Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Karnataka High Court

Greenfinch Projects Private Limited vs Mr. B Ankaamma Rao on 13 December, 2023

Author: H.T. Narendra Prasad

Bench: H.T. Narendra Prasad

                                                 -1-
                                                              NC: 2023:KHC:45390
                                                           MFA No. 7475 of 2023
                                                       C/W MFA No. 7670 of 2023



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 13TH DAY OF DECEMBER, 2023

                                            BEFORE
                        THE HON'BLE MR JUSTICE H.T. NARENDRA PRASAD
                   MISCELLANEOUS FIRST APPEAL NO. 7475 OF 2023 (CPC)
                                               C/W
                   MISCELLANEOUS FIRST APPEAL NO. 7670 OF 2023(CPC)


                   IN MFA 7475/2023
                   BETWEEN:

                   1.    MR V MUNIRAJU
                         AGED ABOUT 66 YEARS
                         SON OF MR. S VENKATAPPA

                   2.    MS PADMAVATHI G
                         AGED ABOUT 56 YEARS
                         WIFE OF MR. MUNIRAJU V

                   3.    DR. SHAILAJA MUNIRAJU
                         AGED ABOUT 37 YEARS
Digitally signed         D/O MR MUNIRAJU
by
DHANALAKSHMI
MURTHY
Location: High
                   4.    MR. PRADEEP KUMAR M
Court of                 AGED ABOUT 35 YEARS
Karnataka
                         S/O MR. MUNIRAJU, V

                   5.    MR. MANJUNATH M
                         AGED ABOUT 32 YEARS
                         S/O MR. MUNIRAJU V
                         APPELLANT Nos. 1 TO 5 ARE R/AT
                         NO. 4444, APPA AMMA NILAYA
                         MES COLONY, KONENA AGRAHARA
                         HAL POST BANGALORE 560 017.
                              -2-
                                          NC: 2023:KHC:45390
                                       MFA No. 7475 of 2023
                                   C/W MFA No. 7670 of 2023



6.   MR. BALARAJU V
     AGED ABOUT 58 YEARS
     S/O MR. S VENKATAPPA.

7.   MR. SUJATHA
     AGED ABOUT 44 YEARS
     W/O MR. BALARAJU V

8.   MR. ROHITH B
     AGED ABOUT 29 YEARS
     S/O MR. BALARAJU V

9.   MR. GANESH B
     AGED ABOUT 26 YEARS
     S/O MR. BALARAJU V
     APPELLANT Nos. 6 TO 9 ARE R/AT
     NO. 3 KARIYAMMANA AGRAHARA
     MARATHALLI POST
     BANGALORE 560 037.

10. MR. KUMAR C
    AGED ABOUT 28 YEARS
    S/O MR. R CHANDRAPPA
    R/AT NO. 8 BHAGAVATHI NILAYA
    KARIYAMMANA AGRAHARA
    BELLANDUR POST
    BANGALORE 560 103.

11. MR. R RAVINDRA
    AGED ABOUT 61 YEARS
    S/O MR. S RAMAIAH

12. MR. KRISHNA VENI
    AGED ABOUT 49 YEARS
    W/O SHRI RAVINDRA

13. MS. YASHASWINI R
    AGED ABOUT 17 YEARS
    D/O MR, RAVINDRA
    MINOR REPRESENTED BY
    HER MOTHER AND NATURAL
                           -3-
                                       NC: 2023:KHC:45390
                                    MFA No. 7475 of 2023
                                C/W MFA No. 7670 of 2023



    GUARDIAN , SMT. KRISHNAVENI
    APPELLANTS No. 11 TO 13 ARE
    R/ATNO.150/1, KARIYAMMANA AGRAHARA
    BELLANDUR POST, VARTHU
    BANGALORE-560 103
    ALL ARE REPRESENTED BY
    GPA HOLDER APPELLANT NO.11.

14. MR. C DASARATHA REDDY
    S/O MR. CHINNAPPA, REDDY
    AGED ABOUT 71 YEARS.

15. MS. PAVITHRA D
    AGED ABOUT 42 YEARS
    D/O MR. C DASARATHA REDDY
    APPELLANTS 14 & 15 ARE
    R/AT NO. 144, GURURAJA LAYOUT
    LAKE ROAD, DODDANEKUNDI
    BANGALORE 560 037.

16. MR. PRAVEEN
    AGED ABOUT 40 YEARS
    S/O MR. C DASARATHA REDDY

17. MR. PRADEEP REDDY
    AGED ABOUT 37 YEARS
    S/O MR. C DASARATHA REDDY
    APPELLANTS No. 16 & 17 ARE R/AT
    NO. 737/44, 1st MAIN
    CHOWDESHWARI LAYOUT
    MARATHALLI POST
    BANGALORE 560 037.

