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 19]

Bombay High Court

Kaushik Shah Shares And Securities Pvt ... vs Om Sri Maa Shakt I Namah And 3 Ors on 24 January, 2023

Author: R.I. Chagla

Bench: R.I. Chagla

                                                  24TO31-NMCD-259-16+.doc

Sharayu Khot.
                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      ORDINARY ORIGINAL CIVIL JURISDICTION

                           NOTICE OF MOTION NO. 259 OF 2016
                                          IN
                           COMMERCIAL SUIT NO. 454 OF 2016


      Rajkumar Malpani & Anr.                           ...Applicants/
                                                        Plaintiffs

                Versus

      Om Sri Maa Shakti I Namah & Ors.                  ...Defendants

                                         AND
                           NOTICE OF MOTION NO. 260 OF 2016
                                          IN
                           COMMERCIAL SUIT NO. 455 OF 2016


      Vishal Tansukhlal Minda & Anr.                    ...Applicants/
                                                        Plaintiffs

                Versus

      Om Sri Maa Shakti I Namah & Ors.                  ...Defendants

                                         AND
                           NOTICE OF MOTION NO. 264 OF 2016
                                          IN
                           COMMERCIAL SUIT NO. 460 OF 2016


      Shankuntala Malpani & Anr.                        ...Applicants/
                                                        Plaintiffs




                                         1/6




     ::: Uploaded on - 02/02/2023                ::: Downloaded on - 31/05/2023 08:14:29 :::
                                                24TO31-NMCD-259-16+.doc


      Versus

Om Sri Maa Shakti I Namah & Ors.                  ...Defendants

                                        AND
               NOTICE OF MOTION NO. 2636 OF 2016
                                          IN
                           SUIT NO. 740 OF 2016


Hardik P. Udeshi & Anr.                           ...Applicants/
                                                  Plaintiffs

      Versus

Om Sri Maa Shakti I Namah & Ors.                  ...Defendants

                                        AND
               NOTICE OF MOTION NO. 2637 OF 2016
                                          IN
                           SUIT NO. 747 OF 2016


Kaushik Shah Shares & Securities Pvt.Ltd.         ...Applicant/
                                                  Plaintiff

      Versus

Om Sri Maa Shakti I Namah & Ors.                  ...Defendants

                                        AND
               NOTICE OF MOTION NO. 2639 OF 2016
                                          IN
                           SUIT NO. 779 OF 2016


Mr. Piyush Shah HUF & Ors.                        ...Applicants/
                                                  Plaintiffs

                                         2/6




               ::: Uploaded on - 02/02/2023                ::: Downloaded on - 31/05/2023 08:14:29 :::
                                                  24TO31-NMCD-259-16+.doc


         Versus

 Om Sri Maa Shakti I Namah & Ors.                      ...Defendants

                                      AND
                     NOTICE OF MOTION NO. 2643 OF 2016
                                       IN
                               SUIT NO. 730 OF 2016


 Kalpesh Chandrakant Patel                             ...Applicant/
                                                       Plaintiff

         Versus

 Om Sri Maa Shakti I Namah & Ors.                      ...Defendants

                                      AND
                     NOTICE OF MOTION NO. 2656 OF 2016
                                       IN
                               SUIT NO. 745 OF 2016


 Mr. Manoj Kantilal Shah & Anr.                        ...Applicants/
                                                       Plaintiffs

         Versus

 Om Sri Maa Shakti I Namah & Ors.                      ...Defendants

                                      AND
                     NOTICE OF MOTION NO. 2645 OF 2016
                                       IN
                               SUIT NO. 750 OF 2016


 Mr. Manoj Kantilal Shah & Anr.                        ...Applicants/
                                                       Plaintiffs

                                       3/6




::: Uploaded on - 02/02/2023                    ::: Downloaded on - 31/05/2023 08:14:29 :::
                                                      24TO31-NMCD-259-16+.doc


      Versus

Om Sri Maa Shakti I Namah & Ors.                         ...Defendants

                                      ----------
Mr. Mehul Shah for the Plaintiffs in all Suits.
Mr. Gauraj Shah a/w V.A. Joshi i/by M/s. Chitnis Vaithy & Co. for the
Defendant No. 4 in NMS/2643/16 and NMS/2656/16.
                                      ----------

                                      CORAM : R.I. CHAGLA J

                                        DATE       : 24 January 2023

ORDER :

1. Mr. Gauraj Shah, learned Counsel appearing for the Defendant No. 4 has sought time to file Affidavit in Reply to the Notice of Motion No. 2656 of 2016 and Notice of Motion No. 2643 of 2016, in view of the award being passed by the learned Arbitrator on 11th July 2022 as well as any response to the additional Affidavit in Support of the Notice of Motion which has been filed by the Plaintiff on 15th September 2022.

2. By the award dated 11th July 2022, termination by Defendant No. 4 of Development Agreement dated 14th December 2011 has been held to be lawful, valid and binding. The Defendant 4/6 ::: Uploaded on - 02/02/2023 ::: Downloaded on - 31/05/2023 08:14:29 ::: 24TO31-NMCD-259-16+.doc No. 1 Developer does not have any charge on the properties of the Defendant No. 4 Society and the Defendant No. 1 Developer also has no intention to restrain the Defendant No. 4 Society from dealing with its properties.

3. Accordingly, the Defendant No. 4 shall file Affidavit in Reply to the above Notices of Motion as well as to the additional Affidavit in Support of the Notice of Motion dated 15th September 2022 which Affidavit in Reply shall be filed within a period of two weeks from the date of this order i.e. on or before 7th February 2023.

4. Mr. Shah states on instructions that the Defendant No. 4 shall give two weeks' notice to the Advocate for the Applicants/Plaintiffs before appointing any new developer for the subject building. Statement is accepted.

5. The Applicants/Plaintiffs are at liberty to file Affidavit in Rejoinder to the Affidavit in Reply filed by Defendant No. 4 within a period of one week thereafter i.e. on or before 14th February 2023.

6. Place the above matters on 20th February 2023, high on 5/6 ::: Uploaded on - 02/02/2023 ::: Downloaded on - 31/05/2023 08:14:29 ::: 24TO31-NMCD-259-16+.doc board.

7. Liberty to apply for an early date.

[R.I. CHAGLA J.] 6/6 ::: Uploaded on - 02/02/2023 ::: Downloaded on - 31/05/2023 08:14:29 :::