Calcutta High Court
State Of West Bengal vs Union Of India on 20 May, 2022
Author: Subrata Talukdar
Bench: Subrata Talukdar
1
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
Present:-
The Hon'ble Justice Subrata Talukdar.
-And-
The Hon'ble Justice Krishna Rao.
IA NO.GA/37/2022
IN
WPO/3794/1994
STATE OF WEST BENGAL
-VS-
UNION OF INDIA
IA NO.GA/35/2021
IN
WPO/3794/1994
STATE OF WEST BENGAL
-VS-
UNION OF INDIA
For the Appellants : Mr. A.Hossain
Ms. S. Chowdhury
Mr. Ovik Sengupta
For the Special Officer : Mr. Sakya Sen
Mr. Suvodeep Sen
Ms. S. Dutta
Hearing concluded on : 27.04.2022
2
Judgment on : 20/05/2022
Subrata Talukdar, J:- The aforementioned application being GA 35 of
2021 has been filed by one Mahendra Lallubhai Mehta (hereinafter referred
to as the applicant or the said applicant) in connection with the tenanted
property being room No. 14A comprising in all 207 square feet on the first
floor of Elaichiwadi building situated at Elaichiwada Compound, M.G. Road,
Ghatkopar (West), Mumbai-400086 (hereinafter referred to as the said
property).
The said Property is in the custody of a Special Officer appointed by
the Hon'ble High Court at Calcutta to manage the affairs of one Sanchayani
Savings and Investment (I) Ltd. (for short referred to as SSIL).
SSIL was engaged in the fraudulent business of obtaining deposits
from investors by promising them returns at a high rate of interest. In the
course of its business SSIL entered into a Leave and Licence agreement
dated 22nd December 1993 with one Dr. Subodh Chandra Ladhawala, being
the monthly tenant in respect of the said property. By virtue of the said
Leave and Licence Agreement, SSIL was permitted to use the said property.
WPO 3794 of 1994 was filed in the year 1994 by the State of West
Bengal impleading the Union of India and several others as party
respondents and, in the nature of a Public Interest Litigation (PIL). The said
PIL was filed in respect of several chit fund companies including SSIL, which was impleaded as the Respondent No.12. The State of West Bengal as the petitioner, inter alia, prayed for appointment of a Special Officer for the 3 purpose of taking over charge and possession of all assets, movable and immovable including the bank accounts of the said Chit Fund Companies, its Directors, their relatives and family members, including those connected with the respondent no. 12/ SSIL.
By Order dated 21st March 1995 the Hon'ble High Court at Calcutta injuncted several companies, including the respondent No. 12/SSIL, from dealing with and/or disposing of and/or encumbering and/or alienating in any manner whatsoever their assets and properties, both movable and immovable, including the assets and properties of the respondent No.12/SSIL. The Order of the Hon'ble High Court was affirmed by the Hon'ble Apex Court on the 12th of December, 1996.
Thereafter the Hon'ble High Court by further orders dated 6th and 10th of August 1999 appointed a Special Officer for SSIL namely, one N.C. Banerjee and Company, Chartered Accountants. The order of appointment of the Special Officer was affirmed by the Hon'ble Supreme Court vide its Order dated 28th April 2003. Since their appointment, the Special Officer is in possession of the said property representing the company in liquidation/SSIL.
It is submitted by Mr. Hossain, Learned Counsel appearing in support of GA 35 of 2021, that in the year 2000 the owners of the said property filed eviction suit No. 85 of 2000 before the Learned Small Causes Court at Mumbai. It is submitted that the applicant is now the owner of the said property. It is further submitted that some time in the month of March 2002, the Special Officer for SSIL with the help of the local Police, sealed the said property claiming the said property to be one of the assets of SSIL. In 4 the interregnum the original tenant, Dr. Subodh Chandra Ladhawala filed IA No. 30 of 2005 before the Hon'ble Supreme Court claiming for release of the said property in favour of the tenant. During the pendency of IA 30 of 2005 the owners of the property by virtue of a Deed of Conveyance dated 26 June 2009 transferred the said property in favour of the applicant.
Mr. Hussain further submits that on 30th June 2010 the said tenant, Dr. Subodh Chandra Ladhawala expired leaving behind his widow and three married daughters. The widow and three married daughters were substituted in place and stead of the deceased tenant in the pending judicial proceedings. It is submitted that by virtue of a Terms of settlement entered into by and between the applicant and the widow of the late tenant, Dr. Ladhawala, the applicant has entered into the shoes of the original tenant.
Learned Counsel points out that since the applicant has no legal debt qua the Company/SSIL, the Company/SSIL be now directed to disclaim the property and surrender the licence in favour of the applicant. Specific reference is drawn by Learned Counsel to the Consent Terms agreed by and between the legal heirs (LRs) of the late tenant and the applicant.
Mr. Hossain submits that subsequently with the death of the widow of Dr. Ladhawala on 3rd December 2018, her three married daughters filed separate affidavits stating that they do not claim any right, title and interest in relation to the said property, ownership of which completely rests with applicant.
