Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

Dipesh Mehta And 3 Ors vs Gerald Shirley And 3 Ors on 15 October, 2019

Author: S. C. Dharmadhikari

Bench: S. C. Dharmadhikari, G.S. Patel

                                                        1056-1057-NMAL811-19+(1).DOC




 Shephali


    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
            ORDINARY ORIGINAL CIVIL JURISDICTION
              NOTICE OF MOTION (L) NO. 811 OF 2019
                                          IN
                               APPEAL NO. 158 OF 2017
                                        WITH
                 NOTICE OF MOTION NO. 70 OF 2019


 Vikram Malik & Ors                                                      ...Applicants
       In the matter between
 Dinesh Mehta & Ors                                                      ...Appellants
       Versus
 Gerald Shirley & Ors                                                 ...Respondents

              NOTICE OF MOTION (L) NO. 833 OF 2019
                                          IN
                           APPEAL NO. 347 OF 2016
                                        WITH
                 NOTICE OF MOTION NO. 71 OF 2019



Mr Rumi Mirza, with Rajeev Waglay, Kaushal Thakker & Geetika
     Rajpal, i/b Prashant P Kulkarni, for the Applicants in
     NMAL/811/2019 & for Respondents Nos. 5 to 9 in
     APP/347/2016.
Mr Shiraz Rustomjee, Senior Advocate, with Archit Jayakar, i/b
     Jayakar & Partners, for the Applicants in NMA/70/2019 & for
     Respondents Nos. 1 to 4 in NMAL/811/2019.




                                       Page 1 of 6
                                    15th October 2019




::: Uploaded on - 17/10/2019                              ::: Downloaded on - 17/10/2019 20:05:22 :::
                                                    1056-1057-NMAL811-19+(1).DOC




Mr Sharan Jagtiani, with Archit Jayakar & Ms Divya Tyagi, i/b
     Jayakar & Partners, for the Applicants in NMA/71/2019.
Mr Gaurav Mehta, with Viraj Gami, Prachi Garg & Shivani
     Khanwilkar, i/b DSK Legal for Respondent No. 5 in
     APP/158/2017 & Appellants in APP/347/2016.
Mr HB Takke, AGP for the State.
Mr OA Das, for Bank of India, on notice present.


                         CORAM: S. C. DHARMADHIKARI &
                                G.S. PATEL, JJ
                         DATED: 15th October 2019
 PC:-


 1.      Pursuant to our order of 1st October 2019, it appears that the
 Applicants (Vikram Malik and two others) wrote to the Chief
 Manager of the Bank of India, Bhulabhai Desai Road Branch asking
 for a list of the holdings of the Breach Candy Swimming Bath Trust.
 We were told this morning that the bank responded by saying that it
 was appointing an advocate. Later there was a communication from
 the bank saying that it had appointed Mr OA Das to represent it in
 Court.


 2.      We requested Mr Das to attend Court and took up the matter
 in the afternoon session. The bank had indeed declined to act on the
 request made to it. However, we believe this was possibly because of
 a mismatch between the authorised signatories on the account (who
 are one or more of the original Appellants and not the three
 Applicants), whereas the request to the bank came by or on behalf of
 the three Applicants.




                                  Page 2 of 6
                               15th October 2019




::: Uploaded on - 17/10/2019                         ::: Downloaded on - 17/10/2019 20:05:22 :::
                                                       1056-1057-NMAL811-19+(1).DOC




 3.      In Court, Mr Das has given copies of the statement of
 holdings to Mr Mirza for the Applicants and to Mr Rustomjee and
 Mr Jagtiani for the contesting Respondents. We also have a copy and
 for completeness a scanned is annexed to this order. The total value
 of the holdings as on 9th October 2019 is Rs.73,47,02,892/-. The
 statement makes it clear that the NSDL DPO address is the Bank of
 India, Main Branch at MG Road, across the road from this Court.


