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 16, Cited by 0]

Delhi High Court

Daiichi Sankyo Company, Limited vs Malvinder Mohan Singh And Ors on 20 August, 2025

Author: Anup Jairam Bhambhani

Bench: Anup Jairam Bhambhani

                           $~J
                           *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                   Date of Decision: 20th August 2025
                           +      O.M.P.(EFA)(COMM.) 6/2016
                                  DAIICHI SANKYO COMPANY LIMITED                    ..... Decree Holder
                                                       Through:   Mr. Arvind K. Nigam, Senior
                                                                  Advocate     with    Mr.     Giriraj
                                                                  Subramanium, Mr. Nabik Syam, Ms.
                                                                  Samridhi Hota, Mr. Shivam Chanana,
                                                                  Ms. Anindita Barman, Ms. Astha
                                                                  Ahuja, Ms. Shyra Hoon, Mr. Tanmay
                                                                  Arora, Mr. Kunal Chatterji and Mr.
                                                                  Angish Aditya, Advocates.
                                                       versus
                                  MALVINDER MOHAN SINGH AND ORS. ..... Judgement Debtors
                                                       Through:   Mr. Harish Salve, Mr. Rajiv Nayyar
                                                                  and Ms. Shyel Trehan, Senior
                                                                  Advocates with Mr. Gaurav Vutts,
                                                                  Mr. Pranav Sarthi, Ms. Krushi
                                                                  Barfiwala, Mr. Hitesh Jain, Mr.
                                                                  Vignesh Raj, Ms. Manjira Dasgupta,
                                                                  Ms. Shivalika Rubrabatla, Ms. Vidhi
                                                                  Jain, Ms. Apoorva Singh and Ms.
                                                                  Prachi Dhingra, Advocates for
                                                                  applicant/One Qube Realtors Pvt. Ltd.
                                  CORAM:
                                  HON‟BLE MR. JUSTICE ANUP JAIRAM BHAMBHANI
                                                        J U D GM E N T
                           ANUP JAIRAM BHAMBHANI J.

                           EX.APPL.(OS) 181/2024
                                         By way of the present application filed under Order XXI Rules
                                  58 & 59 read with section 151 of the Code of Civil Procedure 1908


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                          Page 1 of 44
                                   („CPC‟), the applicant - M/s One Qube Realtors Pvt. Ltd. (formerly
                                  Ashkit Properties Ltd.) („One Qube‟) - seeks stay, recall and/or
                                  modification of order dated 15.12.2023 made in the present
                                  proceedings. The applicant also seeks stay of Warrant of Sale of
                                  Property dated 18.01.2024 issued by the learned Civil Judge (Senior
                                  Division), Gurugram, Haryana pursuant to the aforesaid order based
                                  on a precept issued by this court under section 46 of the CPC in
                                  respect of property bearing Plot No. 20, Urban Estate, Sector-18,
                                  Gurugram, Haryana („subject property‟). At present, the subject
                                  property is a commercial building known as „One Qube‟.
                           2.     Notice on this application was issued on 25.01.2024. Additional
                                  documents filed by the applicant in support of the application were
                                  taken on record vide order dated 14.02.2024.
                           3.     Vide judgment dated 30.01.2024 passed by a Division Bench of this
                                  court in EFA(OS)(COMM) No. 2/2024, the sale of the subject
                                  property was restrained until disposal of the present application.
                                  Additionally, the applicant was directed to maintain status-quo as
                                  regards the sale or creation of any long-term lease (exceeding 30
                                  years) in relation to the subject property.
                           4.     The court has heard Mr. Arvind Nigam, learned senior counsel
                                  appearing on behalf of the decree-holder; and Mr. Harish Salve, Mr.
                                  Rajiv Nayyar, and Ms. Shyel Trehan, learned senior counsel
                                  appearing on behalf of the applicant.
                                                                BRIEF FACTS
                           5.     The present proceedings arise from a foreign arbitral award dated
                                  29.04.2016 rendered by the International Chamber of Commerce at


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                        Page 2 of 44
                                   Singapore in proceedings filed by M/s Daiichi Sankyo Company Ltd.
                                  against several entities, who are now judgment-debtors in the present
                                  case. Objections under section 46 of the Arbitration & Conciliation
                                  Act, 1996 („A&C Act‟) against this foreign award were dismissed by
                                  a Predecessor Bench of this court vide judgment dated 31.01.2018,
                                  which dismissal was upheld by the Supreme Court vide order dated
                                  16.02.2018 in SLP (C) No. 4276/2018. The award has accordingly
                                  attained finality and is to be executed as a decree of this court.
                           6.     In the course of the execution proceedings, the decree-holder had
                                  inter-alia sought to attach and property bearing Plot No. 20, Urban
                                  Estate, Sector-18, Gurugram, Haryana ad-measuring about 13,519 sq.
                                  meters, namely the subject property, towards satisfaction of the award
                                  decree.
                           7.     The present application has been filed by a company called M/s One
                                  Qube Realtors Pvt. Ltd., which company claims to have purchased the
                                  subject property from one M/s Torus Buildcon Pvt. Ltd („Torus‟). The
                                  applicant seeks stay, recall and modification of order dated
                                  15.12.2023 passed by a Predecessor Bench of this court, whereby the
                                  subject property was „attached‟ towards satisfaction of the award
                                  decree; and since the subject property is situate outside the territorial
                                  jurisdiction of this court, precepts were directed to be issued under
                                  section 46 CPC in relation to the subject property. Furthermore, the
                                  applicant has also sought stay and setting-aside of Warrant of Sale of
                                  Property dated 18.01.2024 issued by the learned Civil Judge (Senior
                                  Division), Gurugram pursuant to the precepts so issued by the
                                  Predecessor Benches of this court.


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                               Page 3 of 44
                                                         APPLICANT'S SUBMISSIONS
                           8.     The applicant‟s case before this court may be summarized as follows :
                                  8.1.   The applicant claims that it is neither a judgment-debtor nor a
                                         garnishee nor is it in any way related to the judgment-debtors
                                         or garnishees in the present execution proceedings, which relate
                                         to the execution of a foreign arbitral award dated 29.04.2016.
                                         The applicant claims to be a „third-party‟, who has had nothing
                                         to do with the arbitral proceedings or with the arbitral award,
                                         which is being sought to be enforced as an award decree by
                                         way of the present proceedings.
                                  8.2.   The applicant claims that it purchased the subject property from
                                         Torus vide Sale Deed dated 02.08.2017.
                                  8.3.   The applicant further claims that regardless of the fact that
                                         Torus may be one amongst a „group of companies‟ and that
                                         may be held by some of the judgment-debtors, the fact is that
                                         Sale Deed dated 02.08.2017 was executed and the title to the
                                         subject property was transferred to the applicant prior to status-
                                         quo order dated 19.02.2018 having been passed in respect of
                                         the properties of the judgment-debtors or any other injunction
                                         having been issued in respect of the subject property. It is also
                                         the applicant‟s contention that the subject property was not part
                                         of any assurance extended by the judgment-debtors to this
                                         court, whereby the judgment-debtors had assured the court that
                                         their properties would be available for satisfaction of the award
                                         decree.



Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                              Page 4 of 44
                                       8.4.     The applicant points-out that Torus was not even a party to the
                                               present execution proceedings; and it was only vide order dated
                                               23.10.2018             passed   on   an   application   bearing    I.A.
                                               No.14551/2018 filed by the decree-holder that Torus came to
                                               be impleaded as a party-respondent in the matter for the first
                                               time. It is further pointed-out, that yet again, order dated
                                               23.10.2018         impleading the applicant as a party-respondent
                                               came to be passed much after the subject property had already
                                               been purchased by the applicant from Torus vide Sale Deed
                                               dated 02.08.2017.
                                      8.5.     The applicant claims that it was not aware that proceedings
                                               were being taken-out to enforce the award decree against the
                                               subject property till the Warrant of Sale came to be issued in
                                               respect of the subject property on 18.01.2024, which was the
                                               first time that the applicant learned of the attachment
                                               proceedings.
                           9.         In the above backdrop, the applicant contends that the judgment-
                                      debtors and the decree-holder have caused the following orders to be
                                      passed by this court in respect of the subject property which are
                                      wholly misconceived and illegal:
                                      9.1.     Order dated 22.03.2021 made on I.A. No. 660/2019, whereby
                                               this court attached1 the subject property for the first time;
                                      9.2.     Order dated 10.12.2021, whereby this court re-affirmed order
                                               dated 22.03.2021, proceeded to issue precepts to the learned