18. MR. B C NAGESH REDDY
    AGED ABOUT 66 YEARS
    S/O SRI. CHINNAPPA REDDY
    R.AT NO. 256, 6th CROSS
    BEHIND THULASI THEATRE
    MUNNEKOLALA EXTENSION
    MARATHAHALLI POST
    BANGALORE 560 037.
                            -4-
                                        NC: 2023:KHC:45390
                                     MFA No. 7475 of 2023
                                 C/W MFA No. 7670 of 2023




19. MR. C RAJENDRA
    AGED ABOUT 62 YEARS
    S/O MR. CHINNAPPA REDDY
    R/AT NO. 57, DEVARABISANAHALLI
    NEAR SREENIVASA
    MEDICALS, BANGALORE 560 103.
    APPELLANT Nos. 14 TO 19 ARE REPRESENTED BY
    GPA HOLDER APPLLANT NO.17

                                             ...APPELLANTS
(BY SRI. DHYAN CHINNAPPA SENIOR COUNSEL FOR
SRI. SUNDARA RAMAN M V.,ADVOCATE &
SMT. NIKITA GANESH, ADVOCATE)
AND:

1.   MR B ANKAMMA RAO
     SON OF MR. VEERAIAH
     AGED ABOUT 50 YEARS
     RESIDING AT NO. 1/727, 9TH LINE
     PANDARIPURAM
     CHILAKALURIPETA
     GUNTURU DISTRICT
     ANDHRA PRADESH.

     REPRESENTED HEREIN BY HIS
     POWER OF ATTORNEY
     MR. SIVA SANKAR P
     SON OF MR. SRINIVAS RAO
     AGED ABOUT 40 YEARS
     RESIDING AT LINGARAOPALEM
     EDLAPADU MANDAL
     GUNTUR DISTRICT
     ANDHRA PRADESH - 522 234.

2.   BHOOMIKA INFRABUILD PRIVATE LIMITED
     A COMPANY INCORPORATED
     UNDER THE COMPANIES ACT 1956
     HAVING ITS REGISTERED OFFICE AT
     NO. 823, 1st FLOOR
                           -5-
                                        NC: 2023:KHC:45390
                                    MFA No. 7475 of 2023
                                C/W MFA No. 7670 of 2023



     11th MAIN , 2nd CROSS
     HAL II STAGE, INDIRANAGAR
     BANGALORE 560 008
     REPRESENTED HEREIN BY ITS DIRECTOR.

3.   MR. P ANJANEYA REDDY
     S/O MR. PAPAIAH
     AGED ABOUT 67 YEARS
     R/AT NO. 20/2
     CAMBRIDGE CROSS ROAD
     HALASURU BANGALORE 560 008.

4.   GREENFINCH PROJECTS PRIVATE LIMITED
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT 1956
     HAVING ITS REGISTERED OFFICE AT
     NO. 18/2A, AND 2B, KEMPAPURA
     YAMLUR, KEMPAPURA MAIN ROAD
     BANGALORE 560 037
     REPRESENTED HEREIN BY ITS DIRECTOR.

5.   MR. ARJUN ANJANEYA REDDY
     S/O MR. P ANJANEYA REDDY
     AGED ABOUT 33 YEARS
     RESIDING AT NO. 83 1st MAIN ROAD
     VARSOVA LAYOUT, C V RAMAN NAGAR
     BANGALORE 560 093.

6.   MR. HARSHAVARDHAN ANAJANEYA REDDY
     S/O MR. P ANJANEYA REDDY
     AGED ABOUT 36 YEARS
     R/AT NO. 83, 1st MAIN ROAD
     VAROSOVA LAYOUT, C V RAMAN NAGAR
     BANGALORE 560 093.

7.   MR. R SUDHAKAR
     AGED MAJOR
     HAVING HIS PALACE OF WORK
     AT NO. 823, 1st FLOOR
     11th MAIN , 2nd CROSS
     HAL II STAGE, INDIRANAGAR
     BANGALORE 560 008.
                            -6-
                                        NC: 2023:KHC:45390
                                     MFA No. 7475 of 2023
                                 C/W MFA No. 7670 of 2023



8.   MR. C KONDAPPA
     S/O SHRI CHIKKA KONDAPPA
     AGED ABOUT 59 YEARS
     R/AT VENKATAPURA VILLAGE
     CHIKKAMALUR POST
     MADUGIRI TALUK
     TUMKUR DISTRICT 572 132.

