Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandhya Sanjay Sathaye And 2 Ors. vs Siddhivinayk Construction Company ...
2025 Latest Caselaw 8314 Bom

Citation : 2025 Latest Caselaw 8314 Bom
Judgement Date : 9 December, 2025

[Cites 0, Cited by 0]

Bombay High Court

Sandhya Sanjay Sathaye And 2 Ors. vs Siddhivinayk Construction Company ... on 9 December, 2025

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                                             34-IA-3547-2025.doc


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    ORDINARY ORIGINAL CIVIL JURISDICTION
                INTERIM APPLICATION NO. 3547 OF 2025
                                 IN
                INTERIM APPLICATION NO. 1121 OF 2022
 Parimal Jaswantrai Mehta and another   ... Applicants
 In the matter between :
 Sandhya Sanjay Sathaye and others      ... Judgment Creditors
        Versus
 Siddhivinayak Construction Company
 Pvt. Ltd. and another                  ... Judgment Debtors
        And
 Parimal Jaswantrai Mehta and another   ... Respondents
                                WITH
                INTERIM APPLICATION NO. 1121 OF 2022
                INTERIM APPLICATION NO. 3553 OF 2025
              COURT RECEIVER'S REPORT NO. 448 OF 2024
                                 IN
               EXECUTION APPLICATION NO. 1875 OF 2025
                               ............
 Mr. Karl Tamboly alongwith Ms. Fatema Tankiwala instructed by L J
 Law, Advocate for the Judgment Creditors.
 Ms. Anita Bhattnani, Advocate for Ms. Bindiya Khanolkar, partner of
 Respondent No.2.
 Mr. Murugan Ponnaiah, Advocate for Mr. Sachin Khanolkar, Director of
 Defendant No.1 and Partner of Respondent No.2.
 Mr. Yashpal Jain alongwith Ms. Janhavi Vora, instructed by Mr. Yashpal
 Jain, Advocate for the Applicant in IA-3547-2025 and for the
 Respondents No.3 and 4 in IAL-23127-2023.
 Ms. Naina Poojary, Master (Adm) to the Court Receiver.
                               ............
                                  CORAM       :       ABHAY AHUJA, J.
                                  DATE        :       9 DECEMBER 2025
 P.C. :

1. This matter has been mentioned out of turn, submitting that

34-IA-3547-2025.doc

pursuant to the non-bailable standing warrants issued under orders of

this Court, Directors and Partners of Respondents No.1 and 2 have been

arrested/have surrendered and brought to this Court and that this

Court may consider releasing them.

2. Mr. Ponnaiah, learned Counsel, appearing for Mr. Sachin

Khanolkar and Ms. Bhattnani, learned Counsel, appearing for Ms.

Bindiya Khanolkar, at the outset apologize to this Court on behalf of

their clients for failing to abide by the orders of this Court.

3. Mr. Tamboly, learned Counsel, appears for the Execution

Applicant and submits that although pursuant to the consent terms

filed between the parties, Flat No.1501 (now Flats No.1501 and 1502)

on the 15th Floor, of the Building known as "Siddhivinayak Habitats",

Shivaji Park, Dadar (West), Mumbai - 400 028 were to be transferred

in the name of the Execution Applicant, however, in breach of the said

consent terms, third party rights in respect of the two flats have been

created and the third party purchasers are also represented today.

4. Mr. Tamboly submits that even disclosure order as directed by

this Court by order dated 12th February 2024 has not been complied

with, and there is an outstanding of Rs.4,56,61,500/- and that neither

flats have been transferred nor monies have been paid.

5. Mr. Tamboly submits that therefore until and unless the

34-IA-3547-2025.doc

outstanding amount is deposited in this Court, this Court may not

release the partners/directors of Respondents No.1 and 2.

6. Mr. Ponnaiah, learned Counsel, appearing for Mr. Sachin

Khanolkar and Ms. Bhattnani, learned Counsel, appearing for Ms.

Bindiya Khanolkar submit that just a couple of days back, copies of two

cheques each an amount of Rs.2.25 Crores have been received, which

are the refund amounts for the amounts paid in the real estate deal,

which has not been fructified and once the amounts are received, they

have instructions to submit to this Court that the said amounts would

be directly paid into the account of the Applicants.

7. Ms. Bhattnani submits that the Respondents are in serious

financial difficulties, although they have intention to make payment of

the outstanding amount to the Execution Applicants and that this Court

may consider the same before passing any orders.

8. There is no doubt, that the conduct of Mr. Sachin Khanolkar

and Ms. Bindiya Khanolkar who are in Court today is pursuant to the

non-bailable standing warrants issued by this Court, as reflected from

the orders passed in the matter, is evasive and contumacious. They

have in the past failed to remain present despite several orders of this

Court as well as bailable warrants and non-bailable warrants issued

against them and an amount of Rs.4,56,61,500/- is also stated to be

34-IA-3547-2025.doc

due.

9. Mr. Tamboly submits that in fact if as per the consent terms,

Flat No.1501 (now Flats No.1501 and 1502) had been transferred to

the Applicants and the Applicants would have property worth over Rs.6

Crores.

10. Keeping the contentions with respect to the contempt of the

orders of this Court open, after hearing the learned Counsel for the

parties, the following order is passed.

11. Subject to Mr. Sachin Khanolkar and Ms. Bindiya Khanolkar

giving undertaking(s) to this Court on oath on the following terms,

they are released and/or permitted to leave the Court premises today :

(a) that they will positively remain present in Court on every date when the matter is listed.

(b) that the payments to be received from BSK Habitat of the amounts mentioned in the copies of the cheques shown to the learned Counsel for the Applicants will be directly deposited with the Prothonotary & Senior Master of this Court by 7th January 2026.

(c) that the affidavits of disclosure of assets as directed by order dated 12th February 2024 will be filed and served within a period of one week.

12. List on 7th January 2026.

(ABHAY AHUJA, J.)

 
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