                           1
                               cf. para 3 of order dated 22.03.2021




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                        Page 5 of 44
                                                District Judge, Gurugram to attach 2 the subject property;
                                               proceed to sell the same and remit the sale proceeds to this
                                               court. It is pointed-out that order dated 10.12.2021 erroneously
                                               recorded that the subject property was owned by one M/s
                                               Meadows Buildtech Pvt. Ltd. („Meadows‟), which was not the
                                               case;
                                      9.3.     Order dated 20.10.2023, whereby this court extended order
                                               dated 10.12.2021 by another 03 months and erroneously
                                               recorded that the subject property was owned by Torus, which
                                               was again was not the case as of the date of that order;
                                      9.4.     Order dated 15.12.2023, whereby this court further extended
                                               order dated 10.12.2021 by another 03 months, again
                                               erroneously recording that the subject property was owned by
                                               Torus; and
                                      9.5.     Order dated 11.01.2024, passed by the learned Civil Judge,
                                               Senior Division, Gurugram, which order referred to order dated
                                               22.03.2021 passed by this court and proceeded to attach the
                                               subject property on the erroneous assumption that this court
                                               had "... ... already attached the properties in question... ..." by
                                               its order dated 22.03.2021. It is by this order that the learned
                                               Civil Judge proceeded to issue the warrant of sale in respect of
                                               the subject property.
                           10.        It is argued that, other grounds apart, this court had no power to attach
                                      or direct the sale of the subject property since the subject property is

                           2
                               cf. para 7of order dated 10.12.2021




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                      Page 6 of 44
                                   situate outside the territorial jurisdiction of this court; and at most,
                                  this court could have „transferred‟ the award decree for execution to
                                  the court of competent territorial jurisdiction where the subject
                                  property is located.
                           11.    Furthermore, it is argued that the learned Civil Judge, Gurugram has
                                  proceeded on the basis that the subject property already stood
                                  attached vide order dated 22.03.2021 passed by this court, which was
                                  not the case, since order dated 22.03.2021 was modified by judgment
                                  dated 30.01.2024 passed by a Division Bench of this court in which
                                  the Division Bench said the following :
                                                "12. Therefore, the appeal is disposed of, with the consent of
                                         counsel for the parties, with the following directions:
                                                 (i) The learned Single Judge will afford an opportunity to the
                                         contesting respondent, i.e. respondent No.1, to file a reply to the
                                         application preferred by the appellant. Mr. Nigam says he would
                                         require two (02) weeks.
                                                (ii) The application would be listed for directions before the
                                         learned Single Judge on Monday, i.e. 05.02.2024.
                                                 (iii) Till such time the application is not disposed of, the sale
                                         of the subject property will not be carried out.
                                                (iv) The appellant will also maintain status quo as to sale of
                                         the subject property. Also, the appellant will not create a long term
                                         lease qua the subject property, exceeding 30 years."

                           12.    In support of its claims and contentions, the applicant has drawn
                                  attention of this court to the following statutory framework :
                                  12.1. The applicant draws attention to the provision of section 47 of
                                         the A&C Act, as amended by Act 3 of 2016 with retrospective
                                         effect from 23.10.2015, to point-out that the explanation to



Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                         Page 7 of 44
                                          section 47 added by the said amendment provides, that within
                                         the meaning of that chapter, "Court" means :
                                                        "... ... the High Court having original jurisdiction to
                                                decide the questions forming the subject-matter of the
                                                arbitral award if the same had been the subject-matter of a
                                                suit on its original civil jurisdiction ... ..."

                                  12.2. It is argued that as a sequitur to the Explanation to section 47,
                                         execution proceedings in respect of a foreign award, like the
                                         award in question, are required to be instituted before the High
                                         Court having jurisdiction to execute such award, which
                                         jurisdiction this court lacks.
                                  12.3. It is further argued that a court executing a decree (or an award
                                         decree) cannot attach immoveable property situate outside its
                                         territorial jurisdiction; and the procedure for executing a decree
                                         against immoveable property situate outside the territorial
                                         jurisdiction of an executing court is contained in section 46 of
                                         the CPC, which reads as follows :
                                                        46. Precepts.--(1) Upon the application of the
                                                decree-holder the Court which passed the decree may,
                                                whenever it thinks fit, issue a precept to any other Court
                                                which would be competent to execute such decree to attach
                                                any property belonging to the judgment-debtor and specified
                                                in the precept.
                                                        (2) The Court to which a precept is sent shall
                                                proceed to attach the property in the manner prescribed in
                                                regard to the attachment of property in execution of a
                                                decree:
                                                       Provided that no attachment under a precept shall
                                                continue for more than two months unless the period of
                                                attachment is extended by an order of the Court which



Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                  Page 8 of 44
                                                 passed the decree or unless before the determination of such
                                                attachment the decree has been transferred to the Court by
                                                which the attachment has been made and the decree-holder
                                                has applied for an order for the sale of such property.

                                                                                             (emphasis supplied)
                                  12.4. It is submitted that where execution of a decree requires the
                                         sale of immovable property situate outside the local limits of
                                         the territorial jurisdiction of the court passing the decree, the
                                         court which passes the decree is required to transfer the decree
                                         for execution to another court which has territorial jurisdiction
                                         over the property in accordance with section 39 of the CPC,
                                         which reads as under :
                                                         39. Transfer of decree.--(1) The Court which passed
                                                a decree may, on the application of the decree-holder, send
                                                it for execution to another Court of competent jurisdiction,--
                                                               (a) if the person against whom the decree is
                                                       passed actually and voluntarily resides or carries on
                                                       business, or personally works for gain, within the
                                                       local limits of the jurisdiction of such other Court, or
                                                               (b) if such person has no property within the
                                                       local limits of the jurisdiction of the Court which
                                                       passed the decree sufficient to satisfy such decree
                                                       and has property within the local limits of the
                                                       jurisdiction of such other Court, or
                                                               (c) if the decree directs the sale or delivery of
                                                       immovable property situate outside the local limits
                                                       of the jurisdiction of the Court which passed it, or
                                                               (d) if the Court which passed the decree
                                                       considers for any other reason, which it shall record
                                                       in writing, that the decree should be executed by such
                                                       other Court.




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                       Page 9 of 44
                                                       (2) The Court which passed a decree may of its own
                                                motion send it for execution to any subordinate court of
                                                competent jurisdiction.
                                                       (3) For the purposes of this section, a Court shall be
                                                deemed to be a court of competent jurisdiction if, at the time
                                                of making the application for the transfer of decree to it,
                                                such Court would have jurisdiction to try the suit in which
                                                such decree was passed.
                                                        (4) Nothing in this section shall be deemed to
                                                authorise the Court which passed a decree to execute such
                                                decree against any person or property outside the local
                                                limits of its jurisdiction.

                                                                                            (emphasis supplied)
                                  12.5. It is pointed-out that section 39(4) CPC was introduced vide
                                         Act 22 of 2002 with effect from 01.07.2002, to obviate any
                                         doubt as to the power of a court to execute a decree against
                                         property situate outside its territorial jurisdiction and settles the
                                         proposition that nothing in section 39 authorises a court to
                                         execute a decree against a property situate outside the local
                                         limits of its territorial jurisdiction.
                                  12.6. It is argued that if a court cannot execute a decree against
                                         immoveable property situate outside its territorial jurisdiction,
                                         such court also cannot pass orders of attachment in respect of
                                         such property. It is submitted that the law provides a procedure
                                         for attaching immovable property, which is contained in Order
                                         XXI Rule 54 of the CPC, which reads as follows :
                                                       54. Attachment of immovable property.--(1) Where
                                                the property is immovable, the attachment shall be made by
                                                an order prohibiting the judgment-debtor from transferring




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                    Page 10 of 44
                                                     or charging the property in any way, and all persons from
                                                    taking any benefit from such transfer or charge.
                                                             (1-A) The order shall also require the judgment-
                                                    debtor to attend Court on a specified date to take notice of
                                                    the date to be fixed for settling the terms of the proclamation
                                                    of sale.
                                                            (2) The order shall be proclaimed at some place on
                                                    or adjacent to such property by beat of drum or other
                                                    customary mode, and a copy of the order shall be affixed on
                                                    a conspicuous part of the property and then upon a
                                                    conspicuous part of the court house, and also, where the
                                                    property is land paying revenue to the Government, in the
                                                    office of the Collector of the district in which the land is
                                                    situate and, where the property is land situate in a village,
                                                    also in the office of the Gram Panchayat, if any, having
                                                    jurisdiction over that village.

