Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashadevi Rajendrakumar Gupta vs Atul Projects India Private ...
2025 Latest Caselaw 7410 Bom

Citation : 2025 Latest Caselaw 7410 Bom
Judgement Date : 12 November, 2025

Bombay High Court

Ashadevi Rajendrakumar Gupta vs Atul Projects India Private ... on 12 November, 2025

2025:BHC-OS:20701


                                                                                          CARBP-445-2024=F.docx



                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     ORDINARY ORIGINAL CIVIL JURISDICTION
                                          IN ITS COMMERCIAL DIVISION
                             COMMERCIAL ARBITRATION PETITION NO. 445 OF 2024
                                                 WITH
         Digitally           COMMERCIAL ARBITRATION PETITION NO. 690 OF 2024
         signed by
         SHRADDHA
SHRADDHA KAMLESH
                                                 WITH
KAMLESH TALEKAR
TALEKAR  Date:                  INTERIM APPLICATION (L) NO. 28884 OF 2024
         2025.11.12
         14:28:00
         +0530
                                                  IN
                             COMMERCIAL ARBITRATION PETITION NO. 690 OF 2024
                      Atul Projects India Pvt Ltd                                   ....Petitioner
                            Versus
                      Ashadevi Rajendrakumar Gupta                                  ....Respondent
                                                 WITH
                              COMMERCIAL ARBITRATION PETITION NO. 792 OF 2024
                      Ashadevi Rajendrakumar Gupta                                  ....Petitioner
                            Versus
                      Atul Projects India Pvt. Ltd.                                 ....Respondent

                           Mr. Aspi Chinoy, Senior Advocate a/w. Mr. Ravi Prakash, Mr.
                           Anirudh Bakhru, Jash Shah and Varun Karla i/b DSK Legal, for
                           Petitioner -Atul Projects India Pvt. Ltd.

                           Mr. Simil Purohit, Senior Advocate a/w. Mr. Anush Mathkar
                           Aastha Kaushal, Vihit Shah i/b Cyril Amarchand Mangaldas, for
                           Respondent- Ashadevi Rajendrakumar Gupta


                              CORAM                         : SOMASEKHAR SUNDARESAN, J.
                              Reserved on                   : April 25, 2025
                              Pronounced on                 : November 12, 2025

                      JUDGEMENT :

Context and Factual Background:

1. The captioned petitions all relate to the same arbitral award

dated October 19, 2023 ("Impugned Award"). Commercial Arbitration

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

Petition No. 690 of 2024 is a Petition under Section 34 of the

Arbitration and Conciliation Act, 1996 (" the Act") filed by Atul Projects

Ltd. ("Atul"), seeking to quash and set aside the Impugned Award.

Commercial Arbitration Petition No. 792 of 2024 is a Petition under

Section 34 filed by Ashadevi Rajendrakumar Gupta (" Ashadevi")

seeking a partial setting aside of the Impugned Award to the extent it

directs Ashadevi to refund amounts received from Atul and to pay

further amounts towards costs and expenses to Atul.

2. Commercial Arbitration Petition No. 445 of 2024 is a post-

award Section 9 Petition filed by Atul to secure the amounts awarded in

the Impugned Award despite Atul having sought to quash and set aside

the Impugned Award.

3. Atul and Ashadevi executed a memorandum of

understanding dated November 2, 2010 (" MOU") by which Atul had

agreed to acquire land admeasuring approximately 15,154.70 square

metres ("Subject Land") from Ashadevi for a total consideration of Rs.

80 crores. Of such consideration, a sum of Rs. 15 crores was to be

discharged by provision of developed area of 22,500 square feet at

Ashadevi's option. On signing of the MOU, Rs. 15 crores was paid by

Atul to Ashadevi.

