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 14, Cited by 0]

Calcutta High Court

Sk. Mansur Ali And Anr vs Sri Kulnath Kapoor And Ors on 26 August, 2025

1 OD-41 IN THE HIGH COURT AT CALCUTTA ORIGINAL SIDE Ordinary Original Civil Jurisdiction EC/503/2023 IN IA NO: GA/1/2024 SK. MANSUR ALI AND ANR. VERSUS SRI KULNATH KAPOOR AND ORS. Before:

The Hon'ble Justice BISWAROOP CHOWDHURY Date: 26th AUGUST 2025 Appearance:
Mr. Shyamal Mukhopadhyay, Adv.
Ms. Priyanka Chatterjee, Adv.
...for the petitioners/decree-
holders Mr. Rohit Banerjee, Adv.
Mr. Subhankar Chakrabory, Adv.
Mr. Saptarshi Bhatacharjee, Adv.
Ms. Sayani Gupta, Adv.
..for judgment debtor The Court: The petitioners before this Court are the Judgment Debtors in the instant case and have filed this application praying for the following reliefs:
a) An order be passed declaring the Judgment and Decree dated March 24, 2023 passed in C.S. No. 220 of 2019 as a nullify, inexecutable and not binding upon the Judgment Debtors;
b) An order be passed dismissing E.C. No. 503 of 2023;
c) An order be passed staying all the proceedings and/or further proceedings of E.C. No. 503 of 2023 until disposal of the present application.
d) Ad interim orders in terms of prayers (a) (b) and (c) above;
e) Suitable order as to costs;
2
f) Such further and/or other order or orders and/or direction or directions be passed as this Hon'ble Court may seem proper.

The facts relating to the filing of this application is that by Judgment dated 24- 03-2023, passed in C.S. 220 of 2019, by His Lordship the Hon'ble Justice Krishna Rao, where the petitioners/Judgment debtors were defendants a money decree was passed with the following observations and directions;

'Upon perusal of the pleadings evidence of the plaintiff and the documents, it is proved that the defendants have issued work order to the plaintiff for execution of the work as mentioned in the exhibit - 7 and on completion of work, the plaintiff has submitted final bill for an amount of Rs. 53,20,416/- but in spite of receipt of the final bill the defendants have not paid the balance amount to the plaintiff.

In view of the above this court finds that the plaintiff has proved the case and the plaintiff is entitled to get the decree as prayed for.

Defendants are directed to pay an amount of Rs. 53,20,416/- along with interest at the rate of 10% per annum from the date of receipt of final bill i.e. 6th July 2017 till the realization of the decretal amount.

C.S. No. 220 of 2019 is thus disposed of. Decree be drawn accordingly.' As the defendants/judgment debtors did not comply the decree this application for execution is filed.

The decree is challenged by the Judgment Debtors on the following grounds. A. The Decree was passed ex parte and in the absence of the Judgment Debtors after the suit was listed in the peremptory undefended list for suit. B. None of the Judgment Debtors qua the Defendants in C.S. No. 220 of 2019 were ever served with a copy of the plaint filed by the Decree Holders, qua the plaintiffs in the said suit.

3

C. None of the four General Applications being G.A. 1 of 2019, G.A. 2 of 2019, G.A. No. 3 of 2021, and G.A. 4 of 2021 which were filed and disposed have never been served upon the Judgment Debtors.

D. The defendants were never served with the copy of the plaint and the documents sued on. Therefore the service of summons upon the Defendant in C.S. No. 220 of 2019 was improper.

E. The submissions made by the plaintiffs are untrue and incorrect and the observations recorded by the Hon'ble Trial Court are improper. F. The Defendants did not receive the writ of summons together with copy of the plaint which was never served upon the Defendants, consequently the Defendants could neither had entered appearance nor had filed a Written Statement to contest C.S. No. 220 of 2019.

G. The plaintiffs have misrepresented before the Hon'ble Trial Court by relying on manufactured documents.

H. The legal notices could never be marked as Exhibit (Exhibit 11 and Exhibit-

12) at the time of trial of C.S. No. 220 of 2019.

I. The documents which have been marked as Exhibit-11 and Exhibit-12 are improper and the admissibility and mode of proof of the said documents have also been improper and incorrect.

J. The dispute complained of is clearly a commercial dispute and as alleged by the plaintiffs arises out of construction contract which included construction of infrastructure by the plaintiffs and also to provide allied services.