                                                                                                 (emphasis supplied)
                           13.       In support of its challenge to attachment of the subject property, the
                                     applicant has cited the following judicial precedents :
                                     13.1. Citibank vs. Indo-American Electricals Ltd.,3 which interprets
                                            section 39 of the CPC to hold that where immovable property
                                            sought to be attached in execution of a decree is situate outside
                                            the territorial jurisdiction of the court which passed the decree,
                                            that court cannot attach such property but must transfer the
                                            decree to the court within whose territorial limits the property is
                                            situate. This judgment further clarifies that the word „may‟
                                            appearing in section 39 is not intended to vest in the court any
                                            discretion to either execute the decree itself or to transfer it to

                           3
                               1980 SCC OnLine Del 167




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                         Page 11 of 44
                                           another court; and the proper course available to the court is to
                                          issue a transfer certificate to a court within the territorial
                                          jurisdiction of which the property is situate;4
                                  13.2. Karam Chand vs. Harwinder Singh,5 which held that a precept
                                          issued under section 46 of the CPC is merely a request by an
                                          executing court to another court to initiate execution
                                          proceedings; and on receiving a precept the transferee court is
                                          required to attach the property that is subject matter of the
                                          precept. It is argued that this judgment lays down that upon
                                          receiving a precept, a transferee court hasto attach the property
                                          in respect of which the precept has been received; and that
                                          attachment remains in force for a period of 02 months only,
                                          unless extended by the court which had passed the decree, as
                                          provided in section 46. It is submitted that after a decree is
                                          transferred, the decree-holder is required to file a formal
                                          execution petition in the transferee court seeking attachment
                                          and sale of a property situate within the territorial jurisdiction
                                          of the transferee court;
                                  13.3. Mohit Bhargava vs. Bharat Bhushan Bhargava & Ors.,6 to
                                          argue that section 42 of the CPC provides that a transferee
                                          court has the same powers for executing a decree as if it had
                                          passed the decree itself, so long as the execution is confined to
                                          an asset within its own territorial jurisdiction. It is further

                           4
                             Citibank at para 7
                           5
                             2013SCC OnLine Del 3506
                           6
                             (2007) 4 SCC 795




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                              Page 12 of 44
                                             submitted that the earlier conflict of views between various
                                            courts as to whether it was discretionary on the part of an
                                            executing court to proceed to execute its decree against
                                            properties outside its territorial jurisdiction or to send the
                                            decree for execution to the court of competent territorial
                                            jurisdiction, has been addressed by the Act 22 of 2002 with
                                            effect from 01.07.2002. It is pointed-out that the Legislature
                                            adopting a clear position that nothing in section 39 of the CPC
                                            would be deemed to authorise the court to proceed with
                                            execution of its decree against persons or properties situate
                                            outside the local limits of its territorial jurisdiction, leaving the
                                            court that passed the decree with no discretion in that regard
                                            except to transfer the decree for execution to a court of
                                            competent territorial jurisdiction;
                                    13.4. Shaba Yeshwant Naik vs. Vinodkumar Gosalia & Ors., 7 to
                                            submit that in this case the Bombay High Court has held that a
                                            court cannot attach immoveable property which is outside its
                                            territorial jurisdiction, and such attachment order, if passed,
                                            would be null-and-void and would not affect the rights of a
                                            purchaser of such property. It is pointed-out that the court has
                                            held that having territorial jurisdiction is a condition precedent
                                            to a court executing a decree; and that the court has further
                                            clarified that if the word „may‟ appearing in section 39 CPC
                                            was intended to confer any discretion on the court passing a

                           7
                               1984 SCC OnLine Bom 133




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                  Page 13 of 44
                                             decree to transfer or not to transfer a decree for execution
                                            against     immoveable     properties    outside    its   territorial
                                            jurisdiction, then there was no necessity to make any provision
                                            for transfer a decree to another court for execution. It is
                                            submitted that the Bombay High Court has ruled that the use of
                                            the word „may‟ in section 39 CPC only signifies, that to prevent
                                            abuse of the remedy, a court has judicial discretion whether to
                                            send the decree for execution to another court or not to send it
                                            but the court has no discretion to execute the decree itself
                                            against immoveable property situate outside its territorial
                                            jurisdiction;
                                     13.5. Rampalli Ramachandrudu vs. Sait Bakraj Gulabchand Firm
                                            & Ors.,8 to submit that a precept issued under section 46 of the
                                            CPC is not a step in the execution proceedings but is merely a
                                            step taken to facilitate execution of a decree. It is submitted that
                                            even if a precept has been issued, the decree-holder must still
                                            apply to the court which passed the decree for transferring the
                                            decree to a court having territorial jurisdiction; and thereafter,
                                            the decree-holder is required to file an application under Order
                                            21 Rule 1 CPC before the court to which the precept has been
                                            directed for appropriate orders. It is accordingly argued, that
                                            since in the present case, none of the aforesaid steps have been
                                            taken by the decree-holder, the attachment of the subject
                                            property and issuance of a sale proclamation in respect thereof

                           8
                               1952 SCC OnLine Mad 37




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                  Page 14 of 44
                                               are wholly without jurisdiction, illegal and of no effect or
                                              consequence whatsoever.
                           14.       The applicant has accordingly submitted that this court could not have
                                     entertained a plea seeking attachment of the subject property, since
                                     the property is situate outside its territorial jurisdiction; orders dated
                                     10.12.2021, 20.10.2023 and 15.12.2023 issuing a precept and
                                     directing attachment and sale of the subject property are required to
                                     be set-aside since they were passed without jurisdiction.
                           15.       To summarize therefore, the applicant‟s arguments are :
                                     15.1. That this court has no jurisdiction to execute the award decree
                                              against the subject property, since the property is situate outside
                                              the territorial jurisdiction of this court;9
                                     15.2. That by reason of lack of jurisdiction, this court had no power
                                              to issue any precept or direction to the learned Civil Judge,
                                              Gurugram to attach the subject property or to proceed with sale
                                              thereof;10
                                     15.3. That a precept or a direction for attachment of immovable
                                              property is in any case valid only for 02 months from the date
                                              of issuance, unless extended by the court issuing it
                                              subsequently, which has not been done in the present case;
                                     15.4. That the decree-holder has neither sought transfer of the decree
                                              for execution from this court to the court of competent
                                              territorial jurisdiction; nor has it moved any execution petition


                           9
                               section 39 & Order 21 Rule 54 CPC read with section 47 of the A&C Act
                           10
                                section 46 CPC




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                   Page 15 of 44
                                          before the learned Civil Judge, Gurugram for attachment and/or
                                         sale of the subject property; and
                                  15.5. That the learned Civil Judge, Gurugram has proceed to pass
                                         order dated 11.01.2024 on the erroneous assumption that this
                                         court had already attached the subject property vide order dated
                                         22.03.2021; and has issued a sale proclamation on that same
                                         erroneous basis.
                           16.    It is accordingly submitted that orders dated 22.03.2021, 10.12.2021,
                                  20.10.2023 and 15.12.2023 passed by this court in the present
                                  proceedings deserve to be recalled and set-aside.
                                                  DECREE-HOLDER'S SUBMISSIONS
                           17.    On the other hand, the decree-holder/Daiichi Sankyo Company
                                  Limited has sought dismissal of the application, based on the
                                  following principal submissions :
                                  17.1. It is submitted on behalf of the decree-holder that the transfer
                                         of the subject property in favour of the applicant is part of the
                                         judgment-debtors‟ efforts to prevent sale of assets that the
                                         judgment-debtors own and/or control; and that it is another step
                                         by the judgment-debtors to defeat execution of the award
                                         decree. It is submitted that the applicant - M/s One Qube
                                         Realtors Pvt. Ltd. (formally known as M/s Ashkit Properties
                                         Ltd.) - has purchased the subject property from M/s Torus
                                         Buildcon Private Limited vide sale deed dated 02.08.2017
                                         purportedly for a sum of Rs. 126 crores, which is a gross
                                         undervaluation of the property. Furthermore, it is contended
                                         that 100% shareholding of M/s One Qube Realtors Pvt. Ltd.


