Citation : 2022 Latest Caselaw 1529 Bom
Judgement Date : 15 February, 2022
IA-1499-2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INTERIM APPLICATION NO.1499 OF 2021
IN
SUIT NO.108 OF 2021
VISHAL
SUBHASH Hriday Niraj Mehta ...Applicant/
PAREKAR Ori. Plaintiff
Digitally signed by vs.
VISHAL SUBHASH
PAREKAR Umesh Jayantilal Mehta and Others ...Defendants
Date: 2022.02.15
18:01:04 +0530
Mr. Nitin Thakker, Senior Advocate a/w. Mr. Rohan Sawant, Mr.
Yatish Pandya, Ms. Vaibhavi Parchake i/b. Pandya and Poonawala,
for the Plaintiff.
Mr. Cyrus Ardheshir a/w. Nutan Patel, Mr. Mahesh Menon i/b.
Mahesh Menon & Co., for Defendant Nos. 1 to 4.
Mr. Sharan Jagtiani, Senior Advocate i/b. Purnanand and Co., for
Defendant No. 7.
Ms. Kirtida Chandarana a/w. Ms. Henna Shah i/b. Mahernosh
Humranwala, for Defendant No. 8.
CORAM : N. J. JAMADAR, J.
RESERVED ON : 20th OCTOBER, 2021
PRONOUNCED ON : 15th FEBRUARY, 2022
-------------
ORDER
1. The applicant/plaintiff has preferred this application for
interim relief in the nature of restraining the defendants from
dealing with, disposing off, alienating, encumbering and/or creating
third party rights in any manner whatsoever in or over the
residential premises being Flat Nos. 201 and 202, 2 nd Floor, Silver
Vishal Parekar, P.A. ...1 IA-1499-2021.doc
Solitaire CHS Ltd, situated at Plot No. 99, T.P.S. III, Tilak Road,
Ghatkopar (E), Mumbai 77. (the suit flats), for appointment of
Court Receiver and also restraining the defendants from preventing
the plaintiff from residing in the suit flats.
2. The applicant has instituted the suit for declaration that the
Gift Deeds dated 20th November, 2014 in respect of suit flats are
void ab-initio, illegal and non-binding on the plaintiff, and that Niraj
Jayantilal Mehta HUF and its members/coparceners including the
plaintiff, are entitled to 50% undivided share in the suit flats and for
an equitable partition and vacant peaceful possession of the suit
flats and mesne profit etc.
3. The plaintiff is the son of defendant Nos. 5 and 6. Defendant
No. 1 is the real brother of defendant No. 5. Defendant No. 2 is the
wife of defendant No. 1 and defendant Nos. 3 and 4 are the daughter
and son of defendant Nos. 1 and 2. The plaintiff is a coparcener in a
Hindu Undivided Family namely Niraj Jayantilal Mehta- HUF
consisting himself and his parents being defendant Nos. 5 and 6.
Defendant Nos. 1 and 4 are the members of Umesh Jayantilal Mehta
- HUF. The two HUFs jointly owned the suit flats.
Vishal Parekar, P.A. ...2
IA-1499-2021.doc
4. The plaintiff's grand-father Jayantilal Mehta had established
business 'inter alia, of trading glass bottles. On account of the
unscrupulous practices of defendant No. 1, the business suffered
huge losses. Defendant Nos. 1, 2, 5 and 6 became heavily indebted.
Proceedings were instituted by the banks and financial institutions.
While the plaintiff was still a minor, a suit being, Suit No. 2283 of
2011, was filed by the plaintiff, through next friend, and defendant
No. 3 for herself and as guardian of defendant No. 4, against
defendant Nos. 1, 2, 5 and 6. In the said suit Notice of Motion No.
2759 of 2011 taken out by the plaintiffs for interim relief.
Defendant Nos. 1 and 5 made a categorical statement that neither
the said HUF nor the Defendant Nos. 1 and 5 had any intention
whatsoever to create only third party rights/ interest in the suit
flats. The said stand was reiterated in the written statement filed by
defendant Nos. 1,2,5 and 6 on 12th October, 2012.