K. The suit C.S. no. 220 of 2019 has been filed as a non-commercial suit and in the Ordinary Original Civil Jurisdiction of this Hon'ble Court, although it involves commercial dispute.

4

L. The Hon'ble Trial Court did not have jurisdiction to pass the said decree. Thus the decree passed is a nullity.

Pursuant to filing of the petition, Affidavits were exchanged. Heard Learned Advocate for the Decree-holder and Learned Advocate for the Judgment Debtor, perused the petition filed and materials on record.

Learned Advocate for the Judgment Debtor submits that the Hon'ble Trial Court did not have jurisdiction to try the suit as the suit involves adjudication of commercial dispute and it ought to have been tried by the Court having jurisdiction to try commercial suits. Learned Advocate draws attention to the Order passed in the application filed under Order IX. Rule 13 of the Code of Civil Procedure by the Judgment Debtors in GA 5 of 2024 in CS. No. 220 of 2019, and submits that although the application for setting aside decree filed under Order IX Rule 13 of the Code of Civil Procedure was dismissed on the ground that it cannot be held that the notice of the suit was not served upon the defendants, but the Learned Judge came to a finding that the suit is commercial in nature. Learned Advocate further submits that the Learned Judge although held that the suit filed by the plaintiffs is commercial in nature but neither under Order IX Rule 13 nor under Section 151 of the Code of Civil Procedure 1908, the Court can recall/review the judgment and decree dated 24th March 2023 passed due to lack of jurisdiction as the defendants having alternative remedy under the Code of Civil Procedure 1908. Learned Advocate also submits that in terms of the observation made by the Learned Judge while disposing application under Order IX Rule 13 of the Code of Civil Procedure the Judgment Debtors/Petitioners have filed this application.

Learned Advocate for the Decree holder submits that the application filed by the Judgment Debtors is not maintainable and the same should be dismissed and the Execution case should be proceeded with.

Before proceeding to decide the material in issue on the grounds raised by the 5 judgment debtor it would be reasonable to classify the grounds under 3 category.

Category (i) deals with the ground of non-receipt of summons, and the copy of the plaint as mentioned in Ground A,B,C,D, and F and Ex-parte Decree being passed.

Category(ii) deals with the merits of the matter and alleged error committed by Learned Trial Judge as mentioned in Ground E,G,H, and I. Category(iii) deals with the nature of dispute, jurisdiction of the Court and the decree passed alleged to be nullify.

So far grounds coming under the Category (i) it will appear from the order passed in application for setting aside ex-parte decree by a Learned Co-ordinate Bench of this Court that these points were raised, considered and decided by the Learned Bench of this Court. The observation made by the Learned Bench is stated herein below for clarity.

'15. The defendants have taken the defence that the notices were not affixed at the premises of the defendants but the report of the Deputy Sheriff proved that the notices were affixed at the outer wall of the premises of the defendants and in the notice board of this Court. On the other hand it is admitted by the defendants that the defendants have received notice from the Registrar Original Side of this Court and the defendants by their communication requested the Registrar to provide copy of plaint and documents but the same were not provided to the defendants. It is not the case of the defendants that this court has fixed the suit in the list of 'un- Defended Suit' due to non-filing of written statement.' 16, Taking into consideration of the above, this Court finds that though the writ of summons were not served upon the defendants through sheriff or through the postal services but thereafter the notices of the suit were affixed at the outer wall of the premises of the defendants, notice board of this Court, publication of notice in the Bangla News Proper and English News Paper were also made and the plaintiffs 6 have also received notice from the Registrar of this Court thus it cannot be said that the notice of the suit was not served upon the defendants.' Thus from the observation made by a Learned Co-ordinate Bench of this Court it is clear that contention of non-receipt of summons and copy of plaint by Judgment Debtor is already decided, hence the issue cannot be re-opened.

Now with regard to the ground mentioned in category no-(ii) it appears that the judgment debtors has alleged about false submission by the plaintiff, and about manufactured documents, and documents being wrongly marked as exhibits. With regard to these grounds this Court is of the view that as application for annulment of decree is not an appeal in disguise this Court cannot sit in appeal by going into the merits of the Judgment and Decree passed by the Learned Trial Court.

Now the grounds coming under Category (iii) only remain for consideration. Whether the Judgment and Decree passed by the Learned Trial Court on 24th March 2023 in C.S. No. 220 of 2019 is a nullity, is to be decided.

