Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pushkarkumar Ganeshlal Jain vs Yash Builders And Anr
2024 Latest Caselaw 9880 Bom

Citation : 2024 Latest Caselaw 9880 Bom
Judgement Date : 1 April, 2024

Bombay High Court

Pushkarkumar Ganeshlal Jain vs Yash Builders And Anr on 1 April, 2024

Author: Abhay Ahuja

Bench: Abhay Ahuja

                                        1                 902 crr 71-24 and ors-os.doc


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

                         COURT RECEIVER REPORT NO.71 OF 2024
                                         IN
                      EXECUTION APPLICATION (L) NO.27838 OF 2022

 SUREKHA DILIP GAWAND & ORS.                    )ORIGINAL PLAINTIFFS

             V/s.

 PARAS SUNDERJI DEDHIA AND ANR.       )JUDGMENT DEBTORS
                             WITH
           EXECUTION APPLICATION (L) NO.394 OF 2023
                             WITH
              INTERIM APPLICATION NO.374 OF 2023
                               IN
           EXECUTION APPLICATION (L) NO.394 OF 2023
                             WITH
              INTERIM APPLICATION NO.549 OF 2023
                               IN
                       SUIT NO.48 OF 2023
                             WITH
            INTERIM APPLICATION (L) NO.3188 OF 2024
                               IN
                COMMERCIAL SUIT NO.242 OF 2021
                             WITH
            EXECUTION APPLICATION NO.1741 OF 2022
                             WITH
               CONTEMPT PETITION NO.106 OF 2019
                               IN
                      SUIT NO.440 OF 2018
                             WITH
               CONTEMPT PETITION NO.61 OF 2019
                               IN
                NOTICE OF MOTION NO.693 OF 2018
                             WITH
               COUNTER CLAIM (L) NO.6422 OF 2022
                               IN
                      SUIT NO.388 OF 2022

  Priya R. Soparkar                                                                1 of 11


::: Uploaded on - 01/04/2024                   ::: Downloaded on - 02/04/2024 20:03:57 :::
                                       2                  902 crr 71-24 and ors-os.doc


                                        WITH
                       INTERIM APPLICATION (L) NO.7447 OF 2022
                                          IN
                          COUNTER CLAIM (L) NO.6422 OF 2022
                                        WITH
                                 SUIT NO.388 OF 2022
                                        WITH
                         INTERIM APPLICATION NO.1804 OF 2023
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH
                         INTERIM APPLICATION NO.3385 OF 2023
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH
                      INTERIM APPLICATION (L) NO.24681 OF 2023
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH
                       CONTEMPT PETITION (L) NO.26144 OF 2023
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH
                          COUNTER CLAIM (L) NO.6422 OF 2022
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH
                       INTERIM APPLICATION (L) NO.2041 OF 2024
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH
                      INTERIM APPLICATION (L) NO.36089 OF 2023
                                          IN
                                     SUIT NO.388
                                        WITH
                       INTERIM APPLICATION (L) NO.1684 OF 2021
                                          IN
                                 SUIT NO.388 OF 2022
                                        WITH


  Priya R. Soparkar                                                               2 of 11


::: Uploaded on - 01/04/2024                  ::: Downloaded on - 02/04/2024 20:03:57 :::
                                       3                  902 crr 71-24 and ors-os.doc


                        INTERIM APPLICATION NO.1804 OF 2023
                                         IN
                                SUIT NO.388 OF 2022

                                         WITH
                       INTERIM APPLICATION (L) NO.3831 OF 2024
                                          IN
                         INTERIM APPLICATION NO.1804 OF 2023
                                         WITH
                         INTERIM APPLICATION NO.5049 OF 2022
                                          IN
                                 SUIT NO.302 OF 2021
                                         WITH
                          INTERIM APPLICATION NO.209 OF 2022
                                          IN
                                 SUIT NO.302 OF 2021
                                         WITH
                         INTERIM APPLICATION NO.3385 OF 2023
                                          IN
                                 SUIT NO.388 OF 2022
                                         WITH
                          INTERIM APPLICATION NO.208 OF 2022
                                          IN
                                 SUIT NO.302 OF 2021
                                         WITH
                         INTERIM APPLICATION NO.4710 OF 2022
                                          IN
                            COMMERCIAL SUIT NO.242 OF 2021
                                         WITH
                      INTERIM APPLICATION (L) NO.24681 OF 2023
                                          IN
                                 SUIT NO.388 OF 2022
                                         WITH
                              APPEAL (L) NO.2121 OF 2024
                                          IN
                      INTERIM APPLICATION (L) NO.24681 OF 2023
                                         WITH
                       CONTEMPT PETITION (L) NO.26144 OF 2023
                                          IN


  Priya R. Soparkar                                                               3 of 11


::: Uploaded on - 01/04/2024                  ::: Downloaded on - 02/04/2024 20:03:57 :::
                                         4                 902 crr 71-24 and ors-os.doc


                                 SUIT NO.388 OF 2022
                                        WITH
                                 SUIT NO.69 OF 2024
                                        WITH
                       INTERIM APPLICATION (L) NO.27924 OF 2023
                                          IN
                                 SUIT NO.69 OF 2024
                                        WITH
                       INTERIM APPLICATION (L) NO.27960 OF 2022
                                          IN
                      EXECUTION APPLICATION (L) NO.27838 OF 2022
                                        WITH
                           CONTEMPT PETITION NO.7 OF 2020
                                          IN
                                 SUIT NO.173 OF 2018
                                        WITH
                       INTERIM APPLICATION (L) NO.31598 OF 2022
                                          IN
                      EXECUTION APPLICATION (L) NO.4566 OF 2022
                                        WITH
                       INTERIM APPLICATION (L) NO.34202 OF 2023
                                          IN
                      EXECUTION APPLICATION (L) NO.34196 OF 2023

 Mr. Malcolm Siganporia a/w Ms.Kinjal Kakkad i/b. Mr.Jayesh R. Vyas,
 Advocates for the Plaintiff in Suit No.388/2022 and for the Applicant in
 EXA(L)/394/2023, IA 374/2023 in EXAL 394/2023, EXA/1741/2022,
 CONP/61/2019, CCL/6422/2022, IA/1804/2023, IA/3385/2023, IAL
 24681/2023 in S/388/2022, CONPL/26144/2023, CCL 6422/2022, IAL
 2041/2024, IAL/36089/2023 in S/388/2022, IAL/1689/2021 in
 S/388/2022 IAL/1804/2023 in S/388/2022, IAL/3831/2024 in IA
 1804/2023, IAL/3385/2023 in S/388/2022 and APPL 2121/2024 in IAL/
 24681/2023.


 Ms. Neeta Jain a/w Mr. Dhrumil C. Shah i/b. Lex Services, Advocates for
 the Applicant/Plaintiff in IAL/3188/2024 a/w. IA/4710/2022 in
 COMS/242/2021.


  Priya R. Soparkar                                                                4 of 11


::: Uploaded on - 01/04/2024                   ::: Downloaded on - 02/04/2024 20:03:57 :::
                                        5                   902 crr 71-24 and ors-os.doc


 Mr. Paras Gosar i/b Ms. Swati N. Chheda, Advocates for the
 Applicant/Plaintiff in IAL/27924 in SL/27920/2023.

 Ms. Shweta Nisar i/by C.J. Doveson, Advocates for the Contemnor.

 Mr. Manoj Harit with Ms. Pooja Harit i/by M/s Manoj Harit & Co.,
 Advocatea for the Intervenor in IA/3831/2024.
 Mr. Dhaval Visawadia i/b Harakchand & Co., Advocate for the Plaintiff in
 Suit No.48/2023 and Suit No.302/2021.
 Mr. Aadil Parsuramporia i/b Mr. Mehul Rathod, Advocates for Applicants/
 Decree     Holders   in    IAL/27960/2022,     IAL/31598/2022      and
 IAL/34202/2023.

 Ms.Gunjan Shah with ms. Vidhi Jain i/by Mr. K. P. Shah, Advocates for the
 Defendants No.1 and 2 in all matters.

 Mr. S.K. Dhekale, Court Receiver with Mr. Nitin Pawar, OSD, Court
 Receiver are present.
 Mr. Amit A. Palkar, Addl. PP for the State.
 Mr. Paras S. Dedhia, in-person is present.
 Mr. Arvind Chandanshive, Sr. P.I. attached to           N.M. Joshi Marg Police
 Station is present.


                           CORAM :   ABHAY AHUJA, J.
                           DATE :    01 APRIL, 2024.


 P.C. :


1. Pursuant to order dated 27th March, 2024, today this matter has

been listed first on the supplementary board. When the matter is called

Priya R. Soparkar 5 of 11

6 902 crr 71-24 and ors-os.doc

out, after some confusion, Mr. Arvind Chandanshive, Senior Police

Inspector of the N. M. Joshi Marg Police Station presents and identifies

himself. Mr. Amit A. Palkar, learned Addl. PP also appears in the matter

for the State and submits that till late last night Mr. Paras Sunderji Dedhia

was evading arrest and look out circular had also been issued against

him and that he had also switched off his mobile phone, although his

mobile phone had been put on surveillance and he could not be arrested.

2. However, the learned APP submits, that Mr. Paras S. Dedhia has just

now, on his own presented himself in this Court. Mr. Shah, learned

counsel for Mr. Paras Dedhia, who statedly is taking steps to take

discharge in the matter, identifies the person as Mr. Paras S. Dedhia.