5. The plaintiff claimed to have learnt that defendant No. 1,
using his extreme undue influence and dominant position got
defendant No. 5, the plaintiff's father, to execute instruments
purported to be Gift Deeds, as Karta of Niraj Jayantilal Mehta-HUF
in respect of suit flats in favour of defendant No. 3 alone. Defendant
No. 1 has played fraud on the members of the HUF and got the
Vishal Parekar, P.A. ...3 IA-1499-2021.doc
purported Gift Deeds executed in favour of defendant No. 3. Thus, a
notice was addressed to defendants No. 1 to 6 on 19 th November,
2020. A bald reply was sent on 25th November, 2020 denying the
contentions of the plaintiff, on the premise that a detailed reply
would follow. In the exchange of notices that followed, it transpired
that two Gift Deeds in respect of flat Nos. 201 and 202 were
executed and registered with the Registrar of Assurances on 21 st
November, 2014.
6. The plaintiff was thus constrained to institute the suit as the
Gift Deeds in favour of defendant No. 3 purportedly executed by
defendant Nos. 1 and 5 in the capacity of Karta of respective HUF
were void and illlegal. Defendant Nos. 1 and 5 had no authority in
law to execute the Gift Deeds particularly in respect of the interest
of the plaintiff, who was then a minor, without obtaining previous
permission of the Court. Neither there was any legal necessity. Nor
the alienation was for the benefit of the estate of the minor.
7. After the institution of suit, when the application for interim
relief was taken up for ad-interim reliefs defendant Nos. 1 to 4
informed the Court that the suit flats were sold in the month of
December, 2020. The plaintiff avers the said action of defendant No.
Vishal Parekar, P.A. ...4 IA-1499-2021.doc
3 in alienating the suit flats, after being served with the legal
notices, was malafide and with the sole object of defeating the
legitimate claim of the plaintiff. Thus, the plaintiff impleaded
defendant No. 7, the transferee, and defendant No. 8, the society, as
party defendants to the suit. The plaintiff sought further
declaration that agreement for sale dated 10th December, 2020
executed by defendant No. 3 in favour of defendant No. 7 is void ab-
initio and not binding upon the plaintiff and Niraj Jayantilal Mehta-
HUF. In the alternative, a direction was sought against defendant
Nos. 1 to 4 to deposit 50% of the sale proceeds along with interest at
the rate of 18% p.a. in the Court. Injunctive reliefs were sought
against defendant Nos. 7 and 8 as well.
8. The defendant Nos. 1 to 4 have resisted the application by
filing affidavit in reply. It was contended that the plaintiff is not
entitled to any interim relief as the plaintiff was guilty of suppressio
veri and/or suggestio falsi . At the outset, it was contended that
defendant No. 3 became the absolute owner of the suit flat and in
that capacity executed conveyance in favour of defendant NO. 7 on
7th December, 2020. Pursuant thereto, possession of the suit flats
was handed over to defendant No. 7. Despite being fully cognizant of
the said developments, the plaintiff has instituted this suit which is
Vishal Parekar, P.A. ...5 IA-1499-2021.doc
a creature of afterthought. The defendant No. 5, the father of the
plaintiff had executed the Gift Deed voluntarily, in the year 2014.
Thus the challenge to the Gift Deeds was stated to be barred by law
of limitation. Defendant No. 5, according to defendant Nos. 1 to 4, is
the driving force behind the institution of this suit, with an oblique
motive.
9. Defendant No. 8 - society has also filed an affidavit in reply. It
is contended that the defendant NO. 8 has transferred the suit flats
in the name of defendant No. 3 on the strength of the Gift Deeds
executed in the year 2014 and, subsequently, the suit flats were
transferred in the name of defendant No. 7 pursuant to the
application submitted by defendant No. 7 on the strength of the
conveyance executed by defendant No. 3 in favour of defendant No.