 4.      In view of this authorised signatories mismatch and to avoid
 further controversy, misunderstanding or a multiplication of
 allegations and counter-allegations, we believe it is in the interest of
 all concerned if this entire holding was to be effectively deposited
 with this Court. We therefore direct the Prothonotary and Senior
 Master of this Court to open a distinct DP (Depository Participant)
 account with unique id with the Bank of India, MG Road, Mumbai
 Main Branch at the earliest possible. This account is to be opened
 and held in the name of "Prothonotary and Senior Master-
 Account         Breach        Candy     Swimming         Bath      Trust".        The
 Prothonotary and Senior Master will then call on the Chief Manager
 of the Bank of India, Mumbai Main Branch to ensure that all the
 scrips in the attached statement are shown in the newly opened
 demat account with the Bank of India, Mumbai Main Branch in the
 name of the Prothonotary and Senior Master.


 5.      On the last occasion, Mr Mirza had shown us at page 479 of
 the Motion, a list of these holdings and identified 12 of them as
 requiring immediate redemption. To begin with, there is no easy
 way for us to reconcile the list annexed to the order and received
 from Mr Das with the list at page 479. This is because the list


                                       Page 3 of 6
                                  15th October 2019




::: Uploaded on - 17/10/2019                            ::: Downloaded on - 17/10/2019 20:05:22 :::
                                                    1056-1057-NMAL811-19+(1).DOC




 provided by Mr Mirza from page 479 onwards is lacking the ISIN
 codes and it is therefore difficult to identify the individual
 instruments precisely. The values differ being given as of different
 dates. Mr Mirza agrees that he will provide the necessary ISIN code
 numbers to his list at page 479 by the next date.


 6.      As we noted on 1st October 2019, there are two immediate or
 most pressing issues. The first is the matter of payment of staff
 salaries. The second is the question of completing the deposit
 required to be made in the appeal before Income Tax authorities in
 order to obtain a priority listing of the Appeal filed by the Breach
 Candy Club.


 7.      Mr Mirza had previously informed us that some interest
 income was due in October, November and December 2019. He
 confirms that an amount of Rs. 1.2 crores has already been received
 and an additional Rs. 20 lakhs is expected in the few days.


 8.      The pending wage bill is about Rs. 51 Lakhs. A further
 amount of about Rs. 85 lakhs is to be deposited with Income Tax.
 Mr Rustomjee therefore submits, and particularly since further
 interest is expected in November and December 2019 (though
 possibly in lesser amounts than received in October 2019) that it
 may not be necessary to liquidate the entire amount suggested by
 Mr Mirza, which is in excess of Rs. 4 crores, all at once immediately.
 He submits that this can be deferred and only that which is
 necessary should be redeemed immediately. We believe there is
 some substance to this. On our reckoning, an additional amount of



                                  Page 4 of 6
                               15th October 2019




::: Uploaded on - 17/10/2019                         ::: Downloaded on - 17/10/2019 20:05:22 :::
                                                    1056-1057-NMAL811-19+(1).DOC




 about Rs. 89 lakhs will suffice to meet both the Income Tax claim
 and the pending wage bill. We can even round this off to Rs. 1 crore.


 9.      We see no reason why the wage bill should be held back since
 there is an amount of Rs. 1.2 crores already available and received as
 interest income. Mr Mirza's clients, the Applicants, will ensure that
 all wages are paid up to date from the interest income so far
 received.


 10.     Mr Waglay submits that the Club should be allowed to
 continue to pay the Income Tax Appeal deposit in instalments. We
 disagree. As it is, the Club has obtained a discretionary reduction in
 the amount of deposit. We do not see why there should be
 exceptions made by the revenue allowing the club the added facility
 of instalments in this fashion for a lengthy period of time. To ensure
 that there is no break in the regular deposits, we only direct the Club
 to make payment of these instalments as it was doing previously up
 to November 2019. On the next date we will make a further order
 providing sufficient liquidity and funds so that the remaining
 deposit for the Income Tax Appeal is made in one single payment of
 the balance and an early date is obtained for the hearing of that
 Appeal.


 11.     We decline to enter into any discussion as presented by Mr
 Waglay on the merits of that Appeal. We decline even to note his
 statements in that regard. That is squarely a matter for Income Tax
 to decide. Equally, we have not addressed Mr Rustomjee's
 contentions that the entire demand from the Income Tax and the



                                  Page 5 of 6
                               15th October 2019




::: Uploaded on - 17/10/2019                         ::: Downloaded on - 17/10/2019 20:05:22 :::
                                                    1056-1057-NMAL811-19+(1).DOC




 levy of penalty, interest and tax is on account of a default of certain
 parties or a group of parties. What is to be made of that submission,
 in what context, for what relief and in what application are all
 matters to be taken up on the next date.


