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 0, Cited by 0]

Karnataka High Court

M/S Mohammed Enterprises (Tanzania) ... vs M/S Meerams Overseas Pvt Ltd on 19 February, 2024

                                        -1-
                                                      NC: 2024:KHC:6942
                                                  AP.EFA No. 02 of 2019
                                               C/W AP.EFA No. 3 of 2019
                                                   AP.EFA No. 4 of 2019


                IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                  DATED THIS THE 19TH DAY OF FEBRUARY, 2024

                                      BEFORE
                THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
                             AP.EFA NO. 02 OF 2019
                                       C/W
                              AP.EFA NO. 3 OF 2019
                              AP.EFA NO. 4 OF 2019
              IN AP.EFA NO.02/2019:

              BETWEEN:
              M/S MOHAMMED ENTERPRISES (TANZANIA) LIMITED
              A COMPANY INCORPORATED UNDER THE LAWS OF
              TANZANIA AND HAVING THIER
              CORPORATE OFFICE AT 20TH FLOOR,
              GOLDEN JUBLIEE TOWERS,
              OHIO STREET P O BOX NO.20660,
              DAR ES SALLAM, UNITED REPUBLIC OF TANZANIA,
              REPRESENTED BY ITS POWER OF ATTORNEY
              MR. HIMANSHU SAXENA.
                                                        ...PETITIONER
Digitally     (BY SRI A MADHUSUDHANA RAO, ADVOCATE)
signed by C
HONNUR        AND:
SAB
Location:     M/S MEERAMS OVERSEAS PVT LTD.,
HIGH COURT    A COMPANY REGISTEREDUNDER INDIAN
OF
KARNATAKA     COMPANIES ACT,
              HAVING THEIR REGISTERED OFFICE
              AT NO.471, MARUTHINILAYA,
              PAVAGADA ROAD, CHALLKERE-577522,
              AND HAVING THEIR OFFICE/FACTORY AT
              NO.60 KIADB INDUSTRIAL AREA
              BAIKAMPADI, MANGALORE - 575 011,
              REPRESENTED BY ITS MANAGING DIRECTOR.
                                                         ...RESPONDENT
              (BY SRI BALARAJU S, ADVOCATE)
                          -2-
                                      NC: 2024:KHC:6942
                                  AP.EFA No. 02 of 2019
                               C/W AP.EFA No. 3 of 2019
                                   AP.EFA No. 4 of 2019


     THIS AP.EFA (ARBITRATION PETITION - ENFORCEMENT
OF FOREIGN ARBITRAL AWARD) IS FILED UNDER SECTIONS 47
AND 49 OF THE ARBITRATION AND CONCILIATION ACT, 1996,
FOR THE ENFORCEMENT AND EXECUTION OF THE FOREIGN
AWARD PASSED BY THE ARBITRAL TRIBUNAL R/W SECTION 9
OF ARBITRATION AND CONCILIATION ACT AND AMENDMENT
ACT 2015 (NO.3 OF 2016) PRAYING TO ORDER THE
ENFORCEMENT OF THE AWARD IN ARBITRATION NO. 16-666
DATED 05/11/2018 PASSED BY THE HON'BLE ARBITRAL
TRIBUNAL AS PER THE ARBITRATION RULES NO. 125 OF
GAFTA, IN FAVOUR OF THE PETITIONER AND AGAINST THE
RESPONDENT AND ORDER THE RECOVERY OF AMOUNTS
PAYABLE BY THE RESPONDENT AS PER THE AWARD ALONG
WITH UP TO DATE INTEREST BY ATTACHMENT AND SALE OF
THE MOVABLE AND IMMOVABLE PROPERTIES OF THE
RESPONDENT, AND ALSO AWARD THE COSTS OF THE PRESENT
ENFORCEMENT PROCEEDINGS, AND GRANT SUCH OTHER
RELIEFS AS THIS HON'BLE DEEMS FIT TO GRANT IN THE
CIRCUMSTANCES OF THE CASE.
IN AP.EFA NO.03/2019:
BETWEEN:

M/S MOHAMMED ENTERPRISES (TANZANIA) LIMITED
A COMPANY INCORPORATED UNDER THE LAWS OF
TANZANIA, AND HAVING THEIR CORPORATE OFFICE
AT, 20TH FLOOR, GOLDEN JUBILEE TOWERS
OHIO STREET, P.O BOX NO.20660
DAR ES SALAAM,
UNITED REPUBLIC OF TANZANIA,
REPRESENTED BY ITS POWER OF ATTRNEY
MR HIMANSHU SAXENA.
                                         ...PETITIONER
(BY SRI A MADHUSUDHANA RAO, ADVOCATE)
AND:

M/S MEERAMS OVERSEAS PVT LTD.,
A COMPANY REGISTERED UNDER INDIAN
COMPANIES ACT,
HAVING THEIR REGISTERED OFFICE AT NO.471
                          -3-
                                      NC: 2024:KHC:6942
                                  AP.EFA No. 02 of 2019
                               C/W AP.EFA No. 3 of 2019
                                   AP.EFA No. 4 of 2019