7. Defendant NO. 8- society further asserted that defendant NO. 7
has been in position of the suit flats.
10. An affidavit in re-joinder is filed by the plaintiff controverting
the contentions of the defendant Nos. 1 to 4 in the affidavit in reply.
11. I have heard Mr. Nitin Thakker, learned senior counsel, for
the Plaintiff, Mr. Cyrus Ardheshir learned counsel for Defendant
Vishal Parekar, P.A. ...6 IA-1499-2021.doc
Nos. 1 to 4, Mr. Sharan Jagtiani, learned senior counsel for
Defendant No. 7 and Ms. Kirtida Chandarana, learned counsel for
Defendant No. 8. The learned counsels have taken me through the
averments in the plaint, the interim application and the affidavits in
reply and rejoinder. I have also perused the documents placed on
record.
12. Mr. Thakker, learned senior counsel, would urge that in the
backdrop of the indisputable position that the joint status of Niraj
Jayantilal Mehta and Umesh Jayantilal Mehta, HUFs was severed
by expression of an unequivocal intention with the institution of the
Suit No. 2283 of 2011 by the plaintiff and defendant Nos. 3 and 4,
the Gift Deeds allegedly executed in favour of defendant No. 3 by
defendant Nos. 1 and 5 are clearly invalid. On the strength of such
Gift Deeds, defendant No. 3 did not acquire absolute right, title and
interest in the suit flats. As the interest of the plaintiff in the suit
flats was sought to be alienated after the plaintiff had made known
his unequivocal intention to seek partition of the joint family
properties, defendant Nos.1 to 4 can not take benefit of provisions
contained in section 6 of the Hindu Minority and Guardianship Act,
1956 (the Act) on the premise that Defendant No. 5, the father of
the plaintiff, disposed of the undivided interest of the plaintiff.
Vishal Parekar, P.A. ...7
IA-1499-2021.doc
13. As a second limb of the submission, Mr. Thakker would urge
that the execution of conveyance by defendant No. 3 in favour of
defendant No. 7, after the exchange of notices, betrays the intent to
defeat the legitimate claim of the plaintiff. Since defendant No. 7
professed to purchase the suit flats despite the lis pendence having
been registered, in the context of Suit No. 2283 of 2011, and
without even publishing public notice inviting objections to the then
proposed transaction, defendant No. 7 cannot be said to be a
bonafide purchaser for value without notice. In the circumstances,
according to Mr. Thakker, the plaintiff is entitled to interim relief,
lest the plaintiff would suffer irreparable loss.
14. In opposition to this, Mr. Ardheshir, the learned counsel for
the defendant Nos. 1 to 4 would urge that the very premise of the
suit is flawed. On the one hand, the plaintiff asserts that the joint
status was disrupted with the institution of Suit No. 2283 of 2011
and, on the other hand, the plaintiff has claimed 50% undivided
interest in the suit flats. This claim of the plaintiff is contrary to the
case of severance of joint status set up by the plaintiff. Mr.
Ardheshir further submitted that the fact that the plaint is
conspicuously silent about the role of defendant No. 5, despite
defendant No. 5 having executed the Gift Deeds in favour of
Vishal Parekar, P.A. ...8 IA-1499-2021.doc
defendant No. 3, in the capacity of Karta of Niraj Jayantilal Mehta -
HUF, indicates that the suit has been instituted at the behest of
defendant No. 5. The stoic silence for almost six years after the
execution of Gift Deeds in favour of defendant No. 3 and the suit
flats having been transferred pursuant thereto in the name of
defendant No. 3, renders the claim for equitable relief unworthy of
acceptance. In the circumstances, the plaintiff is not entitled to any
of the interim reliefs, urged Mr. Ardheshir.
15. Mr. Jagtiani, leaned senior counsel for defendant No. 7
submitted that the action in the instant suit is plainly malafide.