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                            Page 16 of 44
                                          was earlier held by M/s Indiabulls Real Estate Ltd.; and 100%
                                         shareholding of M/s Indiabulls Real Estate Ltd. has
                                         subsequently been transferred to entities controlled by the
                                         Blackstone Group Inc. in September 2019.
                                  17.2. It is pointed-out that the foreign arbitral award that is sought to
                                         be enforced by way of the present execution proceedings dates
                                         back to 29.04.2016;the award has long attained finality; and the
                                         execution proceedings have been pending since 2016. It is
                                         submitted that the decretal amount initially claimed in
                                         execution was about Rs. 3,500 crores; and in or around 2016-17
                                         the judgment-debtors, specifically judgment-debtors Nos.1 and
                                         6, possessed substantial net-worth including significant
                                         shareholding in the two main judgment-debtor entities, which
                                         was estimated to be over Rs.10,000 crores; and that therefore,
                                         judgment-debtors No.1 and 6 had sufficient assets to satisfy the
                                         award decree at the time when the present execution
                                         proceedings were instituted.
                                  17.3. It is submitted however, that to forestalland evade passing of
                                         any attachment or injunction orders in respect of their assets
                                         and properties, judgment-debtors No.1 and 6 extended 06
                                         „assurances‟ to this court, based on which assurances this court
                                         exercised forbearance, and no attachment or injunction orders
                                         were passed. The assurances that were extended by judgment-
                                         debtors Nos. 1 and 6 are the following :
                                         17.3.1. 1st Assurance : Letter dated 24.05.2016 issued by
                                                learned counsel for the decree-holder recorded the oral


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                             Page 17 of 44
                                                 assurance extended by learned senior counsel for the
                                                judgment-debtors to the court at the hearing on
                                                24.05.2016 that the interests of the decree-holder would
                                                be protected, and an undertaking was given by learned
                                                senior counsel for the judgment-debtors that they would
                                                ensure that the decretal sum would always remain
                                                available towards satisfaction of the award decree.
                                                Though this assurance was not recorded in order dated
                                                24.05.2016, it was made in the course of the present
                                                proceedings by learned senior counsel appearing on
                                                behalf of the judgment-debtors on that date while the
                                                court was considering I.A. No. 6558/2016;
                                         17.3.2. 2nd Assurance : learned senior counsel appearing on
                                                behalf of the judgment-debtors extended another
                                                assurance stating that their clients are not selling their
                                                assets to any third-parties; and this came to be recorded
                                                in order dated 22.08.2016 in the present proceedings;
                                         17.3.3. 3rd Assurance : then again, learned senior counsel who
                                                was appearing for the judgment-debtors reiterated the
                                                assurance recorded in letter dated 24.05.2016; and the
                                                reiteration was recorded in order dated 23.01.2017 in the
                                                present proceedings;
                                         17.3.4. 4th Assurance : going a step further, it came to be
                                                recorded in order dated 06.03.2017, that the learned
                                                senior counsel appearing for the judgment-debtors had
                                                assured the court that the judgment-debtors would seek


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                            Page 18 of 44
                                                 permission from this court before changing the status of
                                                any unencumbered assets as disclosed by M/s Oscar
                                                Investments Limited („OIL‟) and M/s RHC Holding
                                                Private Limited („RHC‟), which companies were also
                                                judgment-debtors;
                                         17.3.5. 5th Assurance : as recorded in order dated 19.06.2017,
                                                learned senior counsel appearing on behalf of OIL and
                                                RHC extended a further assurance that none of the assets
                                                of the said companies would be encumbered, nor would
                                                they alter the shareholding of the said companies;
                                         17.3.6. 6th Assurance : as recorded in order dated 21.06.2017,
                                                learned senior counsel appearing on behalf of OIL and
                                                RHC further assured the court that notwithstanding any
                                                transaction, OIL and RHC would maintain between them
                                                an amount equivalent to the decretal amount, by way of
                                                assets available to the decree-holder.
                                  17.4. It has been pointed-out on behalf of the decree-holder that the
                                         1st, 2nd, and 3rd assurances referred-to above were general
                                         assurances made on behalf of judgment-debtors Nos. 1 and 6 in
                                         relation to their entire estate covering all their movable and
                                         immovable assets; and the 4th, 5th, and 6th assurances related
                                         to the movable assets and interests of judgment-debtors Nos. 1
                                         and 6 in OIL and RHC.
                                  17.5. It is pointed-out that the aforesaid 06 assurances came to be
                                         recorded in judgment dated 24.04.2023 made by this court, in
                                         which, while dealing with an application seeking withdrawal of


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                            Page 19 of 44
                                               funds which were remitted to this court, it was recorded that the
                                              undertakings were taken on board to ensure that the liabilities
                                              on the part of the judgment-debtors flowing from the arbitral
                                              award were met.11
                                      17.6. Thereafter the matter went before the Supreme Court; and
                                              while dealing with the issue of contempt of court committed by
                                              the judgment-debtors vidé its judgment dated 15.11.2019 the
                                              Supreme Court noted as follows :
                                                              "43.We would, therefore, not read the orders of this
                                                       Court in isolation but along with the five solemn assurances
                                                       and undertakings given before the High Court. Directions
                                                       given by this Court and the orders passed were in light of the
                                                       fact that the contemnors always projected that the said
                                                       assurances and undertakings were binding and adhered."

                                                                                                   (emphasis supplied)
                                      17.7. It is contended on behalf of the decree-holder that in
                                              contemptuous disregard and violation of the 06 assurances
                                              extended to this court, as noted by the Supreme Court in its
                                              judgment dated 15.11.2019, the judgment-debtors proceeded to
                                              deplete their assets in various companies, which compelled the
                                              decree-holder          to    commission    KPMG       to    examine       the
                                              shareholding and cross-shareholding of the judgment-debtors in
                                              various companies in order to trace their assets in various
                                              downstream companies. Pursuant thereto KPMG rendered
                                              report dated October 2018, tracing-out the web of companies
                                              controlled by judgment-debtors Nos. 1 and 6 through their
                           11
                                cf. para 68 of judgment dated 24.04.2023




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                           Page 20 of 44
                                          private limited company M/s Shimal Healthcare Private Ltd.;
                                         and it transpired that Torus was only the alter-ego of judgment-
                                         debtors Nos. 1 and 6.
                                  17.8. Subsequently, the decree-holder preferred I.A. No.14551/2018
                                         in the present proceedings, placing before this court the
                                         complete report prepared by KPMG; and being persuaded that
                                         judgment-debtors Nos. 1 and 6 were depleting their assets, this
                                         court passed order dated 17.12.2018 restraining judgment-
                                         debtors Nos. 1 and 6 and all entities mentioned in that
                                         application, including Torus, from alienating any of their
                                         assets. Explaining the discrepancy in order dated 17.12.2018
                                         however, learned senior counsel for the decree-holder has
                                         submitted that, erroneously, in the said order M/s Torus
                                         Buildcon Private Limited came to be mentioned as M/s.
                                         Meadows Buildtech Pvt. Ltd.
                                  17.9. Substantiating their submission that Torus is nothing but the
                                         alter-ego of the judgment-debtors, the decree-holder points-out
                                         that this fact stands admitted by judgment-debtors Nos. 1 and 6
                                         in the following documents :
                                         17.9.1. In order dated 22.03.2021 it is recorded that judgment-
                                                debtors Nos. 1 and 6 admit that Torus is their group
                                                company;
                                         17.9.2. In proceedings relating to M/s Fortis Healthcare
                                                Limited („FHL‟), in order dated 19.04.2022 passed by
                                                the Securities & Exchange Board of India („SEBI‟) under
                                                section 11 of the Securities & Exchange Board of India


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                           Page 21 of 44
                                                         Act, 1992 („SEBI Act‟), Torus is described as an
                                                        „intermediate conduit entity‟, which was controlled by
                                                        the judgment-debtors, which order has not been
                                                        challenged by the judgment-debtors.
                                              17.9.3. In proceedings relating to M/s Religare Enterprises
                                                        Limited („REL‟), in order dated 31.10.2022 passed by
                                                        the SEBI under section 15 of the SEBI Act, Torus has
                                                        been described as a „conduit entity‟ that "... ...was part
                                                        of an elaborate scheme of diversion and misutilisation of
                                                        funds... ...", which order has again not been challenged.
                                              17.9.4. In judgment dated 24.04.2023, which also relies upon
                                                        the aforesaid SEBI orders, this court has observed that
                                                        "... ... SEBI also holds that MMS and SMS constituted
                                                        the controlling mind and will of these related entities...
                                                        ..." 12 ; MMS and SMS being a reference to judgment-
                                                        debtor No.1 and judgment-debtor No.6 respectively.
                           18.        In response to the legal objections raised by the applicant, the decree-
                                      holder has responded as follows :
                                      18.1. The decree-holder argues that this court has territorial
                                              jurisdiction to pass orders for attachment and sale of the subject
                                              property, seeking to support that submission on the following
                                              basis :
                                              18.1.1. It is submitted that where the properties of a judgment-
                                                        debtor are situate in different territorial jurisdictions,

