Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neminath Developers Thr Its Partner ... vs Kairavy Jimmy Savla
2025 Latest Caselaw 644 Bom

Citation : 2025 Latest Caselaw 644 Bom
Judgement Date : 21 July, 2025

Bombay High Court

Neminath Developers Thr Its Partner ... vs Kairavy Jimmy Savla on 21 July, 2025

2025:BHC-AS:30372


                                                                              25.9425.25 wp.docx

      Iresh
                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                       CIVIL APPELLATE JURISDICTION

                                   WRIT PETITION NO. 9425 OF 2025
                                               WITH
                                INTERIM APPLICATION NO. 9283 OF 2025

              Neminath Developers Thrs. Its                             .....Petitioners
              Partner Jayesh Ramniklal Dedhia
              and anr

                        Vs.

              Kairavy Jimmy Savla                                       .....Respondent

              Mr. Pariket Shah for the petitioners
              Mr. Amit Kanani, i/b Kanani and Co. for the respondent

                                                  CORAM : GAURI GODSE, J.

                                                  DATE :     21st JULY 2025
IRESH
MASHAL
              ORDER:

Digitally signed by IRESH MASHAL Date:

2025.07.22

1. This petition is taken up for final disposal at admission 15:25:06 +0530

stage.

2. Learned counsel for the respondent waives notice for final

disposal.

3. This petition is filed by the defendants to challenge the order

dismissing the Notice of Motion for condonation of delay of 23

25.9425.25 wp.docx

days in filing an affidavit seeking leave to defend. The respondent

has filed the summary suit for recovering the amount of Rs. 5

Lakhs based on promissory note dated 4 th December 2017.

Though the defendants were served with summons for judgment,

leave to defend was not sought within time. Hence, the Notice of

Motion was filed to condone the delay. This Motion was opposed

by the respondent on the ground that no substantial defence is

disclosed for seeking leave to defend. The Notice of Motion is

dismissed by the impugned order.

4. Learned counsel for the petitioners submits that defendant

no. 2 who is the partner of defendant no. 1 was not available in

Mumbai till 18th August 2023. Hence, for want of proper

instructions, affidavit for leave to defend could not be filed within

time. He submits that the delay in applying for leave to defend is

explained by the defendants in the supporting affidavit of the

Notice of Motion. He submits that the plaintiff can be

compensated by a reasonable cost for the delay on the part of the

defendants in applying for leave to defend.

5. Learned counsel for the respondent submits that vague

25.9425.25 wp.docx

reasons are given in the supporting affidavit for condoning the

delay. He submits that though served with the summons for

judgment, the defendants failed to file affidavit for leave to defend

within time. He submits that neither the affidavit of leave to defend

was filed alongwith motion nor the affidavit in support to the Notice

of Motion discloses any substantial defence. He, therefore,

submits that no purpose would be served by condoning the delay

in applying for the leave to defend. He submits that the

respondent has already filed his evidence affidavit and the suit

has proceeded.

6. I have perused papers of the petition. Receipt of the

summons for judgment on 11th August 2023 is not in dispute. The

affidavit in support of the Notice of Motion discloses the reasons

for the delay on the ground that due to non availability of the

partner of defendant no. 1, affidavit for leave to defend could not

be filed within time. The delay is of 23 days. Considering the

reasons given in the supporting affidavit regarding explanation for

the delay, time to file leave to defend can be extended by

compensating the plaintiff for the delay by imposing the cost upon

25.9425.25 wp.docx

the defendants. A perusal of the affidavit in support of the Notice

of Motion reveals that the defendants have raised the objection to

the promissory note relied upon by the plaintiff and the

defendants' contentions are briefly stated in the supporting

affidavit. Thus, considering the affidavit in support to the Notice of

Motion, I do not see any reason to refuse to condone the delay of

23 days. The delay can be compensated by imposing cost upon

the defendants.

7. For the reasons recorded above, the petition is allowed by

passing the following order:

ORDER

I. The impugned order dated 24th March 2025

passed by Notice of Motion No. 1658 of 2024 in

Summary Suit No. 18 of 2022 by City Civil Court and

Additional Session Judge, Borivali Division, Dindoshi,

Mumbai is quashed and set aside.

II. Notice of Motion No. 1658 of 2024 is allowed

subject to payment of cost of Rs. 25,000/- to be paid

to the respondent-plaintiff.

25.9425.25 wp.docx

III. The cost shall be directly paid in the plaintiff's

bank account within two weeks from today.

IV. If the amount of cost is paid, the petitioners

(defendants) shall be at liberty to file affidavit-in-reply

to the summons for judgment on the next date in the

City Civil Court.

V. It is clarified that the payment of cost as directed

by this Court is condition precedent for allowing Notice

of Motion No. 1658 of 2024. It is therefore clarified that

if the cost is not paid within the time granted, this Writ

Petition will stand dismissed without further reference

to the Court.

8. Writ Petition is allowed in the aforesaid terms.

9. In view of disposal of the Writ Petition, Interim Application is

disposed of as infructuous.

[GAURI GODSE, 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