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

Shailesh Nagindas Shah vs Rubi Ventures Pvt Ltd
2025 Latest Caselaw 2762 Bom

Citation : 2025 Latest Caselaw 2762 Bom
Judgement Date : 21 February, 2025

Bombay High Court

Shailesh Nagindas Shah vs Rubi Ventures Pvt Ltd on 21 February, 2025

Author: Bharati Dangre
Bench: Bharati Dangre
2025:BHC-OS:3651-DB



                                                                                                    J-2647.odt


         rajshree


                                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               ORDINARY ORIGINAL CIVIL JURISDICTION
                                              COMMERCIAL APPEAL (L) NO.2647 OF 2025
                                                                IN
                                            INTERIM APPLICATION (ST) NO.27637 OF 2021
                                                            ALONGWITH
                                              INTERIM APPLICATION (L) NO.4453 OF 2025
                                                                IN
                                              COMMERCIAL APPEAL (L) NO.2647 OF 2025
                              Shailesh Nagindas Shah & Ors.          ]           Appellants
                                               vs.
                              Rubi Ventures Private Limited & Ors.]      ..      Respondents
                                                            ALONGWITH
                                              COMMERCIAL APPEAL (L) NO.2721 OF 2025
                                                                IN
                                            INTERIM APPLICATION (ST) NO.27637 OF 2021
                                                               WITH
                                              INTERIM APPLICATION (L) NO.2990 OF 2025
                                                                IN
                                              COMMERCIAL APPEAL (L) NO.2721 OF 2025


                              Ruby Ventures Pvt. Ltd.                ]   ..      Appellant
                                               vs.
                              S.S. Enterprises & Ors.                ]   ..      Respondents


                              Mr.Mayur Khandeparkar a/w Mr.Yashodhan Divekar, Ms.Aneesa
                              Cheema, Mr.Rohan Karande and Mr.Arjun Divekar i/b Divekar & Co. for
                              the Appellant in COMAP(L) No.2721/2025.
                              Mr.Nishant Sasidharan a/w Ms.Gauri Mestha i/b LJ Law for Appellant in
          Digitally signed
                              COMAP(L) No.2647/2025
          by RAJSHREE
RAJSHREE KISHOR MORE
KISHOR   Date:
MORE     2025.03.06
         14:35:36
          +0530                                                                                         1/14



                             ::: Uploaded on - 06/03/2025                ::: Downloaded on - 08/03/2025 05:02:19 :::
                                                                          J-2647.odt



                           CORAM : ALOK ARADHE, CJ. &
                                   BHARATI DANGRE, J.

                           DATE :   21st FEBRUARY, 2025.

 JUDGMENT (PER BHARATI DANGRE, J) :

-

1. Two Commercial Appeals listed before us raise a challenge to

the Order dated 11/12/2024 passed by the Single Judge on Interim

Application (L) NO.27637/2021 in Notice of Motion No.1939/2018 in

Commercial Suit No.1190/2018.

Commercial Appeal (L) No.2647/2025 is instituted by Shailesh

Gandhi and 3 others being Defendant Nos.4 to 7 in the Suit filed by

Rubi Ventures Ltd. The said Appellants are represented by Mr. Nishant

Sasidharan alongwith Ms.Gauri Mestha.

Another COMAP(L) No.2721/2025 is filed by Ruby Ventures Pvt.

Ltd., as according to it, the Single Judge has failed to take into

consideration the breaches on part of the Developer in complying its

obligations under registered Agreement for Sale and allowing the

attachment only in respect of Item Nos.1 and 2 of Exhibit 'A' would not

be sufficient to cover the claim of the Appellant, in the present Suit.

The said Appellant is represented by Advocate Mr.Mayur

Khandeparkar alongwith Mr.Yashodhan Divekar.

Both the Appeals are accompanied with Interim Applications

seeking stay of the impugned order.

J-2647.odt

2. We have heard the respective counsel and perused the Appeal

memo as well as the interim applications filed therein.

3. Ruby Ventures Private Limited , a Company registered under the

Companies Act, 2013, instituted Commercial Suit No.1190/2018 by

impleading M/s. S.S. Enterprises, a partnership firm carrying on

business as Builder and Developer alongwith its partners, Defendant

Nos.2 to 7.

