/2022 INSC 0088/ REPORTABLE IN THE SUPREME COURT OF INDIA  CIVIL APPELLATE JURISDICTION               CIVIL APPEAL NO(S).     521   OF   2022         (Arising out of SLP(Civil) No(s). 22539 of 2014) MESSER GRIESHEIM GmbH (NOW CALLED AIR LIQUIDE  DEUTSCHLAND GmbH)  …APPELLANT(S) VERSUS GOYAL MG GASES PVT. LTD. …RESPONDENT(S) J U D G M E N T Rastogi, J. 1. Leave granted. 2. The   appellant/decree   holder   has   challenged   the   judgment   of the Division Bench of the High Court of Delhi dated 1 st   July, 2014 relegating to file a petition for execution of a money decree dated 7 th February,   2006(in   excess   of   Rs.   20   lakhs)   of   a   foreign   Court 1 indisputedly notified as a superior Court of a reciprocating territory before the District Court in view of Section 44A of the Code of Civil Procedure, 1908(hereinafter being referred to as the “Code”). 3. It   is   an   old   saying   that   the   difficulties   of   the   litigant   in   India begin  when  he   has   obtained   a  decree.    The  evil  was  noticed  as   far back in 1872 by the Privy Council in relation to the difficulties faced by the decree holder in execution of the decree (MIA p.612) 1 .   After more than a century, there has been no improvement and still the decree holder  faces the same problem  what was being faced in the past.     A   litigant   coming   to   Court   seeking   relief   is   not   interested   in receiving a paper decree when he succeeds in establishing his case. What he primarily wants from the Court of Justice is the relief and if it is a money decree, he wants that money what he is entitled for in terms of the decree, must be satisfied by the judgment debtor at the   earliest   possible   without   fail   keeping   in   view   the   reasonable restrictions/rights   which   are   available   to   the   judgment   debtor under the provisions of the statute or the code, as the case may be. 1 General Manager of the Raj Durbhunga v. Coomar Ramaput Sing, (1871-72) 14 MIA 605 : 20 ER 912 2 4. Instant case is the live illustration before us where the decree holder   was   able   to   get   a   money   decree   of   a   foreign   Court   which   is notified as a superior Court of a reciprocating territory way back on 7 th   February, 2006 and after 16 years have been rolled by, still the screen  is smokey   and not  clear  as  to  which  is the  forum   where  he could approach for execution of a decree. 5. The   brief   facts   culled   out   from   the   record   are   that   the appellant   initiated   proceedings   before   the   High   Court   of   Justice, Queen’s   Bench   Division,   Commercial   Court,   United Kingdom(“English   Court”)   which   is   a   superior   Court   of   a reciprocating territory(namely, United Kingdom of Great Britain and Northern   Island)   notified   under   Section   44A   of   the   Code   vide Notification   No.   SRO   399   dated   1 st   March,   1953   issued   by   the Ministry of Law as amended by GSR 201 dated 13 th  March, 1958. 6. Earlier, a default decree was passed due to non­appearance of the   respondent/judgment   debtor   in   UK   Court   on   6 th   February, 2003.  The appellant issued a winding up notice to the respondent, who   objected   the   same   as   the   judgment   dated   6 th   February,   2003 was   a   default   decree.   To   meet   the   objection   raised   by   the 3 respondent,   the   appellant   approached   the   English   Court   and sought setting aside of the default decree and prayed for passing a decree   on   merits   of   the   case.     At   this   juncture,   the   respondent entered   appearance   and   the   English   Court   by   a   judgment   and decree   dated   7 th   February,   2006   granted   a   money   decree   for   a principal sum of US $ 5,824,564.74. 7. It   is   pertinent   to   note   that   the   respondent   did   not   file   any appeal   against   the   judgment   and   decree   dated   7 th   February   2006 and that has attained finality. 8. The total decretal amount indisputedly on the date of filing of the   execution   petition   before   the   Delhi   High   Court   on   27 th   April, 2006 was exceeding Rs. 20 lakhs which was the pecuniary limits of the   Delhi   High   Court   in   terms   of   Section   5(2)   of   the   Delhi   High Court   Act,   1966(hereinafter   being   referred   to   as   “Act   1966”)   which was later enhanced to Rs.2 crores in the year 2015, to entertain the execution petition as the principal Court of original jurisdiction. 9. It has been alleged by the appellant that the decretal amount, if it is taken at the face value as on 20 th   January, 2022, may come to approximately Rs. 99 crores. 4 10. The appellant filed a petition for execution of money decree in the   High   Court   of   Delhi   on   27 th   April,   2006.     