3. This Court has in several previous orders recorded Mr. Paras

Sunderji Dedhia's deliberate, willful and contumacious conduct which

can be exemplified by the above narration of events as despite the police

machinery of the State being put into action, he could not be arrested

and in view of the standing warrant of arrest and look out circular has

presented himself after the matter has been called out. The earlier orders

of this Court are a testimony of his contumacious conduct, his breach

Priya R. Soparkar 6 of 11

7 902 crr 71-24 and ors-os.doc

of the undertakings given to this Court and remaining absent on several

dates which deliberate and willful breaches have resulted in interference

with the administration of justice. If this conduct is not dealt with

firmly, that may result in lowering the dignity and the majesty of this

institution in the eyes of the public and in erosion of the faith that the

people in the country repose in the judiciary and the rule of law.

Although he is present in Court, he has not even apologized nor has he

furnished any explanation for his willful and deliberate disregard of the

orders of this Court.

4. In this context the decision of this Court in the case of Cipla Limited

Vs. Krishna Dushyant Rane, 2016 SCC Online Bom 5895 is relevant.

Relevant portions of paragraphs No.20, 21 and 22 of the said decision

are usefully quoted as under :

20. In the present case the conduct of the defendant clearly brings to light the fact that the defendant has no respect for this Court. It clearly shows that the defendant feels that making false statements including undertaking to the courts and thereafter breaching them or not complying with the directions given by the Court would have no consequences. The conduct of the defendant is willful, deliberate and contumacious. The Supreme Court in Leela David v. State of Maharashtra, in clear terms that the court is not precluded from taking recourse to summary proceeding when a deliberate contempt takes

Priya R. Soparkar 7 of 11

8 902 crr 71-24 and ors-os.doc

place and the punishment is given forthwith by the court on holding the contumacious guilt of contempt and sending them to prison.

21. In Jennison v. Baker it is stated the law should not be seen to sit by limply, while those who defy it go free, and those who seek its protection lose hope. It is also settled that a course of conduct which abuses and makes a mockery of the judicial process and which thus extends its pernicious influence beyond the parties to the action and affects the interest of the public in the administration of justice needs a strict treatment.

22. The defendant has made a mockery of the judicial process..........."

5. Ergo considering the willful, deliberate and contumacious conduct

of Mr. Paras S. Dedhia as can be evidenced from various orders of this

Court, this Court in accordance with the provisions of Section 58 read

with Order XXI Rule 30 of the Code of Civil Procedure, 1908 (CPC)

commits Mr. Paras S. Dedhia to civil prison for the maximum period,

which is of three months. Let Mr. Paras Dedhia be arrested by Senior

Police Inspector of N.M. Joshi Marg Police Station, present in Court and

be taken to the civil prison from the Court Premises right now and be

lodged in the Arthur Road Jail.

6. Let the payment for the same be made equally by all the Execution

Priya R. Soparkar 8 of 11

9 902 crr 71-24 and ors-os.doc

Applicants.

7. Let Mr. Paras Dedhia who deposit his passport right away with the

Prothonotary and Senior Master and an appropriate receipt be given in

this regard.

8. Mr. Siganporia, learned counsel who appears for the

Plaintiffs/Applicants and submits that the affidavit that was filed on 11 th

March, 2024 has been examined and it emerges that an amount over

Rs.1 crore has been transferred by Mr. Dedhia to the account of his

nephew-Mr. Gaurav Savla and seeks some time to file response to the said

affidavit.

9. Let the affidavit in reply to the affidavit of disclosure dated 11 th

March, 2024 be filed by 8th April, 2024.

10. Mr. Dhekale, learned Court Receiver is present in Court and tenders

Court Receiver's Report dated 27th March, 2024 submitting that he has

complied with the order dated 20 th March, 2024 and has in accordance

with paragraph No.11 thereof taken the physical possession of the plot

Priya R. Soparkar 9 of 11

10 902 crr 71-24 and ors-os.doc

of land for construction of Wing "B" of the project "Yash Signature"

situate at Arjun Gawand Estate, Opposite Telecom Factory, Sion Trombay

Road, Mumbai 400 088 that has been demarcated by way of tin sheets

and also taken symbolic possession of the project "Yash Heights" situate

at Station Road, Govandi, Mumbai 400 088. Court Receiver's Report

No.145 of 2024 is taken on record.

11. Mr. Dekhale and the learned counsel present for Execution

Applicants and the Plaintiffs submit that further in accordance with

order dated 20th March, 2024, one security guard has also been

appointed to guard the plot of land for construction of wing "B" of

project "Yash Signature" of which the Court Receiver has taken the

possession.

12. Learned counsel therefore submit that the order dated 20 th March,

2024 has been complied with. The parties/ learned counsel are at liberty

to go through the Court Receiver's Report and file response, if any, by the

next date.

13. Let the injunction in paragraph No.17 of the order dated 20 th March,

Priya R. Soparkar 10 of

11 902 crr 71-24 and ors-os.doc

2024 continue until further orders.

14. List on 10th April, 2024, on the supplementary board.





                                                (ABHAY AHUJA, J.)




    Priya R. Soparkar                                                                 11 of




 

 
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