The Plaintiff being the purchaser of four office premises bearing

office No.701 to 704 in the building known as 'S.S. House' situated at

Nehru Nagar, Vileparle, Mumbai, under 4 duly registered Agreements

of Sale dated 20/03/2014, pleaded that they were desirous of

acquiring office space in Vileparle (E) to accommodate their growing

need and since it was informed by the Defendants that they were

constructing a modern commercial building and gave a representation

that the building was already constructed and they would receive the

full Occupation Certificate within few months, the Plaintiff agreed to

acquire the suit premises, four in number admeasuring 4800 sq. feet

carpet area from Defendant No.4.

Four distinct Agreements of Sale were, thereafter, entered into

and duly registered with the Sub Registrar of Assurances in

accordance with the provisions of Maharashtra Ownership Flats

J-2647.odt

(Regulation of the Promotion of construction, sale, management and

transfer) Act, 1963 and Rules made thereunder.

Pursuant to the said Agreement, according to Plaintiff, a sum of

Rs.9,76,61,940/- i.e. almost 90% of the total consideration was paid to

Defendant No.1, the details of the payment being specifically set out in

the Plaint.

After making the aforesaid payment, the Plaintiff was required to

pay balance consideration amounting to Rs.1,08,51,336/- at the time

of taking possession of the suit premises and the payment was subject

to compliance of the obligations by the Defendants as stipulated in the

Agreement.

However, since the Defendants could not complete the

construction of the said building in timely manner and it was delayed,

and since it was learned by the Plaintiff that Defendant No.1 had

already transferred the unsold premises to its partners against paper

entries standing to their credit, with an intention to create bogus third

party rights over such offices in the building resulting in failure to

adhere to the assurances given to the Plaintiff, it aired its concern with

the Defendants, but could not get any clarity.

Somewhere at the end of 2015, the Plaintiff learnt that disputes

had arisen interse between the partners of Defendant No.1 Firm and

three groups with the rival claims with each other were formed, at the

J-2647.odt

insistence of the Plaintiff and some other persons who were also

sailing in the same boat, Defendant Nos.2 to 7 eventually called for

meeting of the purchasers and assured that the construction was

completed to a large extent, but the Defendant NO.1-firm did not

possess sufficient monies to complete the remaining construction and

expressed an apprehension that without payment of the necessary

charges/ Premium towards open space deficiency, the MCGM would

not accord the Occupation Certificate. Because of the difficulty in

which the Plaintiff found itself, some of the purchasers in the office

building reluctantly agreed to pay the additional consideration for

acquiring additional car parking spaces as they intended not to risk in

making further payments to the Defendant NO.1-Firm and it was

suggested that the Co-operative Society of the purchasers of the office

premises be formed and willing purchasers can deposit the payment

with it.

4. As a consequence, a Co-operative Housing Society of

purchasers of offices in the building came to be registered in the name

of 'S.S. House Co-operative Premises Society Ltd.' and on 29/03/2016

some monies were deposited. However, ultimately with lot of efforts

when on 05/01/2018 the Plaintiff was handed over possession of suit

premises located on 7th floor of the building SS House, and was

J-2647.odt

handed over Letter of Possession, it was noted that the area of the suit

premises was not the same which was agreed to be sold and when the

Plaintiff called for physical measurement to be carried out it learnt that

the Defendant had illegally filled the floor raise for flower bed area

adjoining the suit premises by extending the floor slab beyond the

MCGM approved plan to cover the areas in Office No.701 and 704 and

partially in Office No.702 and 703. It was discovered that the area

which was handed over was quite less than the area mentioned in the

Agreement in respect of all the four premises.

It is in the wake of aforesaid background, the Plaintiff filed the

Suit interalia for specific performance of the Agreement of Sale in

respect of the suit units.

A Notice of Motion No.1939/2018 for interim/ad interim relief was

also filed therein. Alongwith the Plaintiff, six other unit purchasers had

also filed six separate Suits thereby seeking almost identical reliefs.

5. On 18.07.2018, the Single Judge passed a common order

restraining Defendant Nos.4 to 7 from creating third party rights in

respect of the suit units. Defendant Nos.4 to 7 were also directed to

file an Affidavit disclosing their personal assets and also disclosing

particulars of the third party rights created in respect of the units, till

date.

J-2647.odt

6. By order dated 23/07/2018 Defendant Nos.2 and 3 were also

directed to file a disclosure affidavit and were restrained from creating

any third party rights in respect of their personal assets.

The Defendants were conferred with liberty to move the Court

seeking modification of the order dated 18/07/2018 after they filed their

necessary Affidavits. Since the Notice of Motion was not being heard,

the Applicants/Defendant Nos.4 to 7 filed Appeal (L) No.534/2018 and

on 18/12/2018, the Division Bench formed an opinion that the

approach adopted by the Single Judge was not in tune with the settled

legal position as a drastic injunction order was passed by him without

assigning reason in support of such order, which is not permissible.