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

4. The Subject Land had been leased by Ashadevi to a company

called Himalayan Tiles & Marble Pvt. Ltd. ("HTML"), which was but a

company owned by the Ashadevi's family (" Gupta Family"). HTML had

given out a portion of the Subject Land to multinational company

PepsiCo's Indian subsidiary ("PepsiCo") under a warehousing facility

agreement ("PepsiCo Land"); licensed another portion of the Subject

Land to a company called Bharti Automobiles Pvt. Ltd. (" BAPL"), which

ran an automobile dealership and support services (" BAPL Land"); and

sub-leased some portions of the Subject Land back to Ashadevi and each

of her three sons - Amit Gupta, Sumeet Gupta and Mohit 1 Gupta

("Family Sub-Leased Land").

5. The MOU provided for Ashadevi vacating the lessees, sub-

lessees and occupants of the Pepsico Land, the BAPL Land and the

Family Sub-Leased Land. However, the MOU also provided Atul an

option to take the Subject Land either subject to the BAPL Land

continuing to be occupied by BAPL or by taking over the Subject Land

without the BAPL Land. The PepsiCo Land and the Family Sub-Leased

Land were to be given over free of all encumbrances, with the lessees

and occupants having been vacated.

In some parts of the Impugned Award, he is wrongly referred to as Mohan Gupta but without any implications for the decision in the Impugned Award

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

6. It is Atul's case that Ashadevi proposed arbitration with the

lessees and sub-lessees to settle the amount payable to them to

compensate them to have them release their rights, which amounts may

be set-off against the consideration payable by Atul under the MOU

("Lease Arbitration"), which is said to have culminated in an arbitral

award dated January 17, 2014 (" Lease Arbitral Award"). In the Lease

Arbitration, Atul and Ashadevi were said to have jointly been claimants,

while the sub-lessees and occupants were meant to be respondents. The

Lease Arbitral Award is said to have led to an amount of Rs. 4.5 crores

being payable to each of HTML, Amit Gupta, Sumit Gupta and Mohit

Gupta. Such payments were meant to be confirmed formally in an

agreement for sale. The BAPL Land was not part of the Lease

Arbitration, with eviction proceedings against BAPL being underway.

The PepsiCo Land is claimed by Ashadevi to have been vacated, with

PepsiCo moving out. Suffice it to say, the Lease Arbitral Award covered

the Gupta Family and Atul.

7. The eviction proceedings against BAPL continued. The

parties negotiated a draft agreement for sale providing for the Subject

Land being truncated to 13,153.13 square metres; Ashadevi being paid

Rs. 44 crores; and Rs. 18 crores being payable to the lessees and sub-

lessees i.e. the Gupta Family. The draft of the Agreement for Sale was

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

sent for adjudication to the Stamp Duty Authorities but was withdrawn

due to differences between the parties.

8. Meanwhile, out of the Subject Land, land admeasuring

3,920.30 square metres became the subject matter of land acquisition at

the hands of the Municipal Corporation for Greater Mumbai (" MCGM")

for a garden. An award dated March 5, 2015 awarded compensation for

land acquisition at Rs. 15.10 crores. Atul asked Ashadevi not to accept

any compensation finally without consultation with Atul. However,

Ashadevi is said to have written to the MCGM, without copying Atul,

that the MOU was long terminated, and went on to accept the

compensation and hand over the land acquired by MCGM.

9. Atul issued a breach notice on October 16, 2015 to Ashadevi

calling upon her to perform the MOU. Atul's claim is that the MOU was

a concluded contract and nothing more was needed before executing the

conveyance. Atul also issued a public notice about Atul's interest in the

Subject Land. On January 6, 2016, Ashadevi would reply stating that

the MOU had been terminated way back on May 1, 2012 and that Atul

had breached the MOU.

10. The disputes went to arbitration by a three-member arbitral

tribunal in terms of the arbitration agreement between the parties. Atul

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

claimed that Rs. 17 crores had already been paid, and that he was ready

and willing to perform the MOU by paying the rest of the amount

involved, thereby seeking specific performance. In the alternative, he

mounted a claim for damages for loss of profit in the sum of Rs. ~579.40

crores, failing which he sought a refund of all amounts paid to Ashadevi,

along with damages and expenses in the sum of Rs. ~5.71 crores with

interest.