A   reply   to   the execution   petition   was   filed   by   the   respondent   on   17 th   January 2007, raising several objections which are available at its command as   envisaged   under   Section   13   of   the   Code.     Later   a   further objection   was   raised   that   the   High   Court   of   Delhi   has   no jurisdiction   to   entertain   the   execution   petition   in   view   of   Section 44A of the Code. 11. Learned   Single   Judge   of   the   High   Court   overruled   the preliminary   objections   and   held   that   taking   value   of   the   execution of the money decree dated 7 th   February, 2006 of the English Court exceeding   Rs.   20   lakhs,   at   given   point   of   time,   i.e.,   27 th   April, 2006(the day on which the execution petition was filed), High Court of   Delhi   holds   the   exclusive   jurisdiction   of   ordinary   original   civil jurisdiction   and   after   meeting   out   other   objections   on   merits decided the execution petition by a judgment dated 29 th   November, 2013.  The operative part of the judgment are as under:­  E.A. No. 653 of 2009 69. This is an application by the DH for a direction to the JD to deposit the original title deeds of Sahibabad property. 5 70. For the reasons stated therein, the application is allowed and a direction is issued to the JD to deposit the original title deeds of the   property,   land   measuring   18774   sq.   yds.   At   8/7,   Site­IV, Sahibabad,   Industrial   Area,   Sahibabad,   District   Ghaziabad   in   the Court within two weeks, and when so deposited, it shall be kept in a sealed cover  by the Court.   At the time of filing the original title deeds,   the   JD   will   deliver   to   the   learned   counsel   for   the   DH   a photocopy thereof. EA No. 654 of 2009 71. By   this   application,   the   DH   seeks   a   clarification   that   the order dated 3 rd   November, 2009 passed by the Court releasing the lien  on the property  at  Ghaziabad, Uttar  Pradesh  should be made conditional   upon   the   Managing   Director   (MD)   or   any   other competent director of the JD furnishing a written undertaking that the Ghaziabad property is free from all encumbrances and further than no written consent from the State Bank of India (‘SBI’) under Clause 11 of the agreement for hypothecation of goods and assets dated 24 th  November, 2008 is required. 72. Despite notice having been served in both these applications way   back   on   20 th   November   2009,   no   reply   has   been   filed   to   this application. 73. Consequently,   the   application   is   allowed   and   a   direction   is issued to the MD/authorized Director of the JD to file an affidavit in   this   Court   within   two   weeks   clarifying   (a)   that   the   property   at Sahibabad, Ghaziabad is free from all encumbrances or charge as on   the   date   of   the   order   dated   3 rd   November,   2009;   (b)   that   no written consent from the SBI under Clause 11 of the Agreement for hypothecation of the goods and assets dated 24 th   November, 2008 is required for enforcing the said order vis­à­vis the said Sahibabad property in terms of the statement made by the JD to the Court on 27 th   April,   2006   and   (c   )   that,   as   on   date,   there   is   no   lien/charge etc. created on the Sahibabad property. 74. The application is disposed of.” 6 12. The judgment of the learned Single Judge of the High Court of Delhi   dated   29 th   November,   2013   was   assailed   by   the   respondent­ judgment debtor before the Division Bench of the High Court. 13. The   Division   Bench   of   the   High   Court,   in   the   facts   and circumstances,   considered   it   appropriate   to   examine   the   singular issue   confining   it   to   the   jurisdiction   of   the   High   Court   of   Delhi   in executing the money decree dated 7 th  February, 2006 of the English Court, in exercise of its original jurisdiction in terms of Section 44A of   the   Code   and   after   the   parties   being   heard,   arrived   at   the conclusion that Section 44A is an independent right conferred on a foreign decree holder for enforcement of its decree in India.   It is a fresh   cause   of   action   and   has   no   co­relation   with   jurisdictional issues.     The   scheme   of   Section   44A   of   the   Code   is   alien   to   the scheme   of   domestic   execution   as   provided   under   Section   39(3)   of the Code and finally held that the High Court of Delhi, not being a District   Court,   in   terms   of   Section   44A   of   the   Code,   is   not   vested with the jurisdiction to entertain execution petition and directed to be   transferred   to   the   Court   of   District   Judge   within   whose jurisdiction the property sought to be attached is situated for being 7 dealt   with   in   accordance   with   law,   which   is   a   subject   matter   of challenge in appeal before us. 14. Dr. Abhishek Manu Singhvi, learned senior counsel appearing for   the   appellant   submits   that   the   jurisdiction   for   execution   of   a foreign   Court’s   decree   of   a   reciprocating   territory   vests   with   the High Court of Delhi, provided the value of the money decree exceeds the pecuniary limits as notified under Section 5(2) of the Act 1966. 