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

Piramal Capital And Housing Finance ... vs M/S Atria Brindavan Power Private ... on 15 October, 2025

                                                  -1-
                                                            NC: 2025:KHC:41108-DB
                                                           COMAP No. 165 of 2024


                       HC-KAR



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                                DATED THIS THE 15TH DAY OF OCTOBER, 2025
                                               PRESENT
                             THE HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE
                                                  AND
                                THE HON'BLE MR. JUSTICE C.M. POONACHA
                                  COMMERCIAL APPEAL NO. 165 OF 2024

                      BETWEEN:

                      PIRAMAL CAPITAL AND HOUSING
                      FINANCE LIMITED
                      A COMPANY INCORPORATED UNDER
                      THE COMPANIES ACT, 2013.
                      HAVING ITS REGISTERED OFFICE AT
                      PIRAMAL TOWER, PENINSULA
                      CORPORATE PARK,
                      GANPATRAO KADAM MARG,
                      LOWER PAREL- 400013
                      REP. BY AUTHORISED SIGNATORY
                      MR. ABHIMANYU RANA.
                                                                     ...APPELLANT
                      (BY SRI. UDAYA HOLLA, SR. ADV. A/W
                       SRI AVINASH BALAKRISHNA, ADV.)
Digitally signed by
NANJUNDACHARI
Location: High        AND:
Court of
Karnataka
                      1.   M/S. ATRIA BRINDVAN POWER PRIVATE LIMITED
                           A COMPANY REGISTERED UNDER
                           THE COMPANIES ACT, 2013
                           HAVING ITS REGISTERED OFFICE AT
                           NO.11, 1ST FLOOR, COMMISSARIAT ROAD
                           BANGALORE- 560025

                      2.   MR. CHINNASWAMY SUNDER RAJU
                           S/O LATE SHRI A S CHINNASWAMY RAJU
                           AGED ABOUT 66 YEARS
                           RESIDING AT No. 294,
                            -2-
                                     NC: 2025:KHC:41108-DB
                                    COMAP No. 165 of 2024


 HC-KAR



     UPPER PALACE ORCHARDS,
     BANGALORE- 560080.

3.   MR. K NAGARAJU
     S/O LATE SHRI KUPPARAJU
     AGED ABOUT 64 YEARS
     R/AT NO.158, 2ND MAIN,
     1ST BLOCK, DOLLARS COLONY,
     RMV 2ND STAGE, ASHWATH NAGAR
     BANGALORE- 560094.

4.   RAJU FAMILY TRUST
     HAVING REGISTERED OFFICE AT NO.1,
     PALACE ROAD, BANGALORE -560001
     REPRESENTED BY TRUSTEE
     MR. CHINNASWAMY SUNDER RAJU.

5.   BABOON INVESTMENTS HOLDING B.V.
     OUDE LINDESTAT 70
     HEERLEN 6411, EJ
     THE NETHERLANDS.

6.   OMKARA ASSET RECONSTRUCTION
     PRIVATE LIMITED
     ACTING AS TRUSTEE OF OMKARA
     PS28/2023-2024/TRUST
     C-515, KANAKIA ZILLION,
     JUNCTION OF LBS ROAD AND CST ROAD,
     KURLA WEST, MUMBAI -400070.

7.   AXIS TRUSTEESHIP SERVICES LIMITED
     AXIS HOUSE BOMBAY DYING
     MILLS COMPOUND
     PANDURANG BUDHKAR
     MARG WORLI, MUMBAI -400025.
                                           ...RESPONDENTS
(BY SRI.C.K. NANDAKUMAR, SR. ADV. A/W
 MS. ASHWINI PATIL, ADV. &
 SRI AJAY J NANDALIKE, ADV. FOR R1 TO 4
 MS. TAMARRA SEQUERIA, ADV. FOR R5
 SRI SRINIVASAN V RAGHAVAN, SR. ADV. FOR
 A/W SRI VINAY KUTTAPPA, ADV. FOR R6
 SRI T SURYANARAYANA, SR. ADV. FOR
 SRI SHARAN B. TADAHAL, ADV. FOR R7)
                                -3-
                                         NC: 2025:KHC:41108-DB
                                        COMAP No. 165 of 2024


 HC-KAR



      THE APPEAL IS FILED UNDER SECTION 43 RULE 1 OF THE
CPC, 1908 READ WITH SECTION 13(1-A) OF THE COMMERCIAL
COURTS ACT, 2015 PRAYING TO SET ASIDE ORDER DATED
25.04.2024 PASSED ON IA II AND III IN COM.O.S.298 OF 2024
PASSED BY LD. LXXXII ADDITIONAL CITY CIVIL AND SESSIONS
JUDGE (CCH-83), BENGALURU; GRANT COSTS OF THE
PROCEEDINGS AND PASS SUCH ORDERS AS THIS COURT MAY
DEEM FIT AND PROPER IN THE FACTS AND CIRCUMSTANCES OF
THE PRESENT CASE.

    THIS APPEAL, COMING ON FOR ADMISSION, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:    HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE
          AND
          HON'BLE MR. JUSTICE C.M. POONACHA

                       ORAL JUDGMENT

(PER: HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE)

1. The appellant [defendant No.1] has filed the present appeal under order 43 Rule 1 of Code of Civil Procedure, 1908 [CPC] read with Section 13(1-A) of the Commercial Courts Act, 2015 [the CC Act] impugning the order dated 25.04.2024 [impugned order] passed by the learned LXXXII Additional City Civil and Sessions Judge, Bengaluru (CCH.83) [Commercial Court] in I.A.No.II and I.A.No.III in Com.OS.No.298/2024.

2. For the reasons stated in the order passed today in COMAP.No.209/2024, the present appeal is allowed and the impugned order is set aside. -4-

NC: 2025:KHC:41108-DB COMAP No. 165 of 2024 HC-KAR

3. Pending applications, if any stand disposed of.

Sd/-

(VIBHU BAKHRU) CHIEF JUSTICE Sd/-

(C.M. POONACHA) JUDGE NC CT:bms List No.: 1 Sl No.: 0