11. Ashadevi contended in the arbitration that the claim was

hopelessly barred by limitation. That apart, it was contended that the

MOU was merely an agreement to agree and was incapable of specific

performance. Atul was not ready and willing to perform, Ashadevi

would contend, to allege that Atul had in fact defaulted in adhering to

payments due under the Agreement and kept seeking time to pay the

balance amount. It was also claimed that the MOU made it clear that

there were many reservations and restrictions on the Subject Land and

the MOU; the MOU merely set out a broad understanding; and the

amounts received were token money and non-refundable. HTML and

the Gupta Family were to be involved in the development and

construction too, Ashadevi would claim, contending that unless the

precise development area was crystallised, there was no real agreement

in place that was worthy of enforcement. No dispute could be said to

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

exist, Ashadevi would contend, pointing also to the non-monetary

consideration, to indicate that it was dependent on crystallisation of the

precise development potential.

12. Ashadevi would also contend that PepsiCo had been vacated

in time in line with the MOU, on November 17, 2011. This is said to

have become known to Atul by December 31, 2011. However, Atul did

not cough up the Rs. 38 crores due by this stage. Ashadevi would allege

that Atul intended to merely block the Subject Land and not actually

perform. Vitally, Ashadevi would claim that the parties executed one

more agreement dated May 21, 2012 (" 2012 Agreement"), under which

Atul was to pay Rs. 25 lakh per month for 18 months as additional non-

refundable earnest money. Such payment was contracted to

compensate Ashadevi for the stoppage of flow of income from PepsiCo,

which had been vacated.

13. The 2012 Agreement was purportedly meant to be kept in

escrow with one Mr. Madhu Mehta, and that agreement recorded that

no rights had been intended to be created under the MOU, thereby

firming up the position that the MOU was an agreement to agree. Mr.

Madhu Mehta's role would come up for consideration. Ashadevi would

dispute his characterisation as a broker, contending that he was the

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

CEO (Hospitality) for Atul, and yet also contend that escrowed

documentation were given to him to hold in trust for the parties.

14. Ashadevi would contend that the very fact that the draft

agreement was filed with the Stamp Duty Authorities would indicate

that Atul too was of the view that another agreement was due and the

MOU was only an agreement to agree. The withdrawal of the draft

agreement from the Stamp Duty authorities was only because of

defaults by Atul. Ashadevi had offered to return the token money

received under the MOU, but after deducting the Rs. 2 crores said to

have been received under the 2012 Agreement.

15. Ashadevi would claim that the Lease Arbitration was a sham

and the Lease Arbitral Award was fake. She would contend that the

Learned Arbitrator had sent a draft award by email to Sumit Gupta

ahead of it being made.

Impugned Award:

16. The Learned Arbitral Tribunal, considered all the competing

positions canvassed by the parties, examined the evidence led, and

analysed the material on record threadbare. In a rather copiously long

articulation of positions adopted by the parties and analysis, the

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

Learned Arbitral Tribunal held that Atul's claim was not barred by

limitation. The MOU was held to be a valid and binding contract and in

fact an agreement for sale, capable of enforcement. It was found that

Atul had not been ready and willing to perform the MOU, and therefore,

Atul was held ineligible for seeking specific performance of the MOU.

Atul's claim for damages towards loss of profit was also repelled.

17. The Impugned Award holds that the existence of the 2012

Agreement could not be proved by Ashadevi and she could not prove

that Atul defaulted on that agreement. The Learned Arbitral Tribunal

held that Atul was entitled to a full refund of the amounts paid under

the MOU - Rs. 17 crores (Rs. 15 crores paid at signing and Rs. 2 crores

paid thereafter). Out of the amount of Rs. ~5.71 crores claimed towards

expenses, the main claim of Stamp Duty was disallowed on the ground

that Atul had voluntarily paid the Stamp Duty when the Section 11

Application was filed for appointing the Arbitral Tribunal. The aggregate

amount awarded under this head is Rs. ~89.37 lakhs. Costs were also

awarded at Rs. 20 lakhs as against a claim of over Rs. 1 crore.