 12.     Liberty to the Prothonotary and Senior Master to apply in
 case of any difficulty.


 13.     For the present list the matter for further orders on 19th
 November 2019.



                                        (S. C. DHARMADHIKARI, J)




                                                            (G. S. PATEL, J)




                                  Page 6 of 6
                               15th October 2019




::: Uploaded on - 17/10/2019                         ::: Downloaded on - 17/10/2019 20:05:22 :::
                                                    BANK OF INDIA
                                                  DP 10 NO 300749


                                                  BANK OF INDIA
                                                  DP 10 : IN300749


                                BREACH CANDY BRANCH, SKY SCRAPER,
                     4/697,   BHULABHAI  DESAI ROAD, MUMBAI - MUMBAI                      - 400026
                                   Phone No 3680768 Fax No 6380768


                                  Statement       of Holding    As on 10-0ct-2019



Name                   BREACH CANDY SWIMMING                   BATH TRUST                             Client    10     11038443
Address                66,
                       BHULABHAI DESAI ROAD,
                       NIUIVlBAi
                       MUMBAI
                       400026
                       23674381
Category               Non House    Beneficiary                                                       Status           Active
Type I Sub Type        Trust /                                                                        BSDA:            No


 ISIN Code             Scrip Name               Account Description                             Balance     Value (Rs.)
INE787H07131      INDIA INFRASTRUCTURE       FINANCE COMPANY                             Beneficiary   12288 13,332480
                  LIMITED - 719/7.69   BD 22JN23 FVRS1000 LOA UPTO
                  16AP13
INE787H07149      INDIA INFRASTRUCTURE       FINANCE COMPANY                             Beneficiary           12709     14,234,080
                  LIMITED - 7.36/7.86BD  22JN28 FVRS1000 LOA UPTO
                  16AP13
INE787H07156      INDIA INFRASTRUCTURE       FINANCE COMPANY                             Beneficiary117267142                       068,971
                  LIMITED - 74/7,9 BD 22JN33 FVRS1000 LOA UPTO
                  16AP13
INE787H07263      INDIA INFRASTRUCTURE       FINANCE COMPANY                             Beneficiary           50000     55 126,500
                  LIMITED - 8 01 BD 12NV23 FVRS1000 LOA UPTO
                  27FB14
INE787H07271      INDIA INFRASTRUCTURE             FINANCE COMPANY                       Beneficiary             200                231,598
                  LIMITED - 8.26 BD 12NV23         FVRS1000 LOA UPTO
                  27FB14
INE787H07347      INDIA INFRASTRUCTURE             FINANCE COMPANY                       Beneficiary            6150      8,237495
                  LIMITED - 8.66 BD 22JN34         FVRS1000 LOA UPTO
                  20AP14
INE787H07313      INDIA INFRASTRUCTURE             FINANCE COMPANY                       Beneficiary            211/      2,786 184
                  LIMITED - 8.75 BD 12NV33         FVRS1000 LOA UPTO
__ ..             ~7£B_1_4=---;-c:=:-c-:-:::                                        __         .,--                       00   __        -




INE787H073/0      INDIA iNf-RASTRUCTURL      f-li';ANCE: COfvlPANY                       Beneficiary            16~13     2,174,j24
                  LIMITED - 8.91 BD 22JN34 FVRS1000 LOA UPTO
                  20AP14
INE787H07164      INDIA INFRASTRUCTURE       FINANCE COMPANY                             Beneficiary             753                805.710
                  LIMITED - SR-I 6.86/7.36 LOA 26MR23 FVRS1000
INE787H07180      INDIA INFRASTRUCTURE         FINANCE COMPANY                           Beneficiary            1000       1,109,000
                  LIMITED - SR-III 7.08/7.58 LOA 26MR33 FVRS1000
INE787H07396      INDIA INFRASTRUCTURE         FINANCE COMPANY                           Beneficiary            2300      2,834.796
                  LIMITED - TRCHIlISR-
                  2A8.55BD27MR29FVRS        1000LOAUPT01 OJU14