15. Learned counsel further submits that it is not in dispute that the judgment and decree dated 7 th  February, 2006 has been passed by   a   notified   superior   Court   of   the   reciprocating   territory,   namely, United   Kingdom   of   Great   Britain   and   Northern   Ireland   within   the meaning of Section 44A of the Code in terms of a notification dated 1 st   March   1953   issued   by   the   Ministry   of   Law.     The   High   Court   of Delhi also vests with the ordinary original civil jurisdiction, subject to   the   pecuniary   limits   as   being   notified   under   Section   5(2)   of   the Act 1966 and it would be impossible to read into Section 44A that even though the pecuniary  jurisdiction of a civil Court(which lacks the   pecuniary   jurisdiction)   is   restricted,   only   for   the   purpose   of execution of a foreign decree, it becomes a District Court in respect 8 of the matters which fall within the ordinary civil jurisdiction of the High   Court   and   when   there   is   a   split   jurisdiction   in   the   cities   like Delhi, Kolkata, Chennai and Mumbai, the High Court would have to be   considered   to   be   included   as   “a   principal   civil   Court   of   original jurisdiction”   where   it   exceeds   its   pecuniary   jurisdiction   as   being contemplated in the respective statutes alike Section 5(2) of the Act 1966 in the instant case. 16. Learned   counsel   further   submits   that   there   can   be   two   or more   Courts   which   are   concurrently   a   principal   civil   Court   of original   jurisdiction   subject   to   their   pecuniary   limits   as   being envisaged   under   Section   5(2)   of   the   Act   1966.     If   that   being   so,   if pecuniary   jurisdiction   exceeds   what   is   prescribed/notified   under the Act, it is the High Court of Delhi which will be considered to be the   principal   Court   of   original   civil   jurisdiction   as   defined   under Section   5(2)   of   the   Act   1966   and   the   execution   petition   being   a continuation of the suit proceedings, the Division Bench of the High Court   has   committed   a   manifest   error   in   holding   that   the   High Court   of   Delhi   is   not   vested   with   the   jurisdiction   to   entertain   an 9 execution   petition   as   being   a   District   Court   defined   in   terms   of Section 44A of the Code. 17. Per   Contra,   Mr.   Rakesh   Dwivedi,   learned   senior   counsel   for the   respondent,   while   supporting   the   finding   recorded   in   the impugned   judgment,   submits   that   Section   44A   is   an   independent right   conferred   on   a   foreign   decree   holder   for   enforcement   of   its decree in India and the scheme of Section 44A of the Code is alien to   the   scheme   of   domestic   execution   as   provided   under   Section 39(3) of the Code.   The domestic decree can indeed be executed by the   Court   which   passed   the   decree   or   Court   of   competent jurisdiction   to   which   it   is   transferred   for   execution.     So   far   as execution of foreign decree is concerned, it is being governed by an independent   right   conferred   under   Section   44A   of   the   Code   which unequivocally   confers   exclusive   jurisdiction   in   this   regard   on   a “District   Court”   and   the   words   mandating   the   competence   of   the executing  Court, to try the original cause, in which the decree was passed, are conspicuous by their absence, in this provision. 18. To be more specific, learned counsel submits that Section 44A of   the   Code   is   in   the  nature  of   an  independent,   enabling   provision 10 which   gives   the   decree   holder   a   fresh   and   new   cause   of   action irrespective   of   the   original   character   of   the   cause   in   which   the decree came to be passed. 19. Learned counsel further  submits  that  so  far   as the  pecuniary competence to try a suit of the decretal amount is concerned, it may be in the context of the domestic decree for execution as referred to under Sections 38 and 39 of the Code and once Section 44A confers exclusive   jurisdiction   on   District   Court   in   which   the   money   decree of a foreign Court has to be filed for execution, no other Court holds competence other than the District Court for execution of a foreign decree. 