As the ground for assailing the decree of the Learned Trial Court as nullity is that the suit being a commercial suit is filed in the ordinary original civil jurisdiction of this Hon'ble Court as non-Commercial suit it is necessary to consider the relevant provisions of the Commercial Courts Act 2015.

The Commercial Courts Act 2015 was enacted for the Constitution of Commercial Courts, [Commercial Appellate Courts], Commercial disputes of specified value and for matters connected therewith or incidental thereto.

Section 2(b) of the Commercial Courts Act 2015 defines Commercial Courts as follows:

'Commercial Court' means the Commercial Court constituted under Sub- Section (1) of Section 3.
Section 3. of the Commercial Courts Act 2015 provides for Institution of Commercial Courts as follows:
7
S.3. Institution of Commercial Courts:-
1) The State Government may after consultation with the concerned High Court by notification constitute such number of Commercial Courts at District Level, as it may deem necessary for the purpose of exercising the jurisdiction and powers conferred on those Courts under this Act:
Provided that with respect to the High Courts having ordinary original Civil Jurisdiction the State Government may after consultation with the concerned High Court, by notification constitute commercial Courts at the District Judge level:
Provided further that with respect to a territory over which the High Courts have ordinary original Civil jurisdiction, the State Government may by notification, specify such pecuniary value which shall not be less than three lakh rupees and not more than the pecuniary jurisdiction exercisable by the District Courts as it may consider necessary.
(1A) Notwithstanding anything contained in this Act, the State Government may after consultation with the concerned High Court by notification specify such pecuniary value which shall not be less than three lakh rupees or such higher value for whole or part of the state as it may consider necessary.
2) The State Government shall after consultation with the concerned High Court specify by notification the local limits of the area to which the jurisdiction of a Commercial Court shall extend and may from time to time increase, reduce or alter such limits.
3) The [State Government may] with the concurrence of the Chief Justice of the High Court appoint one or more persons having experience in dealing with commercial disputes to be the Judges or Judges of a [commercial Court either at the level of District Judge or a Court below the level of District Judge].

Section 15 (1) of the Commercial Courts Act 2015 provides that all suits and applications including applications under the Arbitration and Conciliation Act 1996 8 (26 of 1996) relating to a commercial dispute of Specified Value pending in a High Court where a Commercial Division has been constituted shall be transferred to the Commercial Division.

Sub-Section 2 of Section 15 provides that all suits and applications including applications under the Arbitration and Conciliation Act 1996 (26 of 1996) relating to a commercial dispute of Specified Value pending in any Civil Court in any district or area in respect of which a Commercial Court has been constituted shall be transferred to such Commercial Court:

Provided that no suit or application where the final judgment has been reserved by the Court prior to the constitution of the Commercial Division of the Commercial Court shall be transferred either under sub-Section (1) of Sub-Section (2).

Upon reading of Section 3 of the Commercial Courts Act it will appear that the power to set up Commercial Court is conferred upon the State Government after consultation with the High Court. Thus Section 3 (1) of the Act along with the proviso is quoted once again at the cost of repetition.

S.3. Institution of Commercial Courts:

1) The State Government may after consultation with the concerned High Court, by notification constitute such number of Commercial Courts at District level, as it may deem necessary for the purpose of exercising the jurisdiction and powers conferred on those Courts under this Act:
Provided that with respect to the High Courts having ordinary original Civil Jurisdiction the State Government may after consultation with the concerned High Court, by notification constitute Commercial Courts at the District Judge Level:
Provided further that with respect to a territory over which the High Courts have ordinary original civil jurisdiction, the State Government may by notification specify such pecuniary value which shall not be less than three lakh rupees and not 9 more than the pecuniary jurisdiction exercisable by the District Courts as it may consider necessary.
The present proviso to Section 3 of the Commercial Courts Act 2015 was introduced by amendment dated 03-05-2018.
Prior to the substitution by amendment it stood as under: 'Provided that no Commercial Court shall be constituted for the territory over which the High Court has original jurisdiction.' Thus prior to 03.05.2018 Commercial Division of High Court could not be constituted for the territory over which the High Court has ordinary original jurisdictation.
Pursuant to amendment of proviso to section 3 and further introduction of sub-section 1A to Section 3. Commercial Division of High Court was constituted.
As subsection 1A to Section 3 conferred power on the State Government to consult with the concerned High Court and by notification specify such pecuniary value which shall not be less than three lakh rupees or such higher value for whole or part of the State as it may consider necessary State of West Bengal by publishing notifications at different times have specified pecuniary limits of Commercial Courts in West Bengal.
In terms of Notification dated 15th November 2018 being 25 4-JL State of West Bengal after consultation with the High Court Calcutta fixed the pecuniary jurisdiction in respect of the value of commercial disputes.
The notification dated 15th November 2018 provides as follows:
NOTIFICATION.
'In exercise of the powers conferred by sub-section (1A) of Section 3 of the Commercial Courts, Commercial Division and Commercial Appellate Division of High Courts Act 2015 (4 of 2016) as subsequently amended (hereinafter referred to as the said Act) the Governor after consultation with the High Court at Calcutta vide Memo 10 No. 3599-RG dated the 20th August 2018, is pleased hereby to specify the pecuniary jurisdiction in respect of the value of the commercial disputes of:-
i) The Commercial Courts at Siliguri, Asansol, Alipore and Rajarhat to be not less than Rupees - Seventy - Five lakhs; and
ii) The Commercial Division of the High Court Calcutta to be not less than Rupees One Crore, For the purpose of exercising the jurisdiction and powers conferred on those Commercial Courts and the Commercial Division under the said Act.' Hence in terms of Notification dated 15th November 2018 issued by State of West Bengal, High Court Calcutta was conferred power to try Commercial suits only where the value exceeds Rupees one Crore.