MARUTHI NILAYA, PAVAGADA ROAD
CHALLAKERE - 577 522,
AND HAVING THEIR OFFICE/FACTORY AT NO.60
KIADB INDUSTRIAL AREA, BAIKAMPADI
MANGALORE-575011,
REPRESENTED BY ITS MANAGING DIRECTOR.
                                           ...RESPONDENT
(V/O/DT: 16.08.2021 RESPONDENT H/S)
     THIS AP-EFA ( ARBITRATION PETITION - ENFORCEMENT
OF FOREIGN ARBITRAL AWARD) IS FILED UNDER SECTIONS 47
AND 49 OF THE ARBITRATION AND CONCILIATION ACT, 1996,
FOR THE ENFORCEMENT AND EXECUTION OF THE FOREIGN
AWARD PASSED BY THE ARBITRAL TRIBUNAL R/W SECTION 9
OF ARBITRATION AND CONCILIATION ACT AND AMENDMENT
ACT 2015 (NO.3 OF 2016) PRAYING TO ORDER THE
ENFORCEMENT OF THE AWARD IN ARBITRATION NO. 16-616
DATED 24/10/2018 PASSED BY THE HON'BLE ARBITRAL
TRIBUNAL AS PER THE ARBITRATION RULES NO. 125 OF
GAFTA, IN FAVOUR OF THE PETITIONER AND AGAINST THE
RESPONDENT AND ORDER THE RECOVERY OF AMOUNTS
PAYABLE BY THE RESPONDENT AS PER THE AWARD ALONG
WITH UP TO DATE INTEREST BY ATTACHMENT AND SALE OF
THE MOVABLE AND IMMOVABLE PROPERTIES OF THE
RESPONDENT, AND ALSO AWARD THE COSTS OF THE PRESENT
ENFORCEMENT PROCEEDINGS, AND GRANT SUCH OTHER
RELIEFS AS THIS HON'BLE DEEMS FIT TO GRANT IN THE
CIRCUMSTANCES OF THE CASE.
IN AP.EFA NO.04/2019:
BETWEEN:

HORIZON COMMODITIES LTD DMCC
A COMPANY REGISTERED AND LICENCED AS FREE
ZONE COMPANY UNDER THE RULES AND
REGULATIONS OF DMCCA,
HAVING THEIR OFFICE AT UNIT NO. 2H-05-334,
FLOOR NO. 5, BUILDING NO. 2,
PLOT NO. 550-554, J & G, DMCC,
DUBAI, UNITED ARAB EMIRATES,
                          -4-
                                        NC: 2024:KHC:6942
                                  AP.EFA No. 02 of 2019
                               C/W AP.EFA No. 3 of 2019
                                   AP.EFA No. 4 of 2019


REP. BY ITS POWER OF ATTORNEY HOLDER,
MR. HIMANSHU SAXENA.
                                            ...PETITIONER
(BY SRI A MADHUSUDHANA RAO, ADVOCATE)
AND:

M/S MEERAMS OVERSEAS PVT LTD.,
A COMPANY REGISTERED UNDER INDIAN
COMPANIES ACT, HAVING THEIR REGISTERED
OFFICE AT NO. 471, MARUTHI NILAYA,
PAVAGADA ROAD, CHALLAKERE 577 522,
AND HAVING THEIR OFFICE/FACTORY AT NO 60,
KIADB INDUSTRIAL AREA, BAIKAMPADI,
MANGALURU - 575 011,
REP. BY ITS MANAGING DIRECTOR.
                                         ...RESPONDENT
(V/O/DT: 05.10.2021 NOTICE TO RESPONDENT H/S)
     THIS AP-EFA ( ARBITRATION PETITION - ENFORCEMENT
OF FOREIGN ARBITRAL AWARD) IS FILED UNDER SECTIONS 47
AND 49 OF THE ARBITRATION AND CONCILIATION ACT, 1996,
FOR THE ENFORCEMENT AND EXECUTION OF THE FOREIGN
AWARD PASSED BY THE ARBITRAL TRIBUNAL R/W SECTION 9
OF ARBITRATION AND CONCILIATION ACT AND AMENDMENT
ACT 2015 (NO.3 OF 2016) PRAYING TO ORDER THE
ENFORCEMENT OF THE AWARD IN ARBITRATION NO. 16-648
DATED 08/08/2018 PASSED BY THE HON'BLE ARBITRAL
TRIBUNAL AS PER THE ARBITRATION RULES NO. 125 OF
GAFTA, IN FAVOUR OF THE PETITIONER AND AGAINST THE
RESPONDENT AND ORDER THE RECOVERY OF AMOUNTS
PAYABLE BY THE RESPONDENT AS PER THE AWARD ALONG
WITH UP TO DATE INTEREST BY ATTACHMENT AND SALE OF
THE MOVABLE AND IMMOVABLE PROPERTIES OF THE
RESPONDENT, AND ALSO AWARD THE COSTS OF THE PRESENT
ENFORCEMENT PROCEEDINGS, AND GRANT SUCH OTHER
RELIEFS AS THIS HON'BLE DEEMS FIT TO GRANT IN THE
CIRCUMSTANCES OF THE CASE.

     THESE PETITIONS COMING ON FOR ORDERS THIS DAY
THE COURT MADE THE FOLLOWING:
                                -5-
                                              NC: 2024:KHC:6942
                                        AP.EFA No. 02 of 2019
                                     C/W AP.EFA No. 3 of 2019
                                         AP.EFA No. 4 of 2019


                             ORDER

1. These petitions are filed to execute the award passed by the Arbitrator. The steps are taken to attach and sell the properties on the Judgment Debtor. The Tahsildar, Challakere has submitted a report stating that the properties which are sought to be attached are not available.

2. Learned counsel for the petitioner submits that the petitioner be permitted to withdraw the petition for the time being with liberty to revive the Execution Petition after ascertaining the assets of the Judgment Debtor.

3. Submission is placed on record.

4. Petitions are disposed of with liberty to revive the Execution Petition once the petitioner furnishes the assets of the Judgment Debtor.

5. It is further made clear that the revival is permitted provided it is within the period of limitation.

Sd/-

JUDGE CHS/List No.: 1 Sl No.: 1