20. Learned   counsel   further   submits   that   Section   5(2)   of   the   Act 1966 conferred with a limited ordinary original civil jurisdiction qua ‘suits’ above a certain pecuniary value and further submits that the expression “suit” as used in Section 5(2) of the Act 1966 has to be understood   in   its   ordinary,   limited   sense   of   a   ‘Civil   Suit’,   and   will not   include   execution   proceedings.     Section   4   of   the   Delhi   High Court(Amendment)   Act,   2003   draws   a   distinction   between   a   “suit” and   “other   proceedings”   and   submits   that   it   is   the   District   Court 11 alone which holds jurisdiction for executing a foreign decree and no error   has   been   committed   by   the   High   Court   in   the   impugned judgment which may call for interference of this Court. 21. We  have  heard   learned   counsel   for   the   parties   and  with   their assistance perused the material available on record. 22. The question that emerges for our consideration is whether the High   Court   of   Delhi   in   exercise   of   its   original   jurisdiction   is   a competent   Court   to   entertain   a   petition   for   executing   a   money decree(in excess of Rs.20 lakhs) of a foreign Court which is notified as  a  superior  Court  of  reciprocating  territory  under   Section  44A  of the Code. 23. It is not disputed that so far as the expression “superior Court of   any   reciprocating   territory”   as   defined   under   Section   44A   of   the Code   is   concerned,   the   judgment   and   decree   dated   7 th   February, 2006   has   been   passed   by   the   notified   superior   Court   of   the reciprocating   territory,   namely,   United   Kingdom   of   Great   Britain and Northern Ireland within the meaning of Section 44A of the Code vide   notification   dated   1 st   March,   1953   issued   by   the   Ministry   of Law,   thus   it   leaves   no   doubt   that   the   decree   of   the   High   Court   of 12 England would be considered to be a decree of superior  Court of a reciprocating territory. 24. In   order   to   appreciate   the   submissions   made,   it   may   be relevant   to   first   take   a   look   at   the   scheme   of   the   Code   and   also relevant   provisions   of   the   Act   1966   which   are   reproduced hereunder:­ “Section 2(4) of the Code – “District” “district”   means   the   local   limits   of   the   jurisdiction   of   a   principal Civil   Court   of   original   jurisdiction   (hereinafter   called   a   “District Court”),   and   includes   the   local   limits   of   the   ordinary   original   civil jurisdiction of a High Court; Section 6 of the Code – “Pecuniary Jurisdiction” Save   in   so   far   as   is   otherwise   expressly   provided,   nothing   herein contained shall operate to give any Court jurisdiction over suits the amount   or   value   of   the   subject­matter   of   which   exceeds   the pecuniary limits (if any) of its ordinary jurisdiction. Section   13   of   the   Code   –   “When   Foreign   Judgement   not Conclusive” A   foreign   judgment   shall   be   conclusive   as   to   any   matter   thereby directly   adjudicated   upon   between   the   same   parties   or   between parties under whom they or any of them claim litigating under the same title except— ( a )   where   it   has   not   been   pronounced   by   a   Court   of competent jurisdiction; ( b )   where   it   has   not   been   given   on   the   merits   of   the case; ( c ) where it appears on the face of the proceedings to be   founded   on   an   incorrect   view   of   international   law 13 or   a   refusal   to   recognise   the   law   of   India   in   cases   in which such law is applicable; ( d ) where the proceedings in which the judgment was obtained are opposed to natural justice; ( e ) where it has been obtained by fraud; ( f )   where   it   sustains   a   claim   founded   on   a   breach   of any law in force in   India. Section   44A   of   the   Code   ­   “Execution   of   Decrees   passed   by Courts in reciprocating territory” (1) Where a certified copy of a decree of any of the superior courts of   any reciprocating territory has been filed in a District Court, the decree   may   be   executed   in   India   as   if   it   had   been   passed   by   the District Court. (2)   Together   with   the   certified   copy   of   the   decree   shall   be   filed   a certificate   from   such   superior   court   stating   the   extent,   if   any,   to which   the   decree   has   been   satisfied   or   adjusted   and   such certificate shall, for the purposes of proceedings under this section, be   conclusive   proof   of   the   extent   of   such   satisfaction   or adjustment. (3)   The   provisions   of   Section   47   shall   as   from   the   filing   of   the certified   copy   of   the   decree   apply   to   the   proceedings   of   a   District Court executing a decree under this section, and the District Court shall   refuse   execution   of   any   such   decree,   if   it   is   shown   to   the satisfaction   of   the   court   that   the   decree   falls   within   any   of   the exceptions specified in clauses ( a ) to ( f ) of Section 13. Explanation   1 .