The Suit filed by the plaintiffs/Decreeholders was for a decree of Rs. 53,20,416/- along with interest of Rs. 20,74,962/- which accrued till the date of institution of the suit.

Thus in terms of Notification dated 15th November 2018 the suit filed did not satisfy the provision regarding pecuniary limit so it could not be filed in the Commercial Division of the High Court as a Commercial suit. So the suit was rightly filed as a non-commercial Suit in the non-commercial Division.

Subsequently by Notification dated 20th March 2020 being No. 158 JL State of West Bengal modified the pecuniary jurisdiction in terms of the value of the Commercial dispute as follows:

a) In case of Commercial Courts at Siliguri Asansol. Alipore and Rajarhat of an amount not less than rupees thirty lakhs.
b) In case of Commercial Courts within the territorial jurisdiction of the City Court at Calcutta of an amount, 1) not less than three lakh and not more than rupees ten lakh exclusively and ii) exceeding rupees ten lakh but not 11 exceeding rupees one crore concurrently with the Commercial Division of the High Court Calcutta;
c) In case of the Commercial Division of the High Court Calcutta of an amount exceeding rupees ten lakh.

Now the point for consideration is whether by change of pecuniary limits the suit was required to be transferred to the Commercial Division of this High Court.

Upon plain reading of Section 15 of the commercial Courts Act it is clear all suits relating to a commercial dispute of a specified value pending in a High Court where a Commercial Division has been constituted shall be transferred to the Commercial Division.

However when this statute came into force the direction provided under Section 15 was required to be complied as Section 2(i) defined specified value in relation to commercial dispute is the value of the subject matter of the suit as determined in with Section 12 [which shall not be less than three lakhs rupees] or such higher value as may be notified by the Central Government. Thus the power to notify specified value was conferred on the Central Government.

Thus pursuant to notifying specified value by Central Government Commercial disputes were required to be transferred to such Commercial Court where it has been constituted. Subsequently by amendment no. 03-05-2018 to Section 3 an additional sub-section namely 1A was introduced which provides as follows:

'1A. Notwithstanding anything contained in this Act, the State Government may after consultation with the concerned High Court by notification specify such pecuniary value which shall not be less than three lakh rupees or such higher value for whole or part of the State as it may consider necessary.' Although prior to introduction of Sub-Section 1A to Section 3 of the Commercial Courts Act suits were required to be transferred after Commercial Courts 12 are constituted for adjudicating Commercial Dispute of a specified value, in compliance to Section 15 of Commercial Courts Act 2015. As Sub-Section 1A of Section 3 of the Commercial Courts Act 2015 empowered the State Government after consultation with the concerned High Court to specify pecuniary value, the State Government is empowered to alter the existing pecuniary value by maintaining the minimum value of not less than three lakh rupees. Whether such specification of pecuniary value by notification is prospective or retrospective will have to be ascertained from the said notification itself. As notification under Section 3(1A) is issued by the State Government after consultation with the High Court unless it is specified in the notification that specified value is to take effect retrospectively it has to be presumed that the said notification is prospective. Thus in the event the intention of the State Government and High Court is that notification is to take effect retrospectively the same should be reflected in notification.
Upon perusal of the notification dated 20th March 2020 issued by the State Government nowhere it appears that the notification with regard to specified value is retrospective. Thus there was no error on the part of the Learned Trial Court to proceed with the suit by not transferring the same to Commercial Court.
However Hon'ble High Court at Calcutta in exercise of power under Section 18 of Commercial Courts Act 2015 framed directions namely 'THE HIGH COURT AT CALCUTTA COMMERCIAL COURTS PRACTICE DIRECTIONS 2021' and clarified the procedures to be followed by Commercial Court which includes procedure with regard to Transfer.

