e’e.ed1ngs;—-
from the evidence} haveAVheeId morningwesind
also from lettersa. ” solicitors,
Kim?) Rapinctm, to be_fd11i1éi file. It
would appe.3__1_” V’ Repmet euccessfuily
appliecj :ifl1c~. J be from

Even V’Bufl5ders are not present or

it seems clear to me

_ heyonfi’ d_euhi’~thézt have been given notice of
“aaiti. V_refe1A5 ____ to the two witness
” stefements of Mr.Robe1″t Wiison in which he
. 2 of various applications and evems

in t.h’ee:’§i1igation and exhibits faxes received fimn
Iz11″iija §u1’1dezs on a couple of occasions earlier

year. Se it seems to me clear beyond cioubt

H India Burildezs, despite their absence, are

aware if these proceedings and, as is their right,
have elected not to attend.

4. I should next emphasise that this is the

of the action. This is not a hearing relating fat)”
default judgxxaczxt because those -1-
Mr.Asif have sought a full trial
Wish to enforce any judgmcnfc; they
abroad, and in parézicuiar inI:1’adi;;i_}_T1i that
I have heard cvidcnccstmiay .

Indian advocate, in ‘f _ it
statement, and a ‘N§r.Fai£ia,

who has, in Mr. England
may. confirmed tI1c,:’%icc’§i§i’a%;y “dfV§#1:jé;t-Vis said by

Mr. Mittzf: ins ugamgss s:aii¢i;;e,:;t,fV§*r;:us being a

not only with the:

from witnesses, the
hévc just zcfizrrcd to, and aiso
_; ‘ :v::.Re¢d;» 1’ _1§Ir;Mii1cr, Mr.E-Eowkcr, Mr.McMir:hac1

-ajaparcnt that’ judgment-debtor after inifiating

h§§;);Ci§9$3063 before the (tantra! London County Cami

with counter claim made by the decree-

Thcreafter, the Ccntxal London County Court

_»v_¢€)nso}i”iate:d the claim of judgment-debwr; counter claim

and independent ciaim of €iecrcc~hoIdcr and transferxtzxi the

‘5’\?. »\,C7””””” Cigk

same to . the High Court of Justice, Cihancexy Digjsion,
Londcm. The judgmenvdebtor being fully awam:
proceedings did not participate in the .
High Court of Justice, Chancery …D.i_\{isi):t1″,” ‘”‘
ieamcd Judge of High Court of
London has held that if is *
default jucigment. The dccmc-h§mgr fun trial
because he had to particular

in India. i ‘ ”

?phe- mac avaflame copy of order
passed bgmle County gear: to estabiish that

13.of§<§§:e'Voi7 the after ccmsoljdation of the reference

. of Justice, Chancery Division, London was

"ji¥<im.ent–debtor. Thus, the judgtmenbdebtor

novt:ék::;;'ied to participate in the pxueccdings before High

3 ('m__."11't Justice, Chancery Eiivisieon, London. The learned

j1i'si;§e of the High Cellrt 0f Jusaioe, Chancery" Division,

" -mndon, on consideration of averments of claim made by

judgme1:1t~deb1':or, counter claim and independent claim

A} u C ;4:_,\\\'/K fi

made by the decree-holder and statements of wi.tfi:e'sses,

rendered the judg:a:aent on 08.10.2002. The

has referred to contents and conditions of .¢

29.01.1999. The learned Judge

dated 29.01.1999 has held that 0115 i\Er.Ha1nic1 sigm§ie–V.e

the agreement as duly authofiS§{i~..py that' VV

Judge has also heki thatpo jéaiiihefity because
of wimess statement ma'dVc.'§3j% (judgment.

debtor) in when Mr.

Ziaulles;VSiieii1″S.:i3a§i»:vA$§eug§it’.’en¢ igxjiinction. The learned Judge
has refeireci :9 t.”1e”;’Z’§§e1eS’,’* ultjmateiy resulted in breach

of contract j§l1e.j¥;1d§mei:;t–debter and also subsequent sale

V’ of “{suhieetV’h:1;éi:ter of contract). The learned Judge of

High’ 1′:§:v:;fi»v46§Te_§J’:;stice, Chancery Division, London, referring

td eefiditiefie (if contract and Witness statemenm. reigning on

‘r__eertain s:i’ecisions has heid that decrce~hoIder has right to

A “::”fQxV’fé:”i~§t deposit and 3130 entitled to recover foam judgmeirah

ciebtor, a sum of £175,00{)[— as danxages. Thexefcxe,

.4 contention of judggraent-debtor that judgment made by High

.’ £}€§§Ei§ZiV€.