          ::: Uploaded on - 17/10/2019                                                   ::: Downloaded on - 17/10/2019 20:05:22 :::
 INE787H07420 INDIA INFRASTRUCTURE FINANCE COMPANY                  Beneficiary            150        186,750
             LIMITED -
             TRCHIIISR2BRRBD27MR29FVRSI OOOLOAUPTOIOJU14
INE787H07438 INDIA INFRASTRUCTURE FINANCE COMPANY                  Beneficiary         5195 6,956,105
             LIMITED - TRCHIIISR3BRRBD27MR34
             FVRS1000LOAUPT010JU14
INE053F07587 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary                      190        208,525
             6,88/7,38 BD 23MR23 FVRS1000 LOA UPTO 22MR13
INE053F07595 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary                    1368 1,575,936
             7,04/7,54 BD 23'MR28 FVRS1000 LOA UPTO 22MR13
INE053F07561 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary 20954 22,001,700
             7,18/7,68 BD 19FB23 FVRS1000 LOA UPTO 18FB13
INE053F07579 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary 33488 36.334480
             7,34/7,84 BD 19FB28 FVRS1000 LOA UPTO 18FB13
INE053F07520 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary                       80         83.922
             8 18,15 BD 23FB22 FVRS1000 LOA UPTO 22FB12
INE053F07538 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary 81911 92,035,200
             8,1/8,3 BD 23FB27 FVRS1000 LOA UPTO 22FB12
INE053F07736 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary                     209         244,530
             8.44 BD 26MR24 FVRS1000 LOA UPTO 25MR14
INE053F07660 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary                    1900 2,326,550
             SR-92 8.4 BD 18FB29 FVRS1000 LOA UPTO 17FB14
INE053F07728 INDIAN RAILWAY FINANCE CORPORATION LlMITED- Beneficiary                   8387 10,350,900
             SR-96 8,63 BD 26MR29 FVRS1000 LOA UPTO 25MRi4
INE202E07138 INDIAN RENEWABLE ENERGY DEVELOPMENT                   Beneficiary            247        310,010
             AGENCY LIMITED - SR-IIB 8,8 LOA 13MR29 FVRS1000
INE202E07153 INDIAN RENEWABLE ENERGY DEVELOPMENT                   Beneficiary           500         670,045
             AGENCY LIMITED - SR-IIIB 8,8 LOA 13MR34 FVRS1000
INE906B07CA1 NATIONAL HIGHWAYS AUTHORITY OF INDIA - 8,2 BD Beneficiary 12690 13,521,703
             25J N22 FVRS 1000
INE906B07CB9 NATIONAL HIGHWAYS AUTHORITY OF INDIA - 8,3 BD Beneficiary 10537 12,290,568
             25J N27 FVRS 1000
INE848E07526 NHPC LIMITED - SR-2A 8,54 BD 02NV28 FVRS1000          Beneficiary          1500 1,857.000
             LOA UPTO 22JN15
INE848E07559 NHPC LIMITED - SR-2B 8.79 BD 02NV28 FVRS1000          Beneficiary                5        6,400
             LOA UPTO 22JN15
INE848E07567 NHPC LIMITED - SR-3B 8,92 BD 02NV33 FVRS1000          Beneficiary            235        317,243
             LOA UPTO 22JN15
INE733E07JG5 NTPC LIMITED - SR-3A 8,66 BD 16DC33 FVRS1000          Beneficiary          1050 1,374,975
INE733E07JJ9 NTPC LIMITED - SR-3B 8,91 BD 16DC33 FVRS1000          Beneficiary            500        690.000
INE134E07356 POWER FINANCE CORPORATION LTD, - 6,88/7,38 BD Beneficiary                    909        958.086
             28MR23 FVRS1000 LOA UPTO 26JU13
INE134E07364 POWER FINANCE CORPORATION LTO, - 7 0417 54 BD Beneficiary                  1912 2,074,520
             28MR28 FVRS1000 LOA UPTO 26JU13
INE134E07331 POWER FINANCE CORPORATION LTD, -7,19 BD               Beneficiary          9358 10,097,282
             04JN23 FVRSI 000
INE134E07349 POWER FINANCE CORPORATION LTD, -7,36 BD               Beneficiary 11880 13,343,616
             04JN28 FVRSI 000
INE134EOf422 POWER FINANCE CORPORATION LTD, - 8.43 BD              Beneficiary            125        144,375
              16NV23 FVRS1000 LOA UPTO 9FB14
INE134E07430 POWE R FINAN CE CO RPORAT ION LT=D'--,
                                                 ---=-8--=,5--'-4
                                                        -=B-=D----::::---:::-c---::-::--:-::-::----cc=--=-c:-::-:=-:c
                                                                   Beneficiary 32389 42 983,766
             16NV28 FVRS1000 LOA UPTO 9FB14
INE134E07455 POWER FiNANCE CORPORATION LTD, - 8,67 BO              Beneficiary          7000 9,36E,OOO
             16NV33 FVRS1000 LOA UPTO 9FB14
INE134E07448 POWER FINANCE CORPORATION LTD, - 8.79 BD              Beneficiary              50        62,500
              16NV28 FVRS1000 LOA UPTO 9FB14
INE134E07463 POWER FINANCE CORPORATION LTD, - 8,92 BD              Beneficiary            332        456,500
              16NV33 FVRS1000 LOA UPTO 9FB14
INE134E07190 POWER FINANCE CORPORATION LTD, - SR-18,2 BD Beneficiary                    2470 2605,850
             01FB22 FVRS1000 LOA UPTO 08MR12
INE134E07208 POWER FINANCE CORPORATION LTD, - SR-II 8,3 BD Beneficiary 14825 17,463,850
             01FB27 FVRS1000 LOA UPTO 08MR12
INE020B07GW6RURAL ELECTRIFICATION CORPORATION LlMITED-             Beneficiary 17380 19,153,629
             7,22 BD 19DC22 FVRS1000