Contesting the submission of Mr. Thakker that there was severance
of the joint status with the institution of Suit No. 2283 of 2011, Mr.
Jagtiani stoutly submitted that, the said suit appeared to be
collusive and instituted with the object of insulating the residential
premises of the HUFs from being proceeded against by the creditors
of defendant Nos. 1 and 5. Moreover, since the said suit came to be
dismissed for want of prosecution, in the year 2017, it can not be
said that there was a severance of joint status. Mr. Ardheshir and
Mr. Jagtiani were in unison in submitting that taking undue
advantage of attainment of majority by the plaintiff, defendant No.
5 and his family members have raked up the dispute.
Vishal Parekar, P.A. ...9
IA-1499-2021.doc
16. To begin with, it may be apposite to note uncontroverted facts.
There is no dispute about the relations inter-se between defendant
Nos. 1 and 5 and over the fact that Niraj Jayantilal Mehta and
Umesh Jayantilal Mehta HUFs which were formed by defendant
Nos. 1 and 5. It is indisputable that Niraj Jayantilal Mehta and
Umesh Jayantilal Mehta, HUFs had jointly acquired the suit flats.
The institution of the suit No. 2283 of 2011 by the plaintiff through
his next friend and defendant No. 3 for herself and in the capacity of
guardian of defendant No. 4 for declaration and partition is also not
in contest. It is incontrovertible that the defendant Nos. 1 and 5
executed the Deeds on 20th November, 2014 whereunder the suit
flats came to be gifted to defendant No. 3. The material on record
further indicates that the defendant No. 3, in turn, executed a
conveyance in favour of defendant No. 7, on 10 th December, 2020.
There is not much controversy over the fact that the plaintiff
attained majority in the month of March, 2020.
17. In the backdrop of the aforesaid uncontroverted facts, the
question of legality and validity of the Gift Deeds in favour of
defendant No. 3 is at the heart of the matter. Mr. Ardheshir,
submitted that it is well recognized that the Karta is not enjoined to
obtain prior permission of the Court under section 8(2) of the Act
Vishal Parekar, P.A. ...10 IA-1499-2021.doc
and is entitled to dispose of undivided interest of the minor in a
joint family property. Once this position is appreciated, according to
Mr. Ardheshir, the very edifice of the plaintiff's case that the Gift
Deeds in favour of defendant No. 3 by defendant Nos. 1 and 5 are
invalid, falls through.
18. Mr. Thakker joined the issue by canvassing a submission that
the aforesaid proposition would not govern the facts of the case in
hand as there was severance in the joint status and, thus, it cannot
be said that on the date of execution of the Gift Deeds, the plaintiff
had undivided interest in the joint family property. In order to lend
support to this submission, Mr. Thakker placed a strong reliance on
the judgment of the Supreme Court in the case of Jalaja Shedthi and
Others vs. Lakshmi Shedthi and Others 1. In the said case, the
Supreme Court held that on the demand for partition there is a
division in status, and though partition by metes and bounds may
not have taken place, the family can thereafter never be considered
to be an undivided family nor can the interest of a coparcener be
considered to be an undivided interest. Emphasis was laid on the
following observations of the Supreme Court, in paragraph 12, of
the said judgment.
1 (1973) 2 Supreme Court Cases 773.
Vishal Parekar, P.A. ...11
IA-1499-2021.doc
"The first thing to be noticed is that on the demand for partition there is a division in status, and though partition by metes and bounds may not have taken place, that family can thereafter never be considered as an undivided family, nor can the interest of a coparcener be considered to be an undivided interest. It is a well-established principle in, the Hindu Law that a member of a joint Hindu family has a right to, intimate his definite and unambiguous intention to the other members of the joint family that he will separate himself from family and enjoy his share in severalty. Such an unequivocal intention communicated to the, others will amount to a division-in status and on ,such division he will have a right to get a de facto division of his specific share of the joint family property, in which till then all of them had an undivided coparcenary interest, and in which none of them could claim that he had any right to any specific part thereof. Once the decision to divide has been unequivocally expressed and clearly intimated to his co- sharers, whether or not the other co-sharers agree, an immediate severance of the joint status is effected arid his right to obtain and possess the share to which be is admittedly entitled be-Comes specified."