9.   MR. R CHANDRAPPA
     AGED ABOUT 64 YEARS
     S/O MR. S RAMAIAH

10. MS. PADMA
    AGED ABOUT 52 YEARS
    W/O MR. R CHANDRAPPA

11. MS. KAVYASHREE C
    AGED ABOUT 30 YEARS
    D/O SHRI R CHANDRAPPA

12. MR. KARTHIK C
    AGED ABOUT 28 YEARS
    S/O MR. R CHANDRAPPA
    R 9 TO R12 ARE R/AT NO. 8
    BHAGAVATHI NILAYA
    KARIYAMMANA AGRAHARA
    BELLANDUR POST
    BANGALORE 560 103.

13. MR. KONDANDARAMA REDDY
    AGED ABOUT 68 YEARS
    S/O MR. CHINNAPPA REDDY
    R.AT NO. 744/93, 2nd CROSS
    BEHIND THULASI THEATER
    MUNNEKOLALA EXTENSION
    MARATHALLI POST, BANGALORE 560 037
                                           ...RESPONDENTS
(BY SRI.C.K.NANDA KUMAR, SENIOR COUNSEL FOR,
SRI.RAGHURAM CADAMBI., ADVOCATE FOR C/R1:
SRI. D.R. RAVISHNAKR SENIOR COUNSEL FOR
SRI. SARAVANA S, ADVOCATE FOR R2 & R3)
                              -7-
                                          NC: 2023:KHC:45390
                                       MFA No. 7475 of 2023
                                   C/W MFA No. 7670 of 2023



       THIS MFA IS FILED UNDER ORDER 43 RULE 1(r) R/W
SECTION    151   OF   CPC,   AGAINST   THE   ORDER    DATED
13.10.2023 ON I.A.NOS.1 AND 2 IN OS.NO.5628/2023 ON THE
FILE OF THE XII ADDITIONAL CITY CIVIL AND SESSIONS
JUDGE, BENGALURU CCH-27, ALLOWING THE I.A.NOS.1 AND 2
FILED UNDER ORDER 39 RULE 1 AND 2 R/W SECTION 151 OF
CPC.

IN MFA 7670/2023
BETWEEN:


1.     GREENFINCH PROJECTS PRIVATE LIMITED
       A COMPANY INCORPORATED
       UNDER THE COMPANIES ACT 1956
       HAVING ITS REGISTERED OFFICE AT
       NO 18/2A AND 2B, KEMAPURA
       YAMALUR, KEMPAPURA MAIN ROAD
       BANGALORE 560037
       REP HEREIN BY ITS DIRECTOR.

2.     MR ARJUN ANJANEYA REDDY
       S/O P ANJANEYA REDDY
       AGED 33 YEARS
       R/O NO 83, 1ST MAIN ROAD
       VARSOVA LAYOUT
       C V RAMAN NAGAR
       BANGALORE 560093

3.     MR. HARSHAVARDHAN ANJANEYA REDDY
       AGED ABOUT 36 YEARS
       S/O P ANJANEYA REDDY
       AGED ABOUT 33 YEARS
       R/O NO 83, 1ST MAIN ROAD
       VARSOVA LAYOUT
       C V RAMAN NAGAR, BANGALORE 560093

                                              ...APPELLANTS
                            -8-
                                        NC: 2023:KHC:45390
                                     MFA No. 7475 of 2023
                                 C/W MFA No. 7670 of 2023



(BY SRI. UDAY HOLLA, SENIOR COUNSEL FOR
SRI. IRFANA NAZEER, ADVOCATE AND
SMT. SANJANA UMESH, ADVOCATE)

AND

1.    MR. B ANKAAMMA RAO
      SON OF MR VEERAAH
      AGED ABOUT 50 YEARS
      R/AT NO 1/727, 9TH LINE
      PANDARIPURAM, CHILAKALURIPETA
      GUNTURU DISTRICT, ANDRA PRADESH.

      REPRESENTED HEREIN BY HIS
      POWER OF ATTORNEY
      MR SIVA SANKAR P
      SON OF MR SRINIVAS RAO
      AGED ABOUT 40 YEARS
      R/AT LINGARAAOPALEM
      EDLAPADU MANDAL
      GUNTUR DISTRICT
      ANDHRA PRADESH 522234.

