Citation : 2023 Latest Caselaw 3138 Bom
Judgement Date : 29 March, 2023
2023:BHC-AS:9685-DB 1/3 17-ia-2288-23.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION NO.2288 OF 2023
IN
FIRST APPEAL NO.1469 OF 2019
M/s Pragati Developers (through its partner)
Jakir Majid Hoble & Anr ....Applicants/Appellants
V/s.
M/s Cornis Realty Pvt Ltd through its
Director Yogesh Vasant Wani ...Respondents
WITH
CIVIL APPLICATION NO.3404 OF 2019
IN
FIRST APPEAL NO.1469 OF 2019
----
Mr. R. D. Soni a/w Mr. Sujay Gawade and Ms Mudita Pawar i/b Shree & Co. for Applicants Mr. Hitesh Vyas for Respondents
----
CORAM : K.R. SHRIRAM & RAJESH S. PATIL JJ DATED : 29th MARCH 2023
P.C. :
1 Today only two interim applications are listed, one of which, is for
extension of stay. With the consent of the counsel, we decided to take up
the appeal itself for admission.
2 This appeal is impugning a judgment dated 6 th May 2019 passed by
Joint Civil Judge Senior Division, Pune, holding that appellants' suit was not
maintanable since appellant no.1 was not a firm registered as per the
Meera Jadhav
2/3 17-ia-2288-23.doc
mandate of Partnership Act and the persons suing were not shown in the
Register of Firms as partners of the firm as per the mandate of Section 69(2)
of Indian Partnership Act 1933. Admittedly, the firm was not registered on
the date the suit was instituted. The suit was instituted on 27 th March 2014
in the name of partnership firm under the name and style of Pragati
Developers. The firm was registered on 13 th November 2018 during the
pendency of the suit and when appellants' witness was under cross-
examination.
3 The law is settled law that on the date the suit is instituted in any
court by or on behalf of a firm against third party to enforce right arising
from a contract, the firm should be registered and the persons suing should
be shown in the Register of Firms as partners in the firm. The subsequent
registration cannot cure that defect in view of the plain language of Section
69 of the Indian Partnership Act (M/s Shreeram Finance Corporation Vs.
Yasin Khan & Ors.1 and Delhi Development Authority Vs. Kochhar
Constructions Work2 ).
4 The suit filed has been for avoidance of a Sale Deed dated 15 th
October 2013 registered at Serial No.1909 of 2013 at the office of Sub-
Registrar, Haveli No.26. Appellants had also sought declaration about the
status of the said transaction, perpetual injunction and payment of balance
consideration amount being alternative relief. Therefore, indisputably the
suit filed was for enforcement of right arising from the contract.
1. (1989) 3 SCC 476
2. (1998) 8 SCC 559
Meera Jadhav
3/3 17-ia-2288-23.doc
5 The Trial Court has rightly come to the conclusion that the prohibition
contained in Section 69(2) of the Indian Partnership Act is a bar to the suit
and that the suit is not maintainable.
6 In the circumstances, appeal dismissed. Appellant to pay a sum of
Rs.1,00,000/- as cost to respondent and this amount shall be paid within
four weeks from today by way of cheque drawn in favour of advocate for
respondent.
7 Consequently, interim applications also stand disposed.
(RAJESH S PATIL, J.) (K.R. SHRIRAM, J.) Meera Jadhav
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!