However, considering that the Single Judge himself had granted liberty

to move for modification and this liberty was invoked by the Appellants,

the Single Judge was directed to take up application for modification,

for consideration as no full fledged hearing was conducted. He was

also directed to consider the request of the Appellants restricting

injunction only so far as claim of damages made by the Plaintiffs in

the Plaint. It was also clearly stated that if the Appellants are in a

position to point out that the properties which are encumbered and

which are worth more than 35 crores, the Single Judge would take into

consideration that aspect of the matter for restricting the order of

injunction.

J-2647.odt

Despite this clear direction, when the Motion was adjourned to a

future date by the Single Judge, the Division Bench in another Appeal

filed by Shailesh Shah and Others, took into consideration the Affidavit

filed alongwith the details of properties jointly owned by Defendant

Nos.1 and 7 and took note of the properties at Sr.No.1 and 6 in

Exhibit 'A', but the dispute existed whether the properties were

unencumbered or not and therefore, even if the two properties were to

be deleted from the list, the amount was roughly be estimated as Rs.19

Crores.

Further insofar as Unit Nos.101 and 102 owned by Defendant

Nos.4 and 7 in the suit building, the same was valued around

Rs.38,43,00,000/-. The statement on behalf of the Appellants that they

were willing to offer Rs.45 Crores by way of total security was

recorded and finding that it would be sufficient to meet the claim of the

Plaintiff, the Division Bench observed thus :-

" 6] Prima facie, even according to valuation of the claim of the Plaintiffs is concerned, though for giving lesser area than one promised, is around Rs.34,01,10,164/- the claim including damages has been worked out to around Rs.57,87,33,379/-. Assuming for a moment that the claim of the Plaintiffs is granted in entirety, it is not the present Appellants who would be only liable to make the payments. Some liabilities would also come to the share of other Defendants. In that view of the matter, in the peculiar facts and circumstances of the case, we find that it will be in the interest of justice that blanket order of injunction granted by the learned Trial Judge needs to be quashed and set aside."

7. The order was modified by imposing injunction restraining the

J-2647.odt

Defendants from creating any third party rights or dealing with the

properties listed in Exhibit A, until further orders are passed by the

Single Judge and also imposing injunction in respect of the fixed

deposits mentioned in Para 10B and the Appellants were restrained

from creating any third party rights or deal with in any manner with Unit

No.101 and 102 of the suit property until appropriate orders are passed

by the learned Single Jude.

8. The above order being passed on 11/12/2018, Defendant Nos.4

to 7 filed Interim Application on 23/11/2021 seeking vacation of the

order dated 21/12/2018 or in the alternative seeking modification of the

order and vacating the order in respect of the properties listed at

Sr.No.3 to 6 of Exhibit A annexed to the additional Affidavit dated

21/12/2018 as well as para 3 and 6 of the operative part of the order.

9. The learned Single Judge has passed an order on this IA (L)

No.27637/2021 taken out the Defendants 11/12/2024, which has given

rise to the two Appeals, which are listed before us.

In the background of the order dated 11/12/2018 and further

order dated 21/12/2018, Defendant Nos.4 to 7 filed Application seeking

vacation of the order in the wake of the changed circumstances.

Though on both the occasions the Division Bench passed the order, it

J-2647.odt

directed listing of the Notice of Motion before the Single Judge and on

21/12/2018, while it modified the order dated 18/07/2018, 23/07/2018

and 09/08/2018 passed by the Single Judge, by the same order the

Defendants were directed not to deal with the properties (listed in

Annexure 'A' annexed to the additional Affidavit) as an ad interim order,

in the interest of the Plaintiffs, being seven in number who had filed

seven distinct Suits. The property mentioned in the said Affidavit was

valued as on the date of the order at Rs.53,77,82,623/-

The order dated 21/12/2018 also restrained the Defendants from

creating third party rights in respect of the Fixed Deposit Receipts as

set out in Para 10B of the additional Affidavit as well as Unit No.101

and 102 of the suit property until further orders are passed by the

Single Judge.

10. In the interregnum, out of the seven Suits filed in the High Court,

four Suits were settled and disposed off in terms of "Consent Terms"

and all the Plaintiffs and other unit purchasers paid the outstanding

amount under their respective Agreements pursuant to the settlement

arrived between them. One of the unit purchasers Haldiram Foods

International Pvt. Ltd. , Plaintiff in Commercial Suit No.1194/2018 in

principle settled the matter and agreed for the regularization./

construction of S.S. House and agreed to pay outstanding amount

J-2647.odt

under the Suit Agreement. Another Plaintiff in Commercial Suit

No.1196/2018 could not settle the dispute since it was subjected to

insolvency.