Clause 4. Of the THE HIGH COURT AT CALCUTTA COMMERCIAL COURTS PRACTICE DIRECTIONS, 2021 provides as follows:

4. Transfer of Pending Cases
1) Every suit, appeal or other proceeding pending before any Civil Court as per the Bengal, Agra and Assam Civil Courts Act, 1887 or in the High Court 13 immediately before the date of issuance of the appropriate Notification of the pecuniary value in terms of Section 3(1A) of the Act, being a suit, appeal or other proceeding the cause of action whereof is based and the valuation of the relief of which is such that it would have been, if it had been filed after the commencement of the Act, within the jurisdiction of the Commercial Division or Commercial Appellate Division in the High Court or within the jurisdiction of the Commercial Courts or Commercial Appellate Courts at the District Level, shall be transferred by the Registry to the Commercial Division or the Commercial Appellate Division in the High Court and/or by the Competent Authority at District Level to the Commercial Courts or Commercial Appellate Courts at the District level, as the case may be.

2) The above provision for transfer shall not be applicable to suits, appeals or other proceedings instituted before any Civil Courts as per the Bengal, Agra and Assam Civil Courts Act, 1887 or in the High Court in its Ordinary Original Civil Jurisdiction after the date of issuance of the appropriate Notification of the pecuniary value in terms of Section 3(1A) of the Act.

Clause 9 of the said Directions provide as follows:

9. Suits, applications and other proceedings, improperly filed
1) The High Court or the District Court, as the case may be shall not, subsequent to the date of issuance of the appropriate Notification of the pecuniary value in terms of Section 3(1A) of the Act, receive, try or determine any suit involving a commercial dispute of and above the specified value if the same is filed in its Ordinary Original Civil Jurisdiction.

2) In the event any suit or other proceeding involving a commercial dispute of and above the specified value is filed in its Ordinary Original Civil Jurisdiction subsequent to the date of issuance of the appropriate Notification of the pecuniary value in terms of Section 3(1A) of the Act, the High Court or the District Court, as the case may be, shall on an application of either party, return the plaint or the 14 application to the plaintiff on principles pari material with Order VII Rule 10 of the Code.

3) The provisions of Chapter IIIA of the Act shall apply when the plaint, returned as above, is filed before the Commercial Court or the Commercial Division as the case may be.'

4) In the event of a suit or other proceeding which is barred in terms of Clause 9(1) above, if neither party applies for the plaint or application to be returned, the Court shall reject the plaint or application, as the case may be.

Thus the above Directions are to be followed by Commercial Courts. The 'Directions' came into force on 13th October 2023. In terms of clause 4 of the said Direction suits pending in Court prior to issuance of notification of the pecuniary value in terms of Section 3(1A) of the Commercial Courts Act 2015 shall be transferred.

As the instant suit C.S. 220 of 2019 was disposed by Judgment and Decree dated 24-05-2023 and 'THE HIGH COURT AT CALCUTTA COMMERCIAL COURTS PRACTICE DIRECTIONS 2021' came into force on 13th October 2023, there is no error on the part of the Trial Court to adjudicate the Suit by not transferring the same as the said Directions was not framed when decree was passed. Thus the Decree dated 24-03-2023 cannot be said to be a nullity.

This application of the Judgment Debtors fails and the same is dismissed. However as the suit in which the decree passed involves Commercial disputes and the decree was ex-parte this Court is of the view that the parties should be granted opportunity to settle the dispute by referring the case to mediation. Thus there will be a stay of this execution case till 28/10/2025.

The parties are referred to mediation for settlement. MS. Kalpana Bej Learned Advocate is appointed as Mediator. Learned Mediator is requested is see that the dispute is settled and file report on or before 28/10/2025. 15

Fix 28/10/2025 for Report of the Mediator.

Let a copy of this Order be sent to the Secretary High Court Mediation Committee.

(BISWAROOP CHOWDHURY, J.) A.Bhar(P.A)