19. Reliance was also placed on the another judgment of the
Supreme Court in the case of Phoolchand and Another vs. Gopal
Lal2. In this case also the Supreme Court emphasized that
immediately on the filing of the suit there was severance of status
among the members of the joint Hindu family. Mr. Thakker invited
the attention of the Court to the averments in the plaint in the Suit
No. 2283 of 2011 to bolster up the submission that the plaintiff and
defendant Nos. 3 and 4 herein had claimed partition and separate
possession of their respective shares in Niraj Jayantilal Mehta and
2 AIR 1967 SC 1470.
Vishal Parekar, P.A. ...12
IA-1499-2021.doc
Umesh Jayantilal- HUFs. This constituted a clear and unequivocal
intention to seek partition of the joint family properties.
Resultantly, there was division of the joint status.
20. A conjoint reading of the provisions contained in sections 6, 8
and12 of the Act, indicates that natural guardian of the property of
Hindu minor is enjoined to seek permission of the Court to dispose
of any immovable property of the minor. However, where the minor
has undivided interest in the joint family property, the previous
permission of the Court under section 8 of the Act for disposing of
the undivided interest of the minor in the joint family property is
not required. In other words, in view of the provisions contained in
section 6 and 12, the permission envisaged under section 8 of the
Act would not be required where a joint family property is alienated
by Karta involving an undivided interest of minor in the said joint
Hindu family property. A useful reference in this context can be
made to the judgment of the Supreme Court in the case of Sri
Narayan Bal & Others vs. Sridhar Sutar & Ors3. The observations in
paragraph 5 are material and hence, extracted below.
5. With regard to the undivided interest of the Hindu minor in joint family property, the provisions afore-culled are beads of the same string and need be viewed in a single glimpse, simultaneously in conjunction with each other. Each
3 (1996) 8 Supreme Court Cases 54.
Vishal Parekar, P.A. ...13
IA-1499-2021.doc
provision, and in particular Section 8, cannot be viewed in isolation. If read together the intent of the legislative in this beneficial legislation becomes manifest. Ordinarily the law does not envisage a natural guardian of the undivided interest of a Hindu minor in joint family property. The natural guardian of the property of a Hindu minor, other than the undivided interest in joint family property, is alone contemplated under Section 8, where under his powers and duties are defined. Section 12 carves out an exception to the rule that should there be no adult member of the joint family in management of the joint family property, in which the minor has an undivided interest, a guardian may be appointed; but ordinarily no guardian shall be appointed for such undivided interest of the minor. The adult member of the family in the management of the Joint Hindu Family property may be a male or a female, not necessarily the Karta. The power of the High Court otherwise to appoint a guardian, in situations justifying, has been preserved. This is the legislative scheme on the subject. Under Section 8 a natural guardian of the property of the Hindu minor, before he disposes of any immovable property of the minor, must seek permission of the court. But since there need be no natural guardian for the minor's undivided interest in the joint family property, as provided under sections 6 to 12 of the Act, the previous permission of Court u/s.8 of disposing of undivided interest of the minor in the joint family property is not required. The joint Hindu family by itself is a legal entity capable of acting through its Karta and other adult members of the family in management of the joint Hindu family property. Thus section 8 in view of the express terms of Sections 6 and 12, would not be applicable where a joint Hindu family property is sold/disposed of by the Karta involving an undivided interest of the minor in the said joint Hindu family property. The question posed at the outset therefore is so answered.
(emphasis supplied)
21. In the case of Vasantrao Gulabrao Thakre and Ors. vs.
Sudhakar Wamanrao Hingankar and Ors.4 on which reliance was
placed by Mr. Ardheshir the aforesaid position has been reiterated.