—“Reciprocating   territory”   means   any   country   or territory   outside   India   which   the   Central   Government   may,   by notification   in   the   Official   Gazette,   declare   to   be   a   reciprocating territory   for   the   purposes   of   this   section;   and   “superior   courts”, with reference to any such territory, means such Courts as may be specified in the said notification. Explanation 2 .—“Decree” with reference to a superior court means any   decree   or   Judgment   of   such   Court   under   which   a   sum   of money   is   payable,   not   being   a   sum   payable   in   respect   of   taxes   or other   charges   of   a   like   nature   or   in   respect   of   a   fine   or   other 14 penalty, but shall in no case include an arbitration award, even if such an award is enforceable as a decree or Judgment.]] Section   5   Delhi   High   Court   Act,   1966   –   “Jurisdiction   of   High Court of Delhi” (1) The High Court of Delhi shall have, in respect of the territories for the time being included in the Union Territory of Delhi, all such original, appellate and other jurisdiction as, under the law in force immediately   before   the   appointed   day,   is   exercisable   in   respect   of the said territories by the High Court of Punjab. (2)   Notwithstanding   anything   contained   in   any   law   for   the   time being in force, the High Court of Delhi shall also have in respect of the   said   territories   ordinary   original   civil   jurisdiction   in   every   suit the value of which exceeds   Rupees twenty lakhs. 25. The   expression   ‘District”   is   defined   under   Section   2(4)   of   the Code   and   the   term   “District   Court”   referred   under   Section   44A   of the   Code   although   not   defined,   but   on   conjoint   reading   of   the provision   makes   it   clear   that   it   refers   to   the   local   limits   of   the jurisdiction   of   a   principal   civil   Court   of   original   jurisdiction (provisions of the Code called a “District Court”) and it includes the local limits of the ordinary original civil jurisdiction of a High Court and   it   is   not   disputed   that   principal   civil   Court   of   original jurisdiction   is   normally   a   District   Court   (with   whatever   change   in the nomenclature) and the High Courts in India exercising ordinary original civil jurisdiction are not too many, but where there is a split 15 jurisdiction based on its pecuniary value, notified from time to time, the   District   Court   or   the   High   Court   in   its   ordinary   original   civil jurisdiction  is competent to  exercise power  for  execution  of decree, including   money   decree   of   the   foreign   Court   of   reciprocating jurisdiction,   provided   other   conditions   are   complied   with   as contemplated under Section 44A of the Code. 26. Section   44A   of   the   Code   provides   for   execution   of   decrees passed   by   the   foreign   Courts   in   reciprocating   territories.     It,   inter alia, stipulates that where a certified copy of a decree of any of the superior   Court   of   any   reciprocating   territory   has   been   filed   in   a District Court, the decree may be executed in India as if it had been passed by  a District Court.   Together  with the certified copy  of the decree,   a   certificate   from   such   superior   court   is   to   be   filed   stating the   extent,   if   any,   to   which   the   decree   has   been   satisfied   or adjusted.   Such a certificate is the conclusive proof of the extent of such   satisfaction   or   adjustment.     Sub­section   3   of   Section   44A   of the   Code   further   lays   down   that   provisions   of   Section   47   of   the Code shall apply  to such execution proceedings and the Court can refuse   execution   of   any   such   decree,   if   it   is   shown   to   the 16 satisfaction   of   the   Court   that   the   decree   falls   within   any   of   the exceptions specified in clauses (a) to (f) in Section 13 of the Code. 27. The   ordinary   original   civil   jurisdiction   of   the   High   Court   is always exercised, based on pecuniary limits.  