2.    BHOOMIKA INFRABUILD
      PRIVATE LIMITED
      A COMPANY INCORPORATED
      UNDER THE COMPANIES ACT
      1956 HAVING ITS REGISTERED
      OFFICE AT NO 823, 1ST FLOOR
      11TH MAIN, 2ND CROSS
      HAL II STAGE, INDIRANAGAR
      BANGALORE 560008.

3.    MR P ANJANEYA REDDY
      S/O MR PAPAIAH
      AGED ABOUT 67 YEARS
      R/O NO 20/2, CAMBRIDGE CROSS ROAD
      HALASURU, BANGALORE 560008

4.    MR R SUDHAKAR
      AGED MAJOR
      HAVING HIS PLACE OF WORK AT
      NO 823, 1ST FLOOR
                              -9-
                                          NC: 2023:KHC:45390
                                       MFA No. 7475 of 2023
                                   C/W MFA No. 7670 of 2023



     11TH MAIN, 2ND CROSS
     HAL II STAGE, INDIRANAGAR
     BANGALORE 560008.

5.   MR C KONDAPPA
     SON OF SRI CHKKA KONDAPPA
     AGED ABOUT 59 YEARS
     RESIDING AT VENKATAPURA VILLAGE
     CHIKKAMALUR POST, MADUGIR TALUK
     TUMKUR DISTRICT 572132.

6.   MR V MUNIRAJU
     AGED ABOUT 66 YEARS
     SON OF MR S VENKATAPPA

7.   SMT PADMAVATHI G
     AGED ABOUT 56 YEARS
     WIFE OF MR MUNIRAJU V

8.   DR SHAILAJA MUNIRAJU
     AGED ABOUT 37 YEARS
     DAUGHTER OF
     SHRI MUNIRAJU V

9.   MR PRADEEP KUMAR M
     AGED ABOUT 35 YEARS
     SON OF MR MUNIRAJU V


10 . SRI MANJUNATH M
     AGED ABOUT 32 YEARS
     SON OF MR MUNIRAJU V
     R6 TO R10 ARE R/AT NO 4444, APPA AMMA NILAYA
     MES COLONY, KONENA AGARAHARA
     HAL POST, BANGALORE 560017.

11 . SHRI BALARAJU V
     AGED ABOUT 58 YEARS
     SON OF MR S VENKATAPPA

12 . SMT SUJATHA
     AGED ABOUT 44 YEARS
     WIFE OF MR BALARAJU V
                            - 10 -
                                           NC: 2023:KHC:45390
                                        MFA No. 7475 of 2023
                                    C/W MFA No. 7670 of 2023



13 . SHRI ROHITH B
     AGED ABOUT 29 YEARS
     SON OF MR BALARAJU V


14 . MR GNANESH B
     AGED ABOUT 26 YEARS
     SON OF MR BALARAJU V
     R11 TO R14 TO ARE R/AT NO 3
     KARIYAMMANA AGARAHARA
     MARATHAHALLI POST
     BANGALORE -560037.

15 . SHRI R CHANDRAPPA
     AGED ABOUT 64 YEARS
     SON OF MR S RAMAIAH

16 . SMT PADMA
     AGED ABOUT 52 YEARS
     WIFE OF MR R CHANDRAPPA

17 . SMT KAVYASHREE C
     AGED ABOUT 30 YEARS
     DAUGHTER OF SHRI R CHADNRAPPA

18 . SHRI KUMAR C
     AGED ABOUT 28 YEARS
     SON OF MR R CHANDRAPPA

19 . SHRI KARTHIK C
     AGED ABOUT 28 YEARS
     SON OF MR R CHANDRAPPA
     R15 TO 19 ARE R/AT NO 8
     BHAGAVATHI NILAYA
     KANIYAMMANA AGRAHARA
     BELLANDURU POST
     BANGALORE 560103

20 . SHRI R RAVINDRA
     AGED ABOUT 61 YEARS
     SON OF MR S RAMAIAH
                         - 11 -
                                        NC: 2023:KHC:45390
                                     MFA No. 7475 of 2023
                                 C/W MFA No. 7670 of 2023



21 . SMT KRISHNA VENI
     AGED ABOUT 49 YEARS
     WIFE OF SHRI RAVINDRA

22 . MS YASHASWINI R
     AGED ABOUT 17 YEARS
     DAUGHTER OF MR RAVINDRA
     MINOR REPRESENTED BY HER
     MOTHER AND NATURAL GUARDIAN
     SMT KRISHNA VENI
     R20 TO R22 ARE R/T NO 150/1
     KARIYAMMA AGRAHARA
     BELLANDUR POST
     VARTHUR, BANGALORE 560103.