                           12
                                cf. para 65




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                    Page 22 of 44
                                                     concurrent execution is permissible in exceptional
                                                    circumstances; and in such situation, the court which
                                                    passed the decree, namely, in the present case this court,
                                                    retains control over the execution proceedings. Attention
                                                    in this behalf is drawn to the judgments in Saroda
                                                    Prosaud Mullick vs. Luchmeeput Sing Doogur 13 and
                                                    Maha Raja of Bobbili vs. Rajah Narasaraju Peda
                                                    Baliara Simhulu Bahadur Garu & Anr.14
                                           18.1.2. Relying on a Full Bench decision of the Patna High
                                                    Court in Radheyshyam vs. Devendra, 15 it is submitted
                                                    that even otherwise, where a decree is transferred for
                                                    execution to another court, the "... ... transferor Court
                                                    retains jurisdiction to execute the decree except to the
                                                    extent that jurisdiction to execute the decree has been
                                                    given to the transferee Court."16
                                   18.2. Most importantly, it is argued that in the present case, vide
                                           judgment dated 22.09.2022 passed in Daiichi Sankyo Co. Ltd.
                                           vs. Oscar Investments Ltd. & Ors.,17 the Supreme Court has
                                           placed several assets and properties situate in different
                                           territorial jurisdictions for disposal before this court; and
                                           though the decree-holder is simultaneously pursuing execution


                           13
                              1872 SCC OnLine PC 8
                           14
                              1916 SCC OnLine PC 45
                           15
                              1951 SCC OnLine Pat 89
                           16
                              cf. page 83 of Radheyshyam
                           17
                              (2023) 7 SCC 641




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                Page 23 of 44
                                          proceedings in multiple jurisdictions in India, this court
                                         continues to remain in-seisin of the matter.
                                  18.3. It is accordingly submitted that in this case, the decree-holder
                                         has been permitted        to pursue simultaneous        execution
                                         proceedings in different territorial jurisdictions, and yet, this
                                         court is clothed with the power to issue precepts (under section
                                         46 of the CPC) to ensure that the assets situate outside its
                                         territorial jurisdiction are attached; and this court does cease to
                                         be in-seisin of the present execution proceedings merely
                                         because limited execution proceedings are taking place
                                         simultaneously in other territorial jurisdictions.
                                  18.4. It is submitted that it must not be ignored, that as of date, the
                                         judgment-debtors owe about Rs. 5000 crores to the decree-
                                         holder under the award decree, whereas the decretal-holder has
                                         so far recovered less than Rs.100 crores.
                                  18.5. Insofar as the 06 assurances extended by the judgment-debtors
                                         are concerned, it is submitted that these assurances may be
                                         broadly divided into 02 parts : (i) the first set of 03 assurances,
                                         which covered the movable and immovable assets of judgment-
                                         debtors No.1 and 6; and (ii) the second set of 03 assurances
                                         which covered the shareholding of judgment-debtors Nos.1 and
                                         6 in two listed companies namely OIL and RHC.
                                  18.6. It is argued that it is now settled, that the corporate veil cannot
                                         be used to commit illegalities or to defraud people, and it has
                                         been held by the Supreme Court in Delhi Development




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                             Page 24 of 44
                                          Authority vs. Skipper Construction Co. (P) Ltd. &Anr.18 that
                                         "... ... The fact that Tejwant Singh and members of his family
                                         have created several corporate bodies does not prevent this
                                         Court from treating all of them as one entity belonging to and
                                         controlled by Tejwant Singh and family if it is found that these
                                         corporate bodies are merely cloaks behind which lurks Tejwant
                                         Singh and/or members of his family and that the device of
                                         incorporation was really a ploy adopted for committing
                                         illegalities and/or to defraud people."
                                  18.7. Reference was also drawn in this behalf to the ruling of the
                                         Bombay High Court in Bhatia Industries & Infrastructure
                                         Ltd. vs. Asian Natural Resources (India) Ltd. & Anr.,19 where
                                         it has been held that corporate veil can be pierced in execution
                                         proceedings and the court may examine whether corporate
                                         bodies are mere cloaks to conceal the actual individual.20
                                  18.8. It is submitted, that in fact in the present case, it stands
                                         admitted that Torus is the alter-ego of judgment-debtors Nos.1
                                         and 6; and despite the solemn assurances and undertakings
                                         extended by the said judgment-debtors to this court, they have
                                         dissipated their assets in order to defeat the award decree.
                                  18.9. It is reiterated that formal orders of attachment or sequestration
                                         were not passed by this court to protect the decree-holder based
                                         only on the assurances and undertakings offered by the

                           18
                              (1996) 4 SCC 622
                           19
                              2016 SCC OnLine Bom 10695
                           20
                              cf. paras 19 & 20




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                             Page 25 of 44
                                          judgment-debtors. It is pointed-out that the assurances and
                                         undertakings offered by the judgment-debtors were in relation
                                         to their entire asset base and therefore apply without
                                         restriction or qualification, including to the assets of „Torus‟.
                                  18.10. Besides, it is argued that Torus itself is also bound by the
                                         assurances and undertakings in another manner, namely that in
                                         affidavit dated 14.03.2017 filed by judgment-debtor No.14
                                         (OIL) and judgment-debtor No.19 (RHC) they have represented
                                         that the debt of Rs.126 crore owed by Torus to OIL and RHC
                                         was an unencumbered asset, which was available in favour of
                                         the decree-holder. It is submitted that this sum of Rs. 126
                                         crores is also the sale consideration, as declared by Torus, for
                                         which the subject property was sold by Torus to One Qube vide
                                         sale deed dated 02.08.2017, alluding to a collusive transaction.
                                  18.11. The argument on behalf of the decree-holder therefore is, that
                                         since the subject property was part of the assurances and
                                         undertakings extended by the judgement-debtors to this court,
                                         the sale consideration received by Torus from One Qube under
                                         sale deed dated 02.08.2017, namely the sum of Rs. 126 crores,
                                         would also be covered by the assurances and undertakings. It is
                                         pointed-out that the status of the subject property could not
                                         have been altered or changed without the prior permission of
                                         the court in view of order dated 06.03.2017. Further, it is
                                         submitted that since the subject property was the only tangible
                                         asset of Torus and was covered by undertaking dated




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                              Page 26 of 44
                                          06.03.2017 given by the judgment-debtors, it could not have
                                         been alienated without prior permission of this court.
                           19.    Other things apart, the decree-holder has also challenged the bona-
                                  fidés of the applicant; and has disputed its claim that merely because
                                  it is part of the well-known financial entity called the Blackstone
                                  Group, the applicant is a bona-fidé purchaser of the subject property.
                                  The decree-holder has challenged the bona fidés of the applicant on
                                  the following basis :
                                  19.1. That sale deed dated 02.08.2017, by which the applicant
                                         acquired the subject property, was executed at a time when
                                         100% shareholding of the applicant was owned by M/s
                                         Indiabulls Real Estate Limited („IREL‟), which company was
                                         fully aware of the pendency of the execution proceedings
                                         concerning the judgment-debtors and was also aware of the fact
                                         that Torus was the alter-ego of judgment-debtors Nos.1 and 6.
                                         For this reason, the applicant‟s contention that 100% of its
                                         shareholding is now owned by the Blackstone Group, which
                                         (latter) entity was not aware of any undertakings or assurances
                                         extended by the judgment-debtors, is nothing but a ruse; and
                                         the correct position is that the Blackstone Group became 100%
                                         shareholder of the applicant only in September 2019, i.e., much
                                         after sale deed dated 02.08.2017 had been executed. It is further
                                         pointed-out that notwithstanding the change in the shareholding
                                         of the applicant, it is the applicant that is seeking to protect the
                                         subject property from attachment and sale based on its title,




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                              Page 27 of 44
                                          while at the same time hiding behind a façade of the Blackstone
                                         Group.
                                  19.2. To substantiate the submission that IREL was fully aware of
                                         the execution proceedings concerning the judgment-debtors, as
                                         also of the fact that Torus was the alter-ego of judgment-
                                         debtors Nos.1 and 6, the decree-holder points to the following
                                         circumstances :
                                         19.2.1. IREL, which was at the relevant time a 100%
                                                shareholder of One Qube, is part of the Indiabulls Group;
                                                and another company of that group, viz. Indiabulls
                                                Housing Finance Limited („IHFL‟) had filed EA
                                                No.1132/2019 and EA No. 885/2019 in the present
                                                proceedings seeking modification of status-quo order
                                                dated 17.12.2018, by which order the subject property
                                                had been injuncted from alienation. It is accordingly
                                                contended that the Indiabulls Group was fully aware of
                                                the status-quo order and about the pendency of the
                                                present proceedings.
                                         19.2.2. In its pleadings, IHFL has acknowledged that Torus was
                                                wholly owned and controlled by judgment-debtors Nos.
                                                1 and 6 by stating that "The Respondent No. 28 submits
                                                in the ordinary course of business from time to time,
                                                IHFL had granted loans to RHC Holdings Pvt. Ltd., R.S.
                                                Infrastructure Pvt. Ltd., and Torus Buildcon Pvt. Ltd., all
                                                entities which are controlled by Malvinder Mohan Singh
                                                and Shivender Mohan Singh (ex-promoters of Fortis