11. The Plaintiff, Ruby Ventures, however, did not agree for

settlement and as per Defendant Nos.4 to 7 there is an amount of

Rs.1,13,06,050/- still due and payable by the Plaintiff to Defendant

No.1 and it is the specific case of the Defendant that the Plaintiff do

not want to pay the outstanding amount and is avoiding to enter the

Consent Terms.

In any case, in the wake of the aforesaid development, when out

of 7 Suits, 4 Suits are already settled and disposed off and in one Suit

settlement is already arrived at in principle and the Plaintiff has agreed

to make the payment, whereas, in one Suit the proceedings against

the Plaintiff are initiated by their secured creditor, and since earlier

order was passed for benefit of all the Plaintiffs, the order dated

21/12/2018 was prayed to be vacated or to modify the same so as to

limit it to the interest of the Plaintiff.

12. The Single Judge extensively heard the Interim Application

taken out by Applicants/Defendant Nos.4 to 7 and appreciated the

specific contention that 5 out of the 7 Suits as originally filed are

settled and disposed off in terms of the Consent Terms and the

J-2647.odt

monetary claim in the pending Suits as on date was far less than what

existed on the date when the Court passed the order on 21/12/2018.

The monetary claim in the 2 pending Suits i.e. one by Ruby Ventures

Pvt. Ltd (1190/2018) and another by Shah Steel Impex (1197/2018),

the claim for lesser area is added as Rs.7,87,75,382/- whereas the

claim for damages in both the Suits is totalled as Rs.7,54,93,839/-.

Thus, it was specifically pointed out to the learned Judge that as

on date the aggregate claim in the two pending Suits including the

short fall in area as well as the claim for damages stand at

Rs.1,54,26,922/- and as far as Plaintiff Ruby Ventures is concerned, its

total claim is of Rs.13,51,54,231/-, but the assets of the Defendants

injuncted are more than the monetary claim by the Plaintiff in the suit.

13. Taking cognizance of the subsequent development being that 5

out of 7 Suits have been settled and if Interim Application is allowed in

terms of prayer clause (b), the assets injuncted would still be in

excess of monetary claims made in both the subsisting suits, the

learned Single Judge deemed it appropriate to allow the Interim

Application in terms of prayer clause (b) by specifically recording that it

would be wholly unconscionable for the injunction to subsist against all

the assets of the Applicants as set out in the order , in the wake of the

changed circumstances.

J-2647.odt

14. Appreciating the argument of the Plaintiff advanced through Mr.

Khandeparkar, that the Developer is not applying for the Occupation

Certificate without any impediment, the order made it imperative for the

Developer to apply for Occupation Certificate in respect of the Plaintiffs'

premises and therefore, while allowing the Application in terms of

prayer clause (b) thereof it was made subject to the

Respondents/Developer applying for an Occupation Certificate in

respect of the Plaintiff's premises with a further clarification that the

order shall effect only on the on which the application for Occupation

Certificate is submitted. The learned Judge has, thereafter, issued

direction in prayer clause (b) of the operative portion to facilitate

presentation of the application for Occupation Certificate by appointing

a Senior Advocate of this Court as a Facilitator. In addition, he also

stipulated that in the even the Occupation Certificate is granted, within

a time bound period of four weeks, the Plaintiff shall make the payment

of balance consideration under the Agreement of Sale.

15. We fail to understand how any party could be aggrieved by the

said adjustment as the Applicants Shailash Shah and others are held

entitled to relief in terms of prayer clause (b) which is made subject to

the developer i.e. Defendant No.1 of which they are partners, to file an

Application for Occupation Certificate, as the Plaintiff shall not be kept

J-2647.odt

away from the premises for which he is entitled. At the same time, if

the Occupation Certificate is obtained , the Plaintiff is directed to make

payment of balance consideration under the Agreement of Sale.

We find that the equities are perfectly well balanced by the

learned Single Judge in the order impugned before us and in any case

all rights and contentions of the parties in the Plaintiff's Notice of Motion

are kept expressly open.

Finding no legal infirmity in the impugned order by upholding the

same, both the Appeals alongwith the Interim Applications filed therein

are disposed off.

 (BHARATI DANGRE, J.)                                  (CHIEF JUSTICE)









 

 
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