23 . SHRI C DASARATHA REDDY
     AGED ABOUT 71 YEARS
     SON OF MR CHINNAPPA REDDY

24 . SMT PAVITHRA D
     AGED ABOUT 42 YEARS
     DAUGHER OF MR C DASARATHA REDDY
     R23 AND R24 R/T NO 144
     GURURAJA LAYOUT, LAKE ROAD
     DDODANEKKUNDI, BANGALORE 560037

25 . SHRI PRAVEEN
     AGED ABOUT 40 YEARS
     SON OF M C DASARATHA REDDY

26 . SHRI PRADEEP REDDY
     AGED ABOUT 37 YEARS
     SON OF MR C DASARATHA REDDY
     R25 AND R26 ARE R/AT NO 737/44
     1ST MAIN CHOWDESHWARI LAYOUT
     MARATHAHALLI POST
     BANGALORE 580037

27 . MR KODANDARAMA REDDY
     AGED ABOUT 68 YEARS
     SON OF MR CHINNAPAP REDDY
     RESIDING AT NO 744/93
     24TH CROSS, 2 BEHIND THULASI
                                 - 12 -
                                                NC: 2023:KHC:45390
                                             MFA No. 7475 of 2023
                                         C/W MFA No. 7670 of 2023



        THEATRE, MUNNEKOLALA
        EXTENSION, MARATHAHALLI POST
        BANGALORE 560037.

28.     MR B C NAGESH REDDY
        AGED ABOUT 66 YEARS
        SON OF SRI CHINNAPPA REDDY
        RESIDING AT NO 256, 6TH CROSS
        BEHIND THULASI THEATRE
        MUNNEKOLALA EXTENSION
        MARATHAHALLI POST
        BANGALORE 560037

29.     MR C RAJENDRA
        AGED ABOUT 62 YEARS
        SON OF MR CHINNAPPA REDDY
        R/AT NO 57, DEVARABISANAHALLI
        NEAR SREENIVASA MEDICALS
        BANGALORE 560103

                                                   ...RESPONDENTS

(BY SR. C.K. NANDA KUMAR, SENIOR COUNSEL FOR
SRI. RAGHURAM CADAMBI, ADVOCATE FOR R/R1 )

        THIS MFA   IS FILED UNDER ORDER 43 RULE 1(r) R/W
SECTION     151    OF    CPC,   AGAINST      THE   ORDER    DATED
13.10.2023      PASSED     ON    I.A.NOS.1      AND   2/2023    IN
OS.NO.5628/2023 ON THE FILE OF THE XXII ADDITIONAL CITY
CIVIL     AND     SESSIONS      JUDGE,      CCH-27,   BENGALURU,
ALLOWING THE I.A.NO.1 AND 2 FILED UNDER ORDER 39 RULE
1 AND 2 R/W SECTION 151 OF CPC.

        THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                               - 13 -
                                                NC: 2023:KHC:45390
                                            MFA No. 7475 of 2023
                                        C/W MFA No. 7670 of 2023



                          JUDGMENT

1. These two appeals are arising out of the common order dated 13.10.2023 passed by XII Addl. City Civil Judge, Bengaluru on I.A.Nos.1 and 2 filed under Order 39 Rule 1 and 2 of CPC in O.S.No.5628/2023. Hence, they are clubbed together, heard and finally disposed of by this common judgment.

2. For the sake of convenience, the parties are referred to as per their ranking before the Trial Court in the suit.

3. MFA No.7475/2023 is filed by the appellants- defendant Nos.8 to 16, 20, 22 to 24, 25 to 28, 30 and 31. MFA No.7670/2023 is filed by the appellants-defendant Nos.3, 4 and 5 challenging the order dated 13.10.2023 passed by XII Addl. City Civil Judge, Bengaluru on I.A.Nos.1 and 2 filed under Order 39 Rule 1 and 2 of CPC in O.S.No.5628/2023, whereby the Trial Court has allowed the applications filed by the plaintiff.