It would be impossible to read into Section 44A of the Code that even though the pecuniary jurisdiction   of   Civil   Court   is   restricted,   still   for   the   purpose   of execution   of   a   foreign   decree,   it   becomes   the   District   Court   in respect to those matters which fall within the ordinary original civil jurisdiction  of  the  High   Court  and   the  expression   “district”  defined under  Section 2(4) of  the Code will have to  be given  its true effect. To read the expression “District Court” in Section 44A for execution of foreign decree, it will be construed to be a Court holding ordinary original   civil   jurisdiction   in   terms   of   its   pecuniary   limits   as   being notified under Section 5(2) of the Act 1966. 28. It   leaves   no   manner   of   doubt   that   once   the   pecuniary jurisdiction   at   the   given   point   of   time   exceeded   Rs.   20   lakhs   as notified by the High Court under Section 5(2) of the Act 1966 (later vide notification dated 10 th   August, 2015 (w.e.f. 26 th   October, 2015) pecuniary   limits   has   been   revised   to   Rs.2   crores),   it   is   the   High 17 Court   of   Delhi   which   holds   its   exclusive   jurisdiction   as   ordinary original   civil   jurisdiction   to   execute   a   foreign   decree   under   Section 44A of the Code and it goes without saying that execution always is in continuation of the proceedings. 29.   Section   24   of   the   Punjab   Courts   Act   1918,   of   which   the Division  Bench  has put its emphasis, which  is applicable to Delhi, the   Court   of   District   Judge   would   be   the   principal   civil   Court   of original  jurisdiction.    Under   Section   5(1)  of  the  Act  1966, the  High Court   of   Delhi   exercises   all   such   original,   appellate   and   other jurisdiction  as   was   exercisable   by  the   High   Court   of  Punjab   in   the Union Territory of Delhi.  Then, there is Section 5(2) of the Act 1966 which starts with a non­obstante clause which empowers the High Court   of   Delhi   to   exercise   its   ordinary   original   civil   jurisdiction   in every   suit   where   the   pecuniary   value   exceeds,   as   being   notified   by the   competent   authority   and   thus,   the   High   Court   of   Delhi   indeed holds original civil jurisdiction in a suit where the value exceeds its pecuniary limits and if Section 24 of the Punjab Courts Act, 1918 is read with Section 5(2) of the Act 1966, it is quite clear that certain jurisdiction   has   been   taken   away   from   the   District   Court   and 18 conferred   with   the   High   Court   of   Delhi   and   this   original   civil jurisdiction is only in respect to the suits where the pecuniary limit exceeds   as   notified   by   the   authority   under   Section   5(2)   of   the   Act 1966   and   that   would   make   the   High   Court   of   Delhi,   the   principal Court of original civil jurisdiction, for all practical purposes.   30. The   Division   Bench   has   proceeded   on   the   basis   of   the expression “District Court”, as being referred under  Section 44A of the Code but it has not taken into consideration the other relevant provisions of which a reference has been made by us while coming to   the   conclusion   that   the   expression   “District”   as   defined   under Section 2(4) of the Code only lays down the limits of the jurisdiction of the principal civil Court of original jurisdiction and that includes the   ordinary   original   civil   jurisdiction   of   the   High   Court   and   once the   pecuniary   jurisdiction   exceeds   as   being   notified   under   the relevant   statute,   the   jurisdiction   vests   exclusively   with   the   High Court   as   an   ordinary   original   civil   jurisdiction   for   execution   of   a foreign   decree   under   Section   44A   subject   to   the   just   objections which   are   available   to   the   parties/judgment   debtor   as   envisaged under Section 13 of the Code. 19 31.   Consequently,   the   appeal   succeeds   and   accordingly   allowed. The judgment of the Division Bench of the High Court dated 1 st  July 2014 is hereby  quashed and  set aside.   Since the parties have not addressed   on   merits,   E.F.A.(O.S.)   No.   3   of   2014   is   restored   on   the file of the Division Bench of the High Court of Delhi.  This being an old matter where the foreign decree dated 7 th   February, 2006 could not   have   been   executed   for   almost   16   years   by   this   time,   we consider   it   appropriate   to   observe   that   let   the   Division   Bench   may take   up   the   matter   on   priority   and   decide   the   same   on   its   own merits as expeditiously as possible keeping in view its long awaiting execution   in   accordance   with   law,   but   in   no   case   later   than   four months. 32. Pending application(s), if any, stand disposed of.    ………………………J. (AJAY RASTOGI) ……………………...J. (ABHAY S. OKA) NEW DELHI JANUARY 28, 2022. 20