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                             Page 28 of 44
                                                        Healthcare Limited). IHFL had in total extended loan
                                                       facilities for an amount of Rs. 1386 crores to these
                                                       entities."
                                      19.3. In its judgment dated 15.11.2019, arising from the contempt
                                              proceedings instituted against the judgment-debtors, the
                                              Supreme Court has found that IHFL was made aware of the
                                              pending execution proceedings on 16.08.2017. 21 The decree-
                                              holder further contends that sale deed dated 02.08.2017 is
                                              riddled with inconsistencies, which show the collusion between
                                              the applicant and the judgment-debtors for the following
                                              reasons :
                                              19.3.1. The applicant‟s then group company, viz. IHFL, had
                                                       extended loans to companies owned and controlled by
                                                       the judgment-debtors, including to Torus, in the
                                                       cumulative sum of about Rs.1386 crores; and the subject
                                                       property was offered as collateral against such loans.
                                                       However, despite IHFL having a registered charge over
                                                       the subject property, with an outstanding amount of
                                                       Rs.616 crores recoverable from the judgment-debtors,
                                                       IHFL permitted One Qube, one of its sister companies, to
                                                       execute a sale-deed which narrates that the subject
                                                       property is free from all encumbrances.
                                              19.3.2. The subject property was purchased by Torus in 2008
                                                       for Rs.101 crores but was sold by Torus to the applicant

                           21
                                cf. para 22 of judgment dated 15.11.2019




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                 Page 29 of 44
                                                      in 2017, i.e. about 09 years later, only for Rs.126 crores,
                                                     which      is   evidently   a   highly   discounted   price.
                                                     Furthermore, the subject property came to be transferred
                                                     to the Blackstone Group in 2019 as part of sale of an
                                                     „enterprise‟ comprising 03 properties, for an aggregate
                                                     enterprise value of about Rs.3100 crores, but the sale
                                                     price of the subject property individually is declared only
                                                     as Rs.126 crore, which is evidently too small a
                                                     proportionate value for the subject property.
                           20.       The decree-holder has further argued that the existence of sale deed
                                     dated 02.08.2017 cannot come in the way of the present execution
                                     proceedings, since that sale-deed is either void or voidable, or in the
                                     alternative, it must be ignored. The decree-holder explains this
                                     submission in the following manner:
                                     20.1. It is argued that any rights or claims arising from an act that
                                             violates an undertaking furnished to court, viz., a contemptuous
                                             act, cannot be legally recognized; and since sale-deed dated
                                             02.08.2017 was executed in breach of multiple assurances
                                             offered by the judgment-debtors to this court, the document is
                                             void in law. In support of this submission, reliance has been
                                             placed on the decision of the Supreme Court in Balwantbhai
                                             Somabhai Bhandari vs. Hiralal Somabhai Contractor 22 and




                           22
                                2023 SCC OnLine SC 1139, paras 69 & 72-73




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                  Page 30 of 44
                                               Vidur Impex and Traders Pvt. Ltd. & Ors. vs. Tosh
                                              Apartments Pvt. Ltd. & Ors.23
                                     20.2. Pressing its alternate argument that the sale deed is voidable,
                                              the decree-holder has drawn attention to the provisions of
                                              section 53 of the Transfer of Property Act, 1882 („TPA‟),
                                              which reads as under :
                                                             53. Fraudulent transfer.--(1) Every transfer of
                                                      immoveable property made with intent to defeat or delay the
                                                      creditors of the transferor shall be voidable at the option of
                                                      any creditor so defeated or delayed.
                                                              Nothing in this sub-section shall impair the rights of
                                                      a transferee in good faith and for consideration.
                                                              Nothing in this sub-section shall affect any law for
                                                      the time being in force relating to insolvency.
                                                              A suit instituted by a creditor (which term includes a
                                                      decree-holder whether he has or has not applied for
                                                      execution of his decree) to avoid transfer on the ground that
                                                      it has been made with intent to defeat or delay the creditors
                                                      of the transferor, shall be instituted on behalf of, or for the
                                                      benefit of, all the creditors.
                                                              (2) Every transfer of immoveable property made
                                                      without consideration with intent to defraud a subsequent
                                                      transferee shall be voidable at the option of such transferee.
                                                              For the purposes of this sub-section, no transfer
                                                      made without consideration shall be deemed to have been
                                                      made with intent to defraud by reason only that a subsequent
                                                      transfer for consideration was made.

                                                      It is argued that section 53 of the TPA gives to a creditor
                                              the right to challenge a transaction as voidable if the creditor

                           23
                                (2012) 8 SCC 384, para 42




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                           Page 31 of 44
                                              can show that the transaction was premised on an intent to
                                             defeat the creditor. It is contended that though section 53
                                             allows the transferee to raise a defense of „good-faith‟ and
                                             „consideration‟ and formally envisages that a suit be filed by a
                                             creditor, this position stands inverted when section 53 is
                                             applied to execution proceedings. It has been argued that
                                             section 53 TPA can be taken as a defence by a decree-holder in
                                             response to an application filed by a judgment-debtor under
                                             Order XXI Rule 58 CPC, as has been held by the Karnataka
                                             High Court in S.K. Gangadhara vs. Ramachandra. 24 The
                                             decree-holder has further argued that the transaction comprised
                                             in sale deed dated 02.08.2017 was a device to defeat the decree-
                                             holder‟s claim to the subject property, which is also evident
                                             from the subsequent admission of the concerned parties, as well
                                             as from the findings recorded by SEBI in its orders dated
                                             19.04.2022 and 31.10.2022 referred-to above, where the SEBI
                                             has concluded that Torus was an artifice and device used by the
                                             judgment-debtors as an "intermediate conduit entity" and as
                                             part of an elaborate scheme of diversion and mis-utilisation of
                                             funds.
                                     20.3. Lastly, the decree-holder has contended that sale deed dated
                                             02.08.2017 may be ignored by this court based on the doctrine
                                             of lis pendens, viz., the fact that the sale deed was executed
                                             during the pendency of the present proceedings. It is argued

                           24
                                (2015) 3 KCCR 2449, paras14-16




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                               Page 32 of 44
                                              that the defence of being a bona-fidé purchaser is not available
                                             to the applicant since the doctrine of bona-fidé purchaser is not
                                             a defence to lis pendens. It is explained that section 19(b) of the
                                             Specific Relief Act, 1963 („Specific Relief Act‟) which
                                             contemplates that a plea for specific performance of a contract
                                             is not tenable against a purchaser who has purchased a property
                                             bona-fidé, for valuable consideration, and without notice of the
                                             encumbrance on the property, only comes into effect prior to
                                             initiation of litigation; but after commencement of litigation,
                                             the concept of lis pendens under section 52 TPA applies. It is
                                             argued that the alienation of immovable property pendente lite
                                             is to be ignored by the court and it is immaterial whether the
                                             alienee had notice of pending litigation or otherwise. The
                                             decree-holder has sought to support this submission based on
                                             the decisions in Guruswamy Nadar vs. P Lakshmi Amma.25
                                             and Ram Peary & Ors. vs. Gauri & Ors.26
                           21.       The last argument proffered by the decree-holder is that the link
                                     between the applicant/One Qube, IREL and IHFL is clear - 100%
                                     shareholding of One Qube was owned by IREL, which is a group
                                     company of IHFL. One Qube came to be sold to the Blackstone
                                     Group only in 2019, and therefore in 2017, when the sale-deed was
                                     executed, One Qube was part of the Indiabulls Group of companies.