4 MANU/MH/0861/2018
Vishal Parekar, P.A. ...14
IA-1499-2021.doc
22. In the light of the aforesaid exposition of law, the controversy
revolves around the question as to whether the plaintiff continued
to have undivided interest in the joint family property or there was
severance of status on the date of execution of the Gift Deeds by
defendant Nos. 1 and 5 in favour of defendant No. 3. From the
perusal of the averments in the plaint in Suit No. 2283 of 2011 one
gets an impression that the said suit was instituted to protect the
family residence from being proceeded against, as the defendant
Nos. 1 and 5 were then heavily indebted and the creditors were
pursuing recoveries. It was categorically asserted in the said suit
that only the suit flats were unencumbered and, thus, there was an
apprehension that the defendants may create third party rights
/interest in the suit flats to pay all the secured and unsecured
creditors.
23. It is true that the said suit came to be eventually dismissed on
10th April, 2017 for want of prosecution. Nonetheless the fact
remains that in the said suit the defendant Nos. 1 and 3 therein/
defendant Nos. 1 and 5 herein made a categorical statement in
affidavit in reply and the written statement that the defendants did
not intend to create any third party rights or transfer the right, title
and interest of the plaintiff in the suit flats in the capacity of Karta
Vishal Parekar, P.A. ...15 IA-1499-2021.doc
of the said HUFs or otherwise.
24. At this juncture, whatever be the driving factor for the
institution of Suit No. 2283 of 2011, which was primarily for
declaration of the rights of the plaintiff and defendant Nos. 3 and 4
in the suit flats and partition thereof, it would be rather difficult to
draw an inference that the institution of the said suit did not
manifest an intention to sever the joint status. It is imperative to
note that defendant No. 3 herein had sought partition for herself
and defendant No. 4. The institution of the suit on behalf of the
plaintiff by the next friend may be questioned. But it cannot be
discounted that defendant No. 3 had also sought partition. In this
view of the matter prima facie, the claim of the defendant Nos. 1 to
4 that the families continued to be joint despite manifestation of
clear intention, becomes contentious.
25. The submission on behalf of defendant Nos. 1 to 4 that the
time lag of almost six years in challenging the Gift Deeds executed
in favour of defendant No. 3 becomes critical, may carry some
substance. At this stage, the Court cannot be oblivious to the fact
that, in the stressed circumstances in which the HUFs allegedly
Vishal Parekar, P.A. ...16 IA-1499-2021.doc
found themselves, the disposal of the residential premises by Niraj
Jaytilal Mehta HUF in favour of defendant No. 3, purportedly out of
natural love and affection, is a matter which cannot be readily
acceded to. Conversely, any endeavour on the part of the defendant
Nos. 1 to 4 to demonstrate that there was some tacit understanding
pursuant to which Gift Deeds were executed in favour of defendant
No. 3 erodes the very basis of Gift Deeds.
26. At this juncture, the consequences which may emanate once
the plaintiff succeeds in avoiding the transaction as being hit by
provisions contained in section 8 of the Act for want of prior
permission of the Court, deserve to be noted. Disposal of immovable
property, by a natural guardian, in contravention of section 8 of the
Act, is voidable at the instance of the minor. On the successful
exercise of the power to avoid the alienation, the alienation may
become void since its inception qua the interest of the plaintiff. In
the backdrop of the aforesaid consequences, which may entail in the
event the plaintiff succeeds, the question of interim relief to be
granted to the plaintiff is required to be considered.
27. I find substance in the submissions of Mr. Thakker that the
Vishal Parekar, P.A. ...17 IA-1499-2021.doc
defendant No. 3 alienated the suit flats in favour of defendant No. 7
society, post-haste. The material on record indicates that a legal
notice was addressed by the plaintiff to the defendants on 19 th
November, 2020. A denial of the contentions therein was issued by
the defendants No. 1 to 4 on 25th November, 2020 reserving the
right to address detailed reply thereto. Such detail reply was issued
on 7th December, 2020. It cannot be said to be a matter of sheer co-
incidence that, after a couple of days only i.e.on 10 th December,
2020, the defendant No. 3 executed the agreement for sale of the
suit flats in favour of defendant No. 7. It would be suffice to note that
the defendants gave no inkling of impending transaction between
defendant Nos. 3 and 7.