Conn; of Justice, Chancery Division, London weiés ~

on merits of the case cannot be acgcptcd. The’ ” ” » _

judmentdcbtor that impugmzd 1:3

ptrinciplcs of natural justice caiungt ‘A

In a decision mprjrgcd SC fin case Qf

R. Wswmmthan and ot}iér$’ Syed Ab¢aI
Wqfid since and other connected
matters}, =
~~~~ . %”F}$¢.;’1:*;}r.a«’ jueigmcnt is
‘ia.:–«V:;fai1;ra11T’;iz1s£i<éc has to be considered
in-tghc: ligi1tV_dfjVthe"~:sj::E;tr;ite law of Inéia and there
is fiothi:1VgV V313 which warrants the
,.in't.*:r;91tiia?jQ1:g that a plea that a fomig
_ is contrary to natural justice is
TA oniy if the setting up the pica is
n<3t il__11iEj§r served, or has not been given an

ogportunity of being heard."

AA I-T’V¢§r these masons, i answtrr points 6 8:. ‘? in the

Regarding Point No.8:

42. The icamcd senior Counsel ”

jucigmcnbdcbtor has submitted u ‘ .

not considcmd thc pleas raised

and additional objecction statgmgnt fiisxi byT%’.§ije#1;;3udgiaaei1t–%:%’

debtor.

43. The learned appearing for

_iudgmcnt—cicbjtor’ 0:1 bf Supreme Cfourt,

case qf the Divisionai
Per:sofiz*;eI” :’~ Railway and Another Vs.
‘ITR.CheiIci;3§£1.*3 would submit. them is no

coflfiéigifizmtion the aspects, the pros anti cons of the

»A below. Therefnrc, the iaamed senior

that manic: requires remand to the Court

beiisw far rcifimsidcration.

‘ ” 44. In order to appreciate the above contcnfion, I have

g1;onc thmugh the impuwrtd order, Thc learned Judge of the

(Scum: below had not raised points for determination with

43

reference to each and even; objection raised by _ie_dg:eeut–

debtor. The learned Judge of the Court below _

objection filed by judgment-debtor with Iefe:=e;z<§§i~ –« ..

13(a) to i3(i} C.P.C:. The learned

has also deait with contenti€m,__. ,

that India Builders CorpoIat.ie%n_"Mv7aS to the
proceedings before Division,
London. The ieamed Jugige hae initiated by

judgment~cie'n_£ei';':;:e'aun%er (:33 decree—holder and

independent c1ai::n_ by' .< i eu::;ee–1:o1der.

45. The dueigew’ (butt below Ieferm1′ g to
Justice, Chancery Division,

Loniien }ias..he1g;l’t]:sef”_i1:dgIs1ent-deiator had been notified of

debtor had imowledge of the

%¢’:cii3:1gs”..”§’ 1ea:m ed Judge of the Court below has dealt

“*»%V.”.ag_44e;&efié.

{he-ezonvientiens, with reference 1:0 sections 1-:3{a} to ifi

E, Cf;-‘LL {I='”””‘ C{“E'”

As already statcé, the judgmenbcicbtor

tenable, and untenable objections to avoid b

under execution. Therefore, the suhmis_$ii:>;1″Qf”i£ar;1€d’§éifi§Q1f’

Cotmsci for_iucigme:13.t-eziebtor »ti1_at cxécitfing C:oi3r9L.’E1:£1s

to consider all the aspects, and’ of
statement filed by _iudg§x1:nt–(ié’:i:$téf’ not be ‘5-gccepted. For
these reasons, I answcr j_13;{ig111cnt–ciebtor.

46. In \;ic5§irj:;jfi$f’m§3*-.fi13;iili:1gé.”‘£<:5 aficintg 1 to 3, 1 hold that
the imfiugfiégfiir» 'I1;d't""<~:~z=*.1i§ for interfcxtncc. In the
msuit, _ 'tfié' " H

V tgf. GREEK

Tfic: mvisic-'Q. ipggition is dismissed with casts.

Sd/ –

JUDGE