                           25
                                (2008) 5 SCC 796
                           26
                                AIR 1978 All 318




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                 Page 33 of 44
                            22.    The Indiabulls Group, in particular IHFL and IREL, had knowledge
                                  of the passing of the arbitral award, since OIL and RHC had made the
                                  requisite disclosures in that behalf to the Bombay Stock Exchange
                                  way back on 04.05.2016; and at the very least, IHFL definitely had
                                  knowledge of the matter as of 16.08.2017, since in its judgment dated
                                  15.11.2019 the Supreme Court has recorded to the effect that IHFL
                                  had been informed of the execution proceedings.
                           23.    The decree-holder therefore argues, that from the facts and
                                  circumstances of the case and from the run of events, it is evident that
                                  the sale of the subject property by Torus (the alter-ego of judgment-
                                  debtors Nos.1 and 6) to One Qube (a group company of the Indiabulls
                                  group) was an act on the part of the judgment-debtors to dissipate
                                  their assets in order to defeat the award decree, despite repeated
                                  assurances and undertakings extended to this court, as also despite the
                                  orders and directions contained in Supreme Court orders dated
                                  15.11.2019 and 22.09.2022 in contempt proceedings initiated against
                                  the judgment-debtors.
                           24.    In the circumstances, it is prayed that the application under
                                  consideration be dismissed; the subject property be attached and sold
                                  in execution of the award decree through the agency of the court of
                                  competent territorial jurisdiction.
                                                       DISCUSSION & CONCLUSIONS
                           25.    Though, learned senior counsel appearing for the parties have made
                                  elaborate submissions in support of their respective contentions, upon
                                  a careful consideration of the legal position obtaining in the matter,
                                  this court is of the view that a fundamental issue must be decided


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                            Page 34 of 44
                                   before any further directions relating to the subject property can be
                                  passed. In fact, that vital issue would decide whether any further
                                  directions in relation to the subject property can at all be passed by
                                  this court.
                           26.    The issue is of the powers that vest in this court under the CPC, in
                                  particular under Order XXI thereof, relating to execution of decrees.
                                  The relevant provisions read as follows :
                                  Section 39
                                                39. Transfer of decree.--(1) The Court which passed a
                                         decree may, on the application of the decree-holder, send it for
                                         execution to another Court of competent jurisdiction,--
                                                        (a)            * * * * * , or
                                                        (b) if such person has no property within the local
                                                limits of the jurisdiction of the Court which passed the
                                                decree sufficient to satisfy such decree and has property
                                                within the local limits of the jurisdiction of such other Court,
                                                or
                                                        (c) if the decree directs the sale or delivery of
                                                immovable property situate outside the local limits of the
                                                jurisdiction of the Court which passed it, or
                                                       (d) if the Court which passed the decree considers for
                                                any other reason, which it shall record in writing, that the
                                                decree should be executed by such other Court.
                                                 (2) The Court which passed a decree may of its own motion
                                         send it for execution to any subordinate court of competent
                                         jurisdiction.
                                                 (3) For the purposes of this section, a Court shall be deemed
                                         to be a court of competent jurisdiction if, at the time of making the
                                         application for the transfer of decree to it, such Court would have
                                         jurisdiction to try the suit in which such decree was passed.




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                      Page 35 of 44
                                                 (4) Nothing in this section shall be deemed to authorise the
                                         Court which passed a decree to execute such decree against any
                                         person or property outside the local limits of its jurisdiction.

                                  Section 46
                                                46. Precepts.--(1) Upon the application of the decree-holder
                                         the Court which passed the decree may, whenever it thinks fit, issue
                                         a precept to any other Court which would be competent to execute
                                         such decree to attach any property belonging to the judgment-
                                         debtor and specified in the precept.
                                                (2) The Court to which a precept is sent shall proceed to
                                         attach the property in the manner prescribed in regard to the
                                         attachment of property in execution of a decree:
                                                 Provided that no attachment under a precept shall continue
                                         for more than two months unless the period of attachment is
                                         extended by an order of the Court which passed the decree or unless
                                         before the determination of such attachment the decree has been
                                         transferred to the Court by which the attachment has been made and
                                         the decree-holder has applied for an order for the sale of such
                                         property.

                                  Order 21 Rule 58
                                                 58. Adjudication of claims to, or objections to attachment
                                         of, property.--(1) Where any claim is preferred to, or any objection
                                         is made to the attachment of, any property attached in execution of a
                                         decree on the ground that such property is not liable to such
                                         attachment, the Court shall proceed to adjudicate upon the claim or
                                         objection in accordance with the provisions herein contained:
                                                 Provided that no such claim or objection shall be
                                         entertained--
                                                       (a) where, before the claim is preferred or objection
                                                is made, the property attached has already been sold; or
                                                        (b) where the Court considers that the claim or
                                                objection was designedly or unnecessarily delayed.
                                                 (2) All questions (including questions relating to right, title
                                         or interest in the property attached) arising between the parties to


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                      Page 36 of 44
                                          a proceeding or their representatives under this rule and relevant
                                         to the adjudication of the claim or objection, shall be determined
                                         by the Court dealing with the claim or objection and not by a
                                         separate suit.
                                                (3) Upon the determination of the questions referred to in
                                         sub-rule (2), the Court shall, in accordance with such
                                         determination,--
                                                (a) allow the claim or objection and release the property
                                                from attachment either wholly or to such extent as it thinks
                                                fit; or
                                                (b) disallow the claim or objection; or
                                                (c) continue the attachment subject to any mortgage, charge
                                                or other interest in favour of any person; or
                                                (d) pass such order as in the circumstances of the case it
                                                deems fit.
                                                 (4) Where any claim or objection has been adjudicated upon
                                         under this rule, the order made thereon shall have the same force
                                         and be subject to the same conditions as to appeal or otherwise as if
                                         it were a decree.
                                                 (5) Where a claim or an objection is preferred and the
                                         Court, under the proviso to sub-rule (1), refuses to entertain it, the
                                         party against whom such order is made may institute a suit to
                                         establish the right which he claims to the property in dispute; but,
                                         subject to the result of such suit, if any, an order so refusing to
                                         entertain the claim or objection shall be conclusive.

                                                                                             (emphasis supplied)
                           27.    On a plain reading of section 39, it is seen that if a decree directs, or if
                                  the execution of a decree requires, the sale of an immovable property
                                  situate outside the local limits of the territorial jurisdiction of the
                                  court which passed the decree, such court is mandated to send it for
                                  execution to another court of "competent jurisdiction", namely to the
                                  court within whose territorial jurisdiction the concerned immovable


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                     Page 37 of 44
                                   property is situate. Section 39(4) expressly bars a court which passed
                                  the decree to execute it against any property situate "outside the local
                                  limits of its jurisdiction".
                           28.    Furthermore, the very device of issuing a precept created in section 46
                                  CPC is postulated on the circumstance that in the course of execution
                                  proceedings, the executing court may find that some immovable
                                  property that is required to be attached in execution of the decree is
                                  situate outside its territorial jurisdiction. In such circumstance, section
                                  46 empowers the court to issue a precept to any other court "which
                                  would be competent to execute such decree", namely, the court within
                                  whose territorial jurisdiction the immovable property is situate; and to
                                  direct that court to attach "any property belonging to the judgment-
                                  debtor and specified in the precept".
                           29.    Upon receiving such precept, the court to which the precept is
                                  addressed is mandated to proceed to attach the property that is subject
                                  of that precept. However, an attachment made pursuant to a precept
                                  cannot continue for more than 02 months unless the period of
                                  attachment is extended by the court which passed the decree or the
                                  decree is transferred to the court of competent territorial jurisdiction
                                  by the court that passed the decree. Subject to the aforesaid, the court
                                  to which a precept is addressed or a decree is transferred can take
                                  forward the execution proceedings in relation to immovable property
                                  situate within its territorial jurisdiction. Section 46 also provides that
                                  the decree-holder may apply to the court to which a precept has been
                                  sent, seeking an order for the sale of immovable property within its
                                  territorial jurisdiction.


Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                              Page 38 of 44
                            30.    However, an added complication arises when one seeks to apply the
                                  phrase "attach any property belonging to the judgment-debtor" that
                                  appears in section 46(1) CPC, in a case where there is a dispute as to
                                  whether that property at all belongs to the judgment-debtor. This issue
                                  finds its answer in Order XXI Rule 58(2), since it says that "All
                                  questions (including questions relating to right, title or interest in the
                                  property attached) arising between the parties to a proceeding or
                                  their representatives under this rule and relevant to the adjudication
                                  of the claim or objection, shall be determined by the Court dealing
                                  with the claim or objection and not by a separate suit."
                           31.    So, what would be the correct course of action where a party objects
                                  or disputes that a property that is sought to be attached in execution,
                                  belongs to it; and that the property is not liable for attachment for
                                  certain reasons put-forth by the objecting party; and that property is
                                  situate outside the territorial jurisdiction of the court that has passed
                                  the decree? In such circumstances, since a separate suit is barred
                                  under Order XXI Rule 58, would the court that passed the decree be
                                  empowered to adjudicate the objection in the execution proceedings
                                  in relation to immovable property situate outside its territorial
                                  jurisdiction?
                           32.    The above queries are answered by the Supreme Court which has
                                  interpreted the scheme of sections 39 and 46 CPC in Mohit Bhargava
                                  in the following way:
                                                 "7. There cannot be any dispute over the proposition that the
                                         court which passed the decree is entitled to execute the decree. This
                                         is clear from Section 38 of the Code which provides that a decree
                                         may be executed either by the court which passed it or by the court



Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                    Page 39 of 44
                                          to which it is sent for execution. Section 42 of the Code indicates
                                         that the transferee court to which the decree is transferred for
                                         execution will have the same powers in executing that decree as if
                                         it had been passed by itself. A decree could be executed by the court
                                         which passed the decree so long as it is confined to the assets
                                         within its own jurisdiction or as authorised by Order 21 Rule 3 or
                                         Order 21 Rule 48 of the Code or the judgment-debtor is within its
                                         jurisdiction, if it is a decree for personal obedience by the judgment-
                                         debtor. But when the property sought to be proceeded against, is
                                         outside the jurisdiction of the court which passed the decree acting
                                         as the executing court, there was a conflict of views earlier, some
                                         courts taking the view that the court which passed the decree and
                                         which is approached for execution cannot proceed with execution
                                         but could only transmit the decree to the court having jurisdiction
                                         over the property and some other courts taking the view that it is a
                                         matter of discretion for the executing court and it could either
                                         proceed with the execution or send the decree for execution to
                                         another court. But this conflict was set at rest by Amendment Act
                                         22 of 2002 with effect from 1-7-2002, by adopting the position that
                                         if the execution is sought to be proceeded against any person or
                                         property outside the local limits of the jurisdiction of the executing
                                         court, nothing in Section 39 of the Code shall be deemed to
                                         authorise the court to proceed with the execution. In the light of
                                         this, it may not be possible to accept the contention that it is a
                                         matter of discretion for the court either to proceed with the
                                         execution of the decree or to transfer it for execution to the court
                                         within the jurisdiction of which the property is situate.
                                                 "8. Pending a suit, the court approached with the suit, may
                                         have jurisdiction to order attachment of a property even outside its
                                         jurisdiction. In execution, under Order 21 Rule 54 of the Code, it
                                         may also have jurisdiction to order attachment of the property
                                         prohibiting the judgment-debtor from transferring or charging the
                                         property in any way when it exercises its jurisdiction over the
                                         judgment-debtor though not over the property itself. It could in
                                         such a case issue a precept in terms of Section 46 of the Code and
                                         thereupon, the court to which the precept is sent, has to actually
                                         attach the property in the manner prescribed. Section 136 of the



Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                      Page 40 of 44
                                          Code provides for an order of attachment in respect of a property
                                         outside the jurisdiction of the court and sending the order of
                                         attachment to the District Court within whose local limits the
                                         property sought to be attached is situate, as provided for therein.
                                         But Section 136 clearly excludes execution of decrees from within
                                         its purview. An execution against immovable property lying outside
                                         the jurisdiction of the executing court is possible in terms of Order
                                         21 Rule 3 of the Code which governs a case where the particular
                                         item of immovable property, forms one estate or tenure situate
                                         within the local limits of jurisdiction of two or more courts, and
                                         one of those courts is approached for execution of the decree
                                         against that property. In a case where Order 21 Rule 3 has no
                                         application, the position seems to be that if a decree-holder wants
                                         to proceed against a property situate outside the jurisdiction of the
                                         court which passed the decree, he has to get the decree transferred
                                         to the appropriate court for execution on moving the executing
                                         court in that behalf. Whatever doubts there might have been earlier
                                         on this question, must be taken to have been resolved by the
                                         introduction of sub-section (4) of Section 39 of the Code which is a
                                         mandate to the executing court to desist from proceeding against a
                                         property situate outside its jurisdiction, unless it be a case coming
                                         under Order 21 Rule 3 of the Code."

                                                                                            (emphasis supplied)
                           33.    In view of the articulation of the law by the Supreme Court as referred
                                  to above, it is clear that the only correct, legal course of action for this
                                  court in the present case is the following :
                                  33.1. Though this court has passed the award decree, and the
                                         principal execution proceedings are pending before this court,
                                         since the subject property is situate outside its territorial
                                         jurisdiction, this court is not empowered to attach the subject




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                    Page 41 of 44
                                               property. 27 Instead, the law empowers this court to issue a
                                              precept28 to the court within the territorial jurisdiction of which
                                              the subject property is situate, directing that court to attach the
                                              property. This was the basis of orders dated 10.12.2021,
                                              26.04.2022, 20.10.2023 and 15.12.2023 passed by this court in
                                              the present proceedings, by which precepts were issued earlier;
                                      33.2. Pursuant to a precept issued, the court of competent territorial
                                              jurisdiction is required to attach the subject property. However,
                                              the attachment so made would be valid only for 02 months,
                                              whereafter the attachment would lapse. There is however no
                                              bar in law for this court to issue fresh precepts, thereby
                                              extending the attachment made by the court of competent
                                              territorial jurisdiction for further periods of 02 months (at a
                                              time);
                                      33.3. The law further requires the decree-holder to file separate
                                              execution proceedings before the court of competent territorial
                                              jurisdiction, seeking the sale of the attached property through
                                              the agency of that court, which execution proceedings could
                                              carry-on simultaneously with the execution proceedings
                                              pending before this court in relation to other assets of the
                                              judgment-debtors;
                                      33.4. If a party - say, the applicant/One Qube in the present case -
                                              not being a judgment-debtor, claims itself to be title-holder of


                           27
                                cf. section 39(4) CPC
                           28
                                cf. section 46 CPC




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                  Page 42 of 44
                                              the subject property and raises an objection29 that the property
                                             is not liable to be attached and sold since the title-holder of the
                                             property is not liable for the award-decree, such objection is
                                             required to be adjudicated by the court which has attached the
                                             subject property, viz. the court of competent territorial
                                             jurisdiction, which court would also be empowered to decide
                                             the dispute as to the title to the subject property in the execution
                                             proceedings filed by the decree-holder and not by way a
                                             separate suit.
                           34.       As a sequitur to the above, in the circumstances obtaining in the
                                     present matter, this court is persuaded to issue the following
                                     directions :
                                     34.1. A precept is hereby issued under section 46 of the CPC to the
                                             learned District & Sessions Judge, Gurugram, Haryana to
                                             attach property bearing Plot No. 20, Urban Estate, Sector-18,
                                             Gurugram, Haryana. The Registry is directed to ensure that the
                                             precept is communicated to the concerned court expeditiously
                                             through all modes, in the prescribed format;
                                     34.2. As permissible under the Proviso to section 46 of the CPC, the
                                             decree-holder is at liberty to file appropriate execution
                                             proceedings and to seek further action in relation to the subject
                                             property before the court of competent territorial jurisdiction,
                                             which court shall proceed with the matter in accordance with
                                             law;

                           29
                                cf. Order XXI Rule 58CPC




Signature Not Verified
Signed By:ANJALI KAUSHIK

Signing Date:20.08.2025
15:41:09                   O.M.P.(EFA)(COMM.) 6/2016                                                  Page 43 of 44
                                   34.3. In view of the fact that while disposing-of the execution first
                                         appeal bearing EFA(OS)(COMM) No. 2/2024, vidé its order
                                         dated 30.01.2024, the Division Bench of this court had
                                         restrained the sale of the subject property and had also directed
                                         the applicant - M/s One Qube Realtors Pvt. Ltd. (formerly
                                         Ashkit Properties Ltd.) - to maintain status-quo as regards sale
                                         of the subject property and to not create any long-term lease
                                         exceeding 30 years qua the subject property during the
                                         pendency of the present application, it is hereby directed that
                                         the applicant shall stand restrained from selling, transferring,
                                         alienating or creating any third-party rights, titles or interests,
                                         in or to, the subject property (other than a lease for a term not
                                         exceeding 30 years). This restraint order is necessary to prevent
                                         the future course of action being rendered infructuous and shall
                                         remain in force for a period of 02 (two) months from today.
                                         Needless to add that the court of competent territorial
                                         jurisdiction shall be at liberty to pass any other or further orders
                                         or directions relating to the subject property in the execution
                                         proceedings, as may come to be filed by the decree-holder
                                         before that court.
                           35.    The application is disposed-of in the above terms.




                                                                     ANUP JAIRAM BHAMBHANI, J.

AUGUST 20, 2025 ds/ss Signature Not Verified Signed By:ANJALI KAUSHIK Signing Date:20.08.2025 15:41:09 O.M.P.(EFA)(COMM.) 6/2016 Page 44 of 44