18. Interest was awarded at the rate of 12% on the amount of Rs.

15 crores paid by Atul to Ashadevi from November 2, 2010, when it was

paid, and until the date of the Impugned Award. Thereafter, until the

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

actual payment, the entire amount including interest until that date

would attract further interest at 8% per annum. An identical relief of

interest has been granted on the sum of Rs. 2 crores paid over and above

the initial payment - interest at 12% from December 6, 2013 until the

date of the award and thereafter on the entire amount including

interest, at 8% until payment. The same pattern of computing interest

is also awarded on the sum of Rs. 89.37 lakhs starting from January 30,

2016, which was the date of invocation of the arbitration. On the costs

awarded, the Learned Arbitral Tribunal has granted 90 days to pay the

costs of Rs. 20 lakhs, failing which interest at 8% would be payable on it

until realisation.

Contentions of the Parties:

19. I have heard at length, Mr. Aspi Chinoy, Learned Senior

Advocate on behalf of Atul and Mr. Simil Purohit, Learned Senior

Advocate on behalf of Ashadevi. I have also examined their written

submissions filed in this Court and before the Learned Arbitral Tribunal

to navigate the material on record, in order to examine the Impugned

Award within the framework of review contemplated under Section 34

of the Act.

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

20. It is noteworthy that Atul has sought that the Impugned

Award be quashed and set aside and yet has filed a Section 9 Petition to

secure the amounts awarded. Atul's primary ground of challenge is that

the Learned Arbitral Tribunal has misread Clause 5 of the MOU, which

entails a right for Atul to secure possession in 18 months. Atul has

characterised the Learned Arbitral Tribunal's finding that Atul did

nothing to secure vacant possession of the Subject Land, as a wrong

inversion of of a right as if it were an obligation.

21. Leaning on the content of Clause 5, which provides that Atul

was entitled to get the property vacated, Atul would contend that the

Learned Arbitral Tribunal's finding that Atul did nothing to secure it, is

misconceived. Thereby, Atul would contend, the Learned Arbitral

Tribunal has committed a perversity by holding that Atul " ought to have

elected" to take possession. Towards this end, case law of 1998 ( NHB

Grindlays2) is cited on how arbitrators going beyond the scope of the

pleadings would constitute a jurisdictional error and demonstrate

arbitrariness. This is the sheet anchor of Atul's challenge.

22. It is equally noteworthy that Ashadevi has mounted a limited

challenge seeking a partial modification of the Impugned Award only to

the extent that it directs payment of interest on the refund of amounts

National Housing Bank v. ANZ Grindlays PLC - (1998) 2 LJ 153

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

received by Ashadevi under the MOU and to the extent that expenses

and costs are imposed. Ashadevi is therefore willing to refund the entire

Rs. 17 crores received, but without interest. Ashadevi would contend

that costs have been awarded to Atul, which is itself an unsuccessful

party.

23. However, the sheet anchor of Ashadevi's challenge is that the

MOU is only an agreement to agree. Therefore, despite Ashadevi's

challenge being limited to the interest awarded, its primary grievance is

against the finding of the MOU being a binding and enforceable

agreement, is the basis of the Impugned Award and the various other

findings rendered in it in an interwoven manner.

Scope of Review:

24. At the threshold, a line on the scope of review under Section

34 of the Act would be in order. It is settled law that the Section 34

Court must not lightly interfere with arbitral awards. The jurisdiction

lends itself to disturbing arbitral awards strictly within the parameters

permitted in Section 34. Arbitral tribunals are the master of the

evidence and the best judge of the quality and quantity of evidence. If

the findings are plausible, and well reasoned, the Section 34 Court

cannot substitute the tribunal's view with its own view. This position in

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

the law is well laid down in multiple judgments of the Supreme Court

including Dyna Technologies3, Associate Builders4, Ssyangyong5, Konkan

Railway6 and OPG Power7. Even implied reasons that are discernible

and may be inferred to support the just and fair outcome arrived at in

arbitral awards must not be ignored. However, if the Section 34 Court

comes to the view that the arbitral award suffers from unpardonable

perversity such such perversity cutting to the root