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

Lodha Developers Ltd, vs Rajendra Narpatmal Lodha on 28 January, 2026

Author: Milind N. Jadhav

Bench: Milind N. Jadhav

2026:BHC-OS:2380
                                                                                     79.SL.42290.2025.doc

  Ajay

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     ORDINARY ORIGINAL CIVIL JURISDICTION
                                     SUIT (L) NO.42990 OF 2025
                                                WITH
                             INTERIM APPLICATION (L) NO. 43039 OF 2025
                                                  IN
                                     SUIT (L) NO. 42990 OF 2025

             Lodha Developers Ltd.                                                Applicant/Orig.
                                                                               .. Plaintiff
             IN THE MATTER BETWEEN:
             Lodha Developers Ltd.                                             .. Plaintiff
                  Versus
             Rajendra Narpatmal Lodha and Ors.                                 .. Defendants
                                        ....................
              Mr. Karl Tamboly a/w. Mr. Pradeep Bakhru, Mr. Advait Nisal, Mr.
               Piyush Kranti, Ms. Silpa Nair and Ms. Juhi Bahirwani, Advocates
               i/by Wadia Ghandy & Co. for Plaintiff.
              Mr. Sumanth Anchan, Advocate i/by Mr. Shantanu Kadam for
               Defendant Nos.1 to 4.
                                                  ....................
                                                      CORAM              : MILIND N. JADHAV, J.
                                                      DATE               : JANUARY 28, 2026.

             P.C.:

             1.             Mentioned out of turn.


2. Heard Mr. Tamboly, learned Advocate for Plaintiff and Mr. Anchan, learned Advocate for Defendant Nos.1 to 4.

3. Plaintiff, Defendant Nos.1, 2 and 3 have executed Consent Terms dated 28th January 2026 and Plaintiff and Defendant No.4 have executed Consent Terms dated 28th January 2026 (hereinafter referred to as the "Consent Terms"), settling the disputes in the present Suit in respect of all claims of the respective parties.

1 of 3 ::: Uploaded on - 28/01/2026 ::: Downloaded on - 28/01/2026 20:48:39 :::

79.SL.42290.2025.doc

4. Consent Terms have been signed by Plaintiff's Authorised Signatory. Defendant Nos.1 to 4 have signed the Consent Terms in their individual capacities. Advocates for Plaintiff and Defendant Nos.1 to 4 are present in Court.

5. Consent Terms dated 28th January 2026 are taken on record and marked as 'X' and 'X-1' respectively for identification. Consent Terms dated 28th January 2026 marked as 'X' are executed between Plaintiff and Defendant Nos.1 to 3 whereas Consent Terms dated 28 th January 2026 marked as 'X-1' are executed between Plaintiff and Defendant No.4 separately. Consent Terms marked as 'X' are running into 30 pages whereas Consent Terms marked as 'X-1' are running into 22 pages. Parties have confirmed that they have signed these Consent Terms on their own free will without any fraud or coercion.

6. Order in terms of the Consent Terms.

7. The undertaking given by the parties in the Consent Terms are recorded and accepted as undertakings given to this Court.

8. Suit is decreed in terms of the Consent Terms.

9. Registry is directed to draw up a decree reflecting the Consent Terms.

10. Sealing of the drawn-up decree is dispensed with.

2 of 3 ::: Uploaded on - 28/01/2026 ::: Downloaded on - 28/01/2026 20:48:39 :::

79.SL.42290.2025.doc

11. Certified copy of the order passed in terms of the Consent Terms is expedited.

12. No order as to costs.

13. Liberty to the parties to mention.

14. Refund of Court fees as per Rules.

15. In view of the above, Suit is disposed. Pending Interim Application (L) No.43039 of 2025 stands disposed with no order as to costs.



                                                                                 [ MILIND N. JADHAV, J. ]

     Ajay
              Digitally signed
              by AJAY
AJAY       TRAMBAK
TRAMBAK    UGALMUGALE
UGALMUGALE Date: 2026.01.28
              18:08:18 +0530




                                                                                                               3 of 3


                                       ::: Uploaded on - 28/01/2026                   ::: Downloaded on - 28/01/2026 20:48:39 :::