Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Punjab National Bank Ltd vs Sodality Investment Private ...
2023 Latest Caselaw 6915 Bom

Citation : 2023 Latest Caselaw 6915 Bom
Judgement Date : 12 July, 2023

Bombay High Court
Punjab National Bank Ltd vs Sodality Investment Private ... on 12 July, 2023
Bench: Abhay Ahuja
                                                                10 to 13.doc


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CIVIL APPELLATE JURISDICTION

                  CIVIL REVISION APPLICATION NO.92 OF 2020
                                    WITH
                  CIVIL REVISION APPLICATION NO.93 OF 2020
                                    WITH
                  CIVIL REVISION APPLICATION NO.94 OF 2020
                                    WITH
                  CIVIL REVISION APPLICATION NO.95 OF 2020

 PUNJAB NATIONAL BANK LTD.                           )...APPLICANT

          V/s.

 SODALITY INVESTMENT PRIVATE LIMITED                 )...RESPONDENT

 Mr.P.J.Ramchandani, Advocate for the Applicant in all CRAs.
 Mr.Atul Daga a/w. Ms.Taruna Nagpal i/by DSK Legal, Advocate for the
 Respondent in all CRAs.

                               CORAM   :    ABHAY AHUJA, J.

                               DATE    :    12th JULY 2023

 P.C. :


 1.       These are Revision Applications against the impugned judgment

 and order dated 11th September 2019 passed by the Appellate Bench of

 Small Causes Court in Miscellaneous Appeal No.262 of 2016 in Mesne

 Profit Application No.24 of 2007 as well as the judgment and decree

 dated 31st March 2016 passed by the trial Court in Mesne Profit

 Application No.24 of 2007 in T.E. & R. Suit No.274/298 of 2003.


 avk                                                                    1/3




::: Uploaded on - 12/07/2023                ::: Downloaded on - 13/07/2023 14:39:10 :::
                                                                10 to 13.doc




 2.       Mr.Ramchandani, learned Counsel for the Revision Applicant,

 would submit that although the suit premises has already been handed

 over to the Respondent herein pursuant to the eviction decree,

 however, it is the rate at which mesne profit has been awarded, which

 is under challenge in these Applications.     Learned Counsel would

 submit that the trial Court as well as the Appellate Court have awarded

 mesne profit at the rate of Rs.114/- per square feet, per month, based

 on the Respondent's Architect cum Valuer's Report and rejected the

 Applicant's Architect cum Valuer's Report submitting instances which

 suggest the rate of Rs.35/- to Rs.45/- per square feet, per month.

 Mr.Ramchandani would further submit that the Respondent has, within

 fifteen months of vacating the suit premises, let out the said premises

 to Corporation-bank at the rate of Rs.69/- per square feet, per month,

 which submission has also been rejected by both the Courts on

 unsubstantiated grounds, such as there being a separate Amenities

 Agreement executed between the Respondent and the Corporation-

 bank. Considering that both Punjab National Bank and Corporation-

 bank are public sector banks, this vast variance between the rates

 would require consideration.     Accordingly, the following order is

 passed:

 avk                                                                   2/3




::: Uploaded on - 12/07/2023               ::: Downloaded on - 13/07/2023 14:39:10 :::
                                                                   10 to 13.doc


                                   ORDER
 (i)      Admit.
 (ii)     Registry is directed to call for Record and Proceedings within a
          period of four weeks.
 (iii)    Let private paper book be filed within a period of four weeks
          thereafter.
 (iv)     List on 13th September 2023, subject to removal of all office
          objections.

3. At this stage, Mr.Ramchandani seeks a stay to the execution of

the impugned order stating that the Revision Applicant has already

deposited Rs.5,00,000/- in each matter, totalling to Rs.20,00,000/- in

the trial Court which is opposed by Mr.Daga.

4. Considering the above discussion, I am of the view that interests

of justice would be served if the Revision Applicant deposits

compensation at the rate of Rs.69/- per square feet, per month, offered

to Corporation Bank (less the amount already deposited) in respect of

the suit premises in each of the Petitions, in the trial Court within a

period of four weeks, subject to which the execution of the impugned

order would be stayed.

5. Mr.Atul Daga, also seeks some time to file a reply in the matter.

Let the replies be filed by the next date with a copy to the other side.



                                               (ABHAY AHUJA, J.)

 avk                                                                      3/3





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter