Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Achala Rajesh Agarwal Through Ca ... vs Vinod Narayandas Punjabi
2024 Latest Caselaw 3147 Bom

Citation : 2024 Latest Caselaw 3147 Bom
Judgement Date : 2 February, 2024

Bombay High Court

Achala Rajesh Agarwal Through Ca ... vs Vinod Narayandas Punjabi on 2 February, 2024

2024:BHC-OS:2025

                                                   1 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc


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

                                  APPEAL (L) NO.1272 OF 2024
                                              IN
                           INTERIM APPLICATION (L) NO.22770 OF 2023
                                              IN
                                      SUIT NO.582 OF 2013
                                             WITH
                            INTERIM APPLICATION (L) NO.1277 OF 2024
                                              IN
                                  APPEAL (L) NO.1272 OF 2024

              Mrs. Achala Rajesh Agarwal (Nominee)
              Through Mr. Lakvinder Atma
              Singh Randhawa                                          : Appellant/Applicant
              constituted attorney for                                (Defendant No.1B)
              Achala Rajesh Agarwal

                         Vs.
              Vinod Narayandas Punjabi and ors.                       : Respondents.

                                          ALONG WITH
                                   APPEAL (L) NO.1280 OF 2024
                                               IN
                             INTERIM APPLICATION (L) NO.372 OF 2024
                                               IN
                                      SUIT NO.582 OF 2013
                                              WITH
                            INTERIM APPLICATION (L) NO.1287 OF 2024
                                               IN
                                   APPEAL (L) NO.1280 OF 2024

              Mrs. Achala Rajesh Agarwal (Nominee)
              Through Mr. Lakvinder Atma
              Singh Randhawa                                          : Appellant/Applicant
              constituted attorney for                                (Defendant No.1B)
              Achala Rajesh Agarwal


              LGC                                                                      1 of 10




                    ::: Uploaded on - 06/02/2024                 ::: Downloaded on - 23/02/2024 02:15:40 :::
                                      2 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc



           Vs.

Vinod Narayandas Punjabi and ors.                       : Respondents.

                            ALONG WITH
                       APPEAL NO.28 OF 2024
                                IN
             INTERIM APPLICATION (L) NO.22770 OF 2023
                                IN
                        SUIT NO.582 OF 2013
                               WITH
              INTERIM APPLICATION (L) NO.2498 OF 2024
                                IN
                       APPEAL NO.28 OF 2024

Sachi Shrivastava (Adopted Daughter)                    : Appellant/Applicant
                                                        (Defendant No.1A)
           Vs.

Vinod Narayndas Punjab and ors.                         : Respondents.
                            -----
Mr. Vishal Kanade a/w Mr. Monil Punjabi i/by Vinod Sharma for
the Appellant in Appeal (L) Nos. 1272/2024 and 1280/2024
(Achala Agarwal).

Mr. Prathamesh Bhargude a/w Mr. Sumit Sonare i/by Mr. Aditya
Raktade for the Appellant in Appeal No.28 of 2024 and for
Respondent No.2 in Appeal (L) Nos. 1272/2024 and 1280/2024.

Mr. Anoshak Daver i/by Mr. Mayur Shikhare for Respondent No.1
in all the Appeals.

Mr. Shanay Shah a/w Mr. Sanmish Gala and Mr. Jigar Shah i/by
Markand Gandhi & Co. for Respondent No.4 in all the Appeals.

Mrs. S. M. Vengurlekar - Section Officer from Court Receiver's
office present.
                            -----


LGC                                                                      2 of 10




      ::: Uploaded on - 06/02/2024                 ::: Downloaded on - 23/02/2024 02:15:40 :::
                                               3 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc




                    CORAM : DEVENDRA KUMAR UPADHYAYA, CJ. &
                            ARIF S. DOCTOR, J.

DATE : 02nd FEBRUARY, 2024

P.C. :

1. All the above-mentioned Appeals arise out of the

same facts and impugn the same order i.e. order dated 10 th

January 2024. It is thus that all the captioned Appeals are being

disposed of by this common order.

2. In order to give context to the rival contentions, it is

useful to set out the broad facts. For the sake of ease, reference

to the Parties in this order shall be as the Parties are arrayed in

Appeal (L) No.1280 of 2024.

3. The disputes and differences between the Parties are

in respect of Flat No. B-35/108, 1 st floor, Sheetal, Apna Ghar Unit

No.9 CHS Ltd, Swami Samarth Nagar, Lokhandwala Complex,

Andheri (West), Mumbai - 400 0053 ("the said flat").

Respondent No.1 i.e. the Plaintiff in the captioned Suit claims

LGC 3 of 10

4 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

entailment to the said flat on the basis of a Memorandum of

Understanding ("MOU") entered into by Respondent No. 1 with

one Smt. Asha Ganesh Shrivastava (since deceased) stated to

be the owner of the said flat. The captioned Suit has been filed

inter alia seeking specific performance of the MOU.

4. Since the building in which the said flat is housed was

undergoing redevelopment, Respondent No. 1 took out Interim

Application No. (L) No.22770 of 2023 seeking the following

reliefs, viz.

"a. The Court Receiver may be appointed to take the possession of the suit premises i.e. Flat No.B- 35/108, 1st Floor, Sheetal, Apna Ghar Unit No.9 CHS Ltd, Swami Samarth Nagar, Lokhandwala Complex, Andheri (West), Mumbai - 400 053 admeasuring about 770 sq.ft. terrace area attached to the said flat from Defendant Nos.1(A) and 1(B).

b. The Court Receiver may be appointed to take the original Title Deed and original Share Certificate of the suit premises from Defendant 1(B).

c. The Court Receiver may be directed to handover the possession of the suit premises to Defendant

LGC 4 of 10

5 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

No.3 for redevelopment of the Defendant No.2 property.

d. The Court Receiver may be appointed to execute Permanent Alternate Accommodation Agreement (PAAA) with the Defendant No.3 as per the terms of Development Agreement dated 19th January, 2023.

e. The Court Receiver may be appointed to receive back the possession from Defendant No.3 of Permanent Alternate Accommodation Flat, once the Re-Development of Defendant No.2 society is completed.

f. The Defendant No.3 may be directed to deposit the cheques pertaining to Monthly Displacement Compensation, Onetime Relocation Expenses, Onetime Brokerage Charges and Hardship Compensation towards the suit premises with the Court Receiver as per the terms of Development Agreement dated 19th January, 2023."

The Appellant in Appeal No. (L) No.1280 of 2024 (Defendant No.

1(B) to the Suit) claims entitlement to the said flat under a Will

stated to be of the deceased. Conversely, Respondent No. 2 in

Appeal (L) No. 1280 of 2024 who is the Appellant in Appeal

LGC 5 of 10

6 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

No.28 of 2024 (Defendant No. 1(A) to the Suit) claims to be the

adopted daughter of the deceased and thus claims entitlement

to the said flat on this basis. It was thus that the Appellant in

Appeal (L) No.1280 of 2024 took out an Interim Application inter

alia seeking payment of transit rent, execution of the Permanent

Alternate Accommodation Agreement ("PAAA") as also that

possession of the redeveloped flat be handed over to the

Appellant.

5. Both the aforesaid Interim Applications were disposed

of by the Impugned Order by which the Learned Judge directed

as follows, viz.

"(i) The Court Receiver of this Court is appointed to take possession of the suit Flat. Both, Defendant Nos.1A and 1B shall, either personally or through their Attorneys, remain present at the suit flat on 15 January 2024 at 11.00 a.m. and handover possession of the suit Flat to the Court Receiver.

(ii) Defendant No.3 shall execute PAAA with the Court Receiver on same terms and conditions and in the same format as is executed with the other flat owners.

LGC 6 of 10

7 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

(iii) Defendant No.3 shall pay various amounts arising out of redevelopment process including the monthly displacement compensation in respect of the suit flat, by depositing the same in this Court, which shall be invested in fixed deposit.

(iv) The Court Receiver shall take over possession of the redeveloped Flat as and when offered by Defendant No.3 and shall apply to this Court for seeking further directions about arrangements to be made in respect of the redeveloped flat.

(v) After taking possession of the suit flat, the Court Receiver shall make an Inventory of the movable articles in the suit flat and Defendant Nos.1A and 1B shall co-operate with the Court Receiver and take back possession of the said movable articles so that the suit flat can be demolished for carrying out the redevelopment process.

(vi) Within one week from the date of taking of possession of the suit flat, the possession thereof shall be handed over to Defendant No.3."

6. Mr. Kanade learned counsel appearing on behalf of the

Appellant in Appeal (L) Nos.1272 of 2024 and 1280 of 2024, at

the outset, fairly submitted that possession of the said flat was

not taken from his client who, he submitted, was a resident of

LGC 7 of 10

8 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

the United States. He however submitted that since (a) the said

flat was bequeathed to his client and (b) the statement made by

his client, as recorded in the order dated 13 th April 2023 that his

client shall not sell, encumber, part with possession and/or

create any third party right, title and/or interest in respect of the

said flat, the PAAA ought to be entered into with his client as

also the benefits of the redevelopment i.e. transit rent, corpus

etc. should be made payable to his client.

7. Per contra, Mr. Bhargude, appearing on behalf of the

Appellant in Appeal No.28 of 2024 ( Respondent No.2 to Appeal

(L) Nos.1272 of 2024 and 1280 of 2024) submitted that Mr.

Kanade's client did not have any right in preasenti. He submitted

that if at all, the right would accrue only on the grant of

probate/letters of administration in respect of the Will

propounded by Mr. Kanade's client which he strongly disputed.

Conversely, he submitted that there was no dispute nor

challenge till date to the fact that his client was the adopted

daughter of the deceased. He submitted that the lock of the said

LGC 8 of 10

9 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

flat was infact opened with the key which was provided by his

client and thus his client had a present and subsisting right qua

the possession/entitlement of the said flat. Basis this he

submitted that the benefits of redevelopment and the PAAA

ought to be entered into with his client.

8. We have heard the learned counsel and as observed

by Learned Judge in the Impugned Order the law pertaining

inter alia to whom transit rent and the other benefits of

redevelopment has been well settled by catena of judgments

including in the matter of Vipul Fatehchand Shah Vs. Nav

Samir Cooperative Housing Society & ors.1 which reiterates

that payment of transit rent and other benefits of redevelopment

are to be made to a person from whom possession of the flat in

question is taken. This would include the person from whom

possession is taken being handed over the flat in the

redeveloped building as well. In the present case as correctly

observed by the Learned Judge, there exist serious disputes qua

title/entitlement to the said flat. However, and crucially, in the

1 Order dated 8th October 2023 in Commercial Appeal No.100 of 2023

LGC 9 of 10

10 (9&904)) APPL-1272.24-aw-IAs-aw-APP-28.24.doc

present case it is clear that the said flat was lying locked and

unoccupied. Thus, the question of payment of transit rent and/or

displacement allowance to anyone at this stage would not arise

nor would the question of with whom the PAAA is to be executed

presently arise in view of the rival claims. Given this, we find

that the Learned Judge has considering all these facts and

balancing the equities passed the Impugned Order. We find

absolutely no infirmity in the said order.

9. For the aforesaid reasons, the captioned Appeals are

dismissed.

10. In view of the dismissal of the Appeals, the Interim

Applications do not survive and the same are also disposed of.

(ARIF S. DOCTOR, J.)                                     (CHIEF JUSTICE)




LGC                                                                      10 of 10





 

 
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