28. The crucial question which crops up for consideration is
whether there is material to indicate that defendant No. 7 is, prima
facie, not a bonafide purchaser for value. Indisputably, Gift Deeds
were executed and registered in the month of November, 2014. In
the record of defendant No. 8 society, suit flats were transferred in
the name of defendant No. 3. There is material to indicate that
defendant No. 7 has parted with consideration of 8 Crores and the
defendant No. 7 has been placed in possession of the suit flats.
Vishal Parekar, P.A. ...18
IA-1499-2021.doc
29. In this view of the matter, I am not persuaded to agree with
the submission on behalf of the plaintiff that failure to give public
notice on the part of defendant No. 7 justifies an inference that
defendant No. 7 is not a bonafide purchaser for value. Thus, I am not
inclined to grant the relief in the nature of prohibitory order
against defendant No. 7 and the appointment of the Court Receiver.
Since, defendant No. 7 appears to be, prima facie, in possession of
the suit flats, the plaintiff is not entitled to the relief of injunction
against the defendants from preventing the plaintiff from residing
in the suit flats. Yet, the issue of balancing equities confronts the
Court.
30. Indisputably, the plaintiff was minor on the date of execution
of the Gift Deeds in favour of defendant No. 3. Prima facie, the
legality and validity of the said Gift Deeds is required to be decided
on the touchstone of the legal competence of defendant No. 5 to
execute the said Gift Deeds so as to dispose of the interest of the
plaintiff, especially in the backdrop of the allegations of severance
of the joint status with the institution of the suit No. 2283 of 2011. It
is true, the defendant Nos.5 & 6 have not appeared before the Court.
Nonetheless, the challenge to the execution of the Gift Deeds would
warrant consideration irrespective of the stand of defendant Nos. 5
Vishal Parekar, P.A. ...19 IA-1499-2021.doc
and 6. At any rate, the right of the plaintiff to proceed against the
sale proceeds qua his share can hardly be contested. It is
contextually relevant to note that by way of amendment, the
plaintiff has prayed for an order and decree directing the defendant
Nos. 1 to 4 to pay 50% of the sale proceeds of the suit flats to the
plaintiff.
31. The defendant No. 3 has admittedly received consideration of
Rs. 8 Crores. In my view, it would, therefore, be in the fitness of
things to direct the defendant No. 3 to either deposit a certain
portion of sale consideration received by her or furnish security, to
secure the interest of the plaintiff. In the circumstances of the case,
in view of the substantive prayer in the plaint, despite there being
no corresponding prayer in the interim application, in my
considered view, it would be expedient in the interest of justice to
obtain a deposit or security so that equities can be worked out at the
final disposal of the suit. Lest the plaintiff would be left in the lurch.
From this stand point, the balance of convenience tilts in favour of
the plaintiff.
Hence, the following order:
Vishal Parekar, P.A. ...20
IA-1499-2021.doc
ORDER
1] The application stands partly allowed.
2] The defendant No. 3 Siddhi Umesh Mehta shall either deposit
a sum of Rs. 1,35,00,000/- (One Crore Thirty Five Lakhs) in this
Court or furnish a bank guarantee of the same amount and keep the
same alive till the disposal of the suit, within a period of eight weeks
from today.
3] In the event the defendant No. 3 deposits the amount of Rs.
1,35,00,000/- (One Crore Thirty Five Lakhs) the Prothonotary and
Senior Master of this Court shall invest the same in an interest
bearing deposit account.
4] Costs in cause.
(N. J. JAMADAR, J.)
Vishal Parekar, P.A. ...21
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!