- 14 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023

4. The plaintiff filed the suit i.e., O.S.No.5628/2023 before the Trial Court seeking for following reliefs:

A. Declare that the Deed of Cancellation of Joint Development Agreement dated: 17.03.2022, registered as Document No. BNS-1-18535-2021-22 before the Sub-Registrar, Banaswadi, is fraudulent, illegal, and not binding on the plaintiff and the first defendant;
B. Declare that the Joint Development Agreement dated: 17.03.2022, registered as Document No. BNS-1-18538-2021-22 before the Sub-Registrar, Banaswadi, is fraudulent, illegal, and not binding on the plaintiff and the first defendant;
C. Declare that the Deed of Revocation of General Power of Attorney dated:17.03.2022, registered as Document No.BNS-4-1079-2021-22 before the Sub- Registrar, Banaswadi, is fraudulent, illegal, and binding on the plaintiff and the first defendant;
D. Grant a decree of permanent injunction restraining the second to fifth defendants from in any manner interfering with the development of the schedule Property by the plaintiff and the first defendant in terms of the Joint Development
- 15 -
NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 Agreement dated: 11.01.2019 and General power of Attorney dated: 11.01.2019.
E. Grant such other and further relief's as may be just and necessary, including costs of the suit

5. Along with the plaint, the plaintiff filed I.A.No.1 under Order 39 Rule 1 and 2 of CPC seeking to restrain the defendants, their partners, employees, henchmen or any persons claiming through them from in any manner selling, alienating, leasing or creating any third party interest over the suit schedule 'A' to 'E' properties. I.A.No.2 is filed under Order 39 Rule 1 and 2 of CPC seeking to restrain the defendants, their partners, employees, agents or any persons claiming through them from in any manner altering the nature of the suit schedule property, pending disposal of the suit. The appellants herein had appeared before the Trial Court on caveat. The Trial Court after hearing the plaintiff and appellants herein, by impugned order dated 13.10.2023 allowed the said applications and restrained the defendant

- 16 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 Nos.3 to 5 and 8 to 31 from putting up any construction in the suit schedule property and also restrained them from alienating in any manner or creating third party interest over the suit schedule property, pending disposal of the suit. Being aggrieved by the same, the present appeals have been filed.

6. Mr.Dhyan Chinnappa, learned senior counsel appearing for defendant Nos.8 to 16, 20, 22 to 24, 25 to 28, 30 and 31 and Mr.Uday Holla, learned senior counsel appearing for defendant Nos.3 to 5 have raised the following contentions:

a) The suit filed by the plaintiff is not maintainable.

Defendant No.1, Company has two Directors, namely, plaintiff and defendant No.2. Plaintiff has only 22% share in the company. The shareholder has right only to claim the dividend. They have no right over the property of the company. They contended that if there is any dispute between the directors, shareholders or between the company, the only remedy available is to approach the

- 17 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 National Company Law Tribunal under Sections 241 and 242 of the Companies Act, 2013.

b) The defendant No.1, Company has entered into a Joint Development Agreement (for short 'JDA') dated 11.01.2019 with the appellants in MFA No.7475/2023, who are the landlords. The defendant No.1, Company has not made any development in the property. The defendant No.2, who is the Director of the defendant No.1, Company and holding 78% share in the company, has entered into a 'Deed of Cancellation of JDA', dated 17.3.2022 with the landlords to cancel the JDA dated 11.1.2019. Thereafter, defendant No.3, Company has entered into JDA dated 17.3.2022 with the landlords and they have invested huge amount for the development of the property and they have also applied for obtaining plan approval from the competent authority. They further contended that defendant No.2, Company has no money for development of the property. As per the Balance sheet available on website, it is clear that the defendant No.1, Company has no money to develop the property. The plaintiff has not

- 18 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 made out any prima-facie case and the balance of convenience also lies in favour of the appellants herein. The Trial Court without considering the same, has erred in allowing the applications.

c) In the applications filed by the plaintiff under Order 39 Rule 1 and 2 of CPC, specific allegation has been made against defendant No.2, who is the Director of the defendant No.1, Company. It is alleged that defendant No.2 has played fraud on defendant No.1, Company and also on the plaintiff. The Trial Court without issuing any notice to defendant Nos.1 and 2, has passed the impugned order and disposed of the applications filed by the plaintiff. In support of their contentions, they have relied upon the following decisions:

• ICP Investments (Mauritius) Ltd. -v- Uppal Housing Pvt. Ltd. & Ors. (2019 SCC Online Delhi 12371) • Bacha F. Guzdar -v- Commissioner of Income Tax (AIR 1955 SC 74) With the above contentions, they sought for allowing the appeals.

- 19 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023

7. Mr.D.R.Ravishankar, learned senior counsel appearing for defendant Nos.1 and 2 has raised following contentions:

a) In the plaint, entire pleadings is related to allegations against defendant No.2 that he has played fraud on the company and by colluding with the landlords, he has cancelled the JDA dated 11.1.2019. Even in the applications filed by the plaintiff under Order 39 Rule 1 and 2 of CPC, the plaintiff has reiterated the plaint averments regarding the allegation made against the defendant No.2 that he has played fraud on the company.