              ,.~.}F~\'\'"     '"!~'
                               - i;'>
           ,,;,,-8:,    ,; o 'r. ~"v;.
             If.../" '" \".
                                    1:' 0..
                                        "",r   .-
                                                    .

","5' j*' <.) __ - -~ ta Breach ~ * Candy Br, Murnbai

-o/hr~~ ::: Uploaded on - 17/10/2019 ::: Downloaded on - 17/10/2019 20:05:22 ::: INE020B07GX4 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 30366 35,239,743 7.38 BD 19DC27 FVRS1000 INE020B07GY2 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 231 266,551 SR-1 6.8817.38 BD 25MR23 FVRS1000 INE020B07GZ9 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 25 2B,000 SR-2 7 0417 54 BD 25MR28 FVRS1 000 INE020B07GH7 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 98123113,333,046 SR-2 8.12/8.32 BD 27MR27 FVRS1000 INE020B07HP8 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 500 699,500 SR-2A 8.46 BD 24SP28 FVRS1000 INE020B07HS2 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 200 256,000 SR-2B 8.71 BD 24SP28 FVRS1000 INE020B07HTO RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 210 285,390 SR-3B 8.62 BD 24SP33 FVRS1000 INE020B07GG9 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 15833 16,893,811 SR-I 7.93/8.13 BD 27MR22 FVRS1000 IN E020B071 D2 RURAL ELECTRIFICATION CORPORATION LlMITED- Beneficiary 2115 2,707,200 TR 2 SR 2A 8.63 BD 24MR29 FVRS1000 Total Value of Holding (Prices as on 09/10/2019) Rs. 734,702,892 NSDL DPO ADDRESS BANK OF INDIA BLDG, 1ST FLOOR, NSDL DEPT, 70-80, M.G. ROAD ,FORT, MUMBAI - 400001. TEL 22696059 / 22671517.

AMC CHARGES     FROM APR 19 TO MAR 20 AND TR. CHARGES                 FOR JUNE      19 OTR WILL BE
RECOVERED    FROM 16TH OF AUGUST 2019.

EMAIL [email protected] *Any discnpancy in the above should be brought to our notice within 30 day from the date of receipt of the statement *This is a computer generated statement and does not require a signature"

::: Uploaded on - 17/10/2019 ::: Downloaded on - 17/10/2019 20:05:22 :::