Therefore, since the applicant and the Company/SSIL have no legal relationship between themselves, SSIL be directed by this Court to disclaim 5 and hand over peaceful possession of the said property in favour of the applicant.
Per Contra, Mr. Sakya Sen, Learned Counsel appearing for the Special Officer, submits that the disclaimer in respect of the said property cannot be automatic and is dependant upon the full and final discharge of liability incurred towards loan taken by the original tenant/Dr. Ladhawala from the Company/SSIL. Relying on several orders connected to the said property, Mr. Sen argues that only notional/symbolic possession was handed over by the LRs in favour of the applicant. It has been carefully recorded in the Consent Terms entered by and between the late widow of the original tenant and the applicant as follows:-
"The above suit was filed by Trustees of Mithibai Narandas Kanji and Puribai Purshottam Chandriani Charitable Trust. At that time, the Plaintiff 1 to 5 were the Trustees. The said trust by Deed of Conveyance dated 26th June, 2009 transferred and assigned the suit property in favor of Plaintiff No.6. Thus the Plaintiff No. 1 to 5 are no more the owners of suit premises and not concerned with said suit premises.
Plaintiff No.6 & Defendant agrees that they have already entered into Memorandum of Agreed Terms whereby the Plaintiff No.6 has agreed to compensate the Defendant for getting alternate accommodation in new of the suit premises. The Defendant shall handover the possession of the Suit premises to the Plaintiff No.6 and surrender her terancy rights. The plaintiff No.6 & /Defendant have signed Agreement dated 16th June, 2017 accordingly there was further understanding between the parties and 6 Supplementary Agreement dated 23rd March, 2018 is entered into between the Plaintiff No.6 & Defendant. Both Parties have also acted in part performance of Agreement dated 16th June, 2017.
Both Parties agreed that aforesaid two Agreements are binding on them and they will act according to the terms and conditions as stated therein.
In view of what is stated above the Plaintiff withdrawn the suit as settled out of Court Mumbai Date: 23/03/2018"
It is submitted that the handing over of possession to the applicant on the basis of the Consent Terms was only notional and contingent upon payment of Rs. 21,72,981.76/- to the Special Officer in discharge of the obligations of Dr. Ladhawala, the late original tenant, in respect of two loans and a security drawn by the original tenant from the Company/SSIL.
In support of his submissions, Mr. Sen relies on the following:-
Minutes of the Proceedings before the Enquiry Authority, In the Matter of SSIL dated 05.05.2011 in IA No. 30 in CA No. 5168/2000:-
"Thus taking note of circumstances, as a whole and the concession in interest in respect of one of the loans granted to Dr. Ladhawala and based on this agreement, it would be proper to direct the LRs of Dr. Ladhawala to pay the sum of Rs. 21,72,981.76/- to the Special Officer in discharge of the obligations of Dr. 7 Ladhawala in respect of two loans and the security relating to this transaction.
This application can, therefore, be disposed of by directing the LRs of the applicant to pay the Special Officer a sum of Rs. 21,72,981.76/- in full settlement of the claims between Dr. Ladhawala and the company relating to this transaction and ordering the Special Officer to put the LRs of Dr. Ladhawala in possession of the premises. For issuing appropriate directions the Special officer will place this application and this order before the Supreme Court."
Order dated 12/05/2011 of the Hon'ble Apex Court in Contempt Petition © No. 389/2004 in CA 5168/2000:-
"Perused the order dated 5.5.2011 in regard to I.A. 30 filed by the legal representatives of the applicant Licensor (Late Dr. S.C. Ladhawala). After considering the matter, the Enquiring Authority has suggested that on payment of 21,72,981.76/- by the applicants to the Special Officer in full and final settlement of the claims between the company and the Late Dr. Subodh Chandra Ladhawala relating the Special Officer shall put the LRs of Late Dr. Ladhawala in possession of the premises. The said order is accepted and the application is allowed accordingly. If the Criminal Investigation Department (CID), Bombay has put any seal on the property, the same shall be removed on such payment and confirmation by the Special Officer."
Having heard the parties and considering the materials placed, this Court is satisfied that the Special Officer has made out of a case 8 for claiming the liquidation of the outstanding liability of the original tenant qua the tenanted property.
Accordingly, the applicant in GA 35/2021 is entitled to an Order in terms of Prayer (c) thereof on condition that the applicant makes a deposit of Rs. 21,72,981.76/- (Rupees Twenty-One Lakhs, Seventy- Two Thousand Nine Hundred Eighty One and Seventy-Six paise only) in favour the Special Officer by a Banker' Cheque/Pay Order and, upon such deposit, the Special Officer shall disclaim and hand over vacant possession of the said tenanted property being Room No. 14-A, the entire first floor of Elaichiwada Building situated at Elaichiwada Compound, M.G. Road, Ghat Kopar (West), Mumbai-400086, to the applicant within a week of the making of such deposit with the Special Officer.
IA No. GA/35/2021 stands accordingly disposed of. All parties shall act in terms of the copy of the order downloaded from the official website of this Court.
Urgent Xerox certified photocopies of this judgment, if applied for, be given to the parties upon compliance of the requisite formalities.
I Agree.
(Krishna Rao, J.) (Subrata Talukdar, J.)