The Trial Court has also given a finding that defendant No.2 has played fraud on the defendant No.1, Company and also on the plaintiff. This finding is given by the Trial Court without giving any notice to defendant Nos.1 and 2. Therefore, the impugned order is unsustainable.

b) The defendant No.2 is the Director of defendant No.1, Company and he is holding major share in the company. For the first time, certain documents i.e., Balance Sheet of the defendant No.1, Company has been

- 20 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 placed before this Court to show that the defendant No.1, Company has no money to develop the property and therefore, as a Director of the company, defendant No.2 had cancelled the JDA dated 11.1.2019 vide 'Deed of Cancellation of JDA', dated 17.3.2022 for the benefit of the defendant No.1, Company.

c) Plaintiff is holding only 22% share in the company. If the plaintiff has any grievance against the company or its directors or the shareholders, his remedy is only before the National Company Law Tribunal (for short 'NCLT') and he is not entitled to maintain a suit.

With the above contentions, he sought for allowing the appeals.

8. Mr.C.K.Nanda Kumar, learned senior counsel appearing for plaintiff has raised the following counter contentions:

a) The plaintiff filed the suit on behalf of him and the defendant No.1, Company. Defendant No.2 is the Director of the Company and he has played fraud against the
- 21 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 company as well as on the plaintiff. By colluding with the landlords and without any authority of law, defendant No.2 has cancelled the JDA dated 11.1.2019. Hence, he contended that the cancellation of JDA dated 11.1.2019 vide 'Deed of Cancellation of JDA', dated 17.3.2022 and entering into a second JDA dated 17.3.2022 with the landlord has been challenged in the suit on the ground of fraud. Therefore, his remedy is only before the Civil Court. The NCLT cannot decide the allegation of fraud made against the parties.

b) Initially, the defendant No.2 was the Director in defendant No.1, Company and also in the defendant No.3, Company. Later, he resigned from defendant No.3, Company. The other Directors of defendant No.3, Company are none other than his sons. To favour defendant No.3, Company, defendant No.2 colluded with the landlords and cancelled the JDA dated 11.1.2019. Therefore, the plaintiff has filed the suit before the Trial Court.

- 22 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023

c) Even though in the suit, the relief of injunction is sought against all defendants, but the Trial Court has granted injunction only against defendant No.3 to 5 and 8 to 31 and no injunction has been granted against defendant Nos.1 and 2. Since defendant Nos.1 and 2 have no grievance before this Court, they are not aggrieved parties. He further contended that defendant Nos.1 and 2 have not filed any appeal before this Court challenging the impugned order dated 13.10.2023 passed by the Trial Court. Without challenging the said order, they cannot contend before this Court that the finding given by the Trial Court will affect their right and that they have not been heard.

d) The appellants-defendants, for the first time, have taken up a contention before this Court that defendant No.1, Company is a loss making company and that the company has no money to develop the property. There is no any such contention or pleading raised before the Trial Court.

- 23 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023

e) As per Section 242(e) of the Companies Act, 2013, only the termination, setting aside or modification, of any agreement entered into between the company and the managing director, any other director or manger can be challenged before the NCLT. In the case on hand, the agreement in challenge is between the landlords and the defendant No.3, Company. They are neither directors nor shareholders of the company. Therefore, the plaintiff has rightly approached the Civil Court. In support of his case, he has relied upon the following decisions:

• Starlight Real Estate (ASCOT) Mauritius Limited and Ors. -v- Jagriti Trade Services Ltd. And Ors. (AIR 2018 Cal 173) • Nirad Amilal Mehta -v- Genelec Limited and Ors. (2008 (6) Bom CR 499) • Vijay Chhibber and Others -v- Delhi Gymkhana Club Ltd. (2019 SCC Online Del 2010)
f) The applications filed by the defendants under Order 7 Rule 11 of CPC for rejection of plaint on the ground of maintainability, has also been rejected by the Trial Court and it has attained finality.

- 24 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023

g) After hearing the parties and considering the materials available on record, the Trial Court has rightly allowed the applications filed by the plaintiff and there is no error in the impugned order.

With the above contentions, he sought for dismissal of the appeals.

9. Heard the learned senior counsel for the parties. Perused the impugned order, appeal papers and also documents produced along with the appeal memo.

10. It is not in dispute that the defendant No.1, Company has two Directors, namely, plaintiff and defendant No.2. Plaintiff is holding 22% share and defendant No.2 is holding 78% share in the company. It is also not in dispute that defendant No.1, Company had entered into JDA on 11.1.2019 with the defendants/appellants in MFA 7475/2023, who are landlords.

11. The case of the appellants/defendants is that after the JDA dated 11.1.2019, the defendant No.1, Company

- 25 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 has not developed the property. Defendant No.2, who is the Director of the Company cancelled the said JDA dated 11.1.2019 vide 'Deed of Cancellation of JDA' on 17.3.2022. Thereafter, the defendant No.3, Company entered into another JDA on 17.3.2022 with the appellants in MFA No.7475/2023, who are the landlords.

12. The case of the plaintiff is that the cancellation of the JDA dated 11.1.2019 by the defendant No.2 vide 'Deed of Cancellation of JDA' dated 17.3.2022, is without authority of law. He has played fraud on the defendant No.1, Company and also on the plaintiff. In order to favour defendant Nos.3 to 5, he has illegally acted for cancellation of the JDA dated 11.1.2019. Therefore, the plaintiff has filed the suit.

13. Along with the appeal memo, the appellants/defendants have produced the copy of the plaint. I have gone through the same. The specific pleading in the plaint is that the cancellation of JDA and Deed of Revocation of Power of Attorney was neither

- 26 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 brought to the notice of any key-Manager and nor to the plaintiff for approval. Indeed, there is no approval of the board resolution or shareholders resolution for such an action. The defendant No.2 by playing fraud and to favour defendant Nos.3 to 5, has cancelled the JDA.

14. Even the copy of the applications filed under Order 39 Rule 1 and 2 of CPC have also been produced along with the appeal memo. I have gone through the same. Similar allegations have been made against defendant No.2 stating that he has played fraud on the defendant No.1, Company and also on the plaintiff, and defendant No.2 in order to favour defendant No.3 to 5, has cancelled the JDA dated 11.1.2019. In the applications filed by the plaintiff, injunction was sought against all the defendants.

15. The Trial Court while passing the impugned order has not issued any notice to defendant Nos.1 and 2. The appellants herein had appeared through their respective counsel before the Trial Court on caveat. After hearing the appellants herein and plaintiff, the Trial Court by

- 27 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 impugned order has allowed the applications. I have perused the impugned order. There is a clear finding by the Trial Court in the impugned order that defendant No.2 has played fraud causing loss to the plaintiff, who has infused huge fund and causing loss to the defendant No.1, solely with intent to see the development of the company of his sons. With his fraudulent act, he has cancelled the JDA to favour defendant Nos.3 to 5.

16. The main ground on which the applications have been allowed is on the ground that defendant No.2 has played fraud. The Trial Court without issuing any notice to defendant Nos.1 and 2 has passed the impugned order. The impugned order is not an exparte injunction order. Instead, the Tribunal has disposed of the applications after hearing the appellants herein and plaintiff, but without giving any opportunity to the defendant Nos.1 and 2 against whom, serious finding has been recorded by the Trial Court.

- 28 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023

17. Under Order 43 Rule 1(r) of CPC, this Court has discretionary power to pass any order, if it is required to give justice to the parties, even though the affected parties have not filed appeal before this Court. Since serious allegations have been made against defendant No.2 that he has played fraud on the company and also on the plaintiff, I am of the opinion that defendant Nos.1 and 2 are necessary parties to be heard before passing the final order on the applications filed under Order 39 Rule 1 and 2 of CPC.

18. Under these circumstances, I am of the opinion that the matter requires to be remitted back to the Trial Court for fresh consideration, after hearing the appellants herein, plaintiff and defendant Nos.1 and 2. Hence, the following order is passed:

ORDER
a) The appeals are allowed.
b) The impugned order dated 13.10.2023 passed by XII Addl. City Civil Judge, Bengaluru, on I.A.Nos.1 and 2
- 29 -

NC: 2023:KHC:45390 MFA No. 7475 of 2023 C/W MFA No. 7670 of 2023 filed under Order 39 Rule 1 and 2 of CPC in O.S.No.5628/2023, is set aside.

c) The matter is remitted back to the Trial Court with a direction to the Trial Court to reconsider the applications i.e., I.A.Nos.1 and 2 filed by the plaintiff under Order 39 Rules 1 and 2 of CPC, afresh and in accordance with law.

d) Parties are at liberty to move the Trial Court for pre- poning the case.

e) Since defendant Nos.1 and 2 have appeared before this Court through their counsel, they are directed to appear before the Trial Court without awaiting for any notice from the Trial Court.

f) It is made clear that the Trial Court after hearing the parties shall pass appropriate orders in accordance with law, without being influenced by any observations made by this Court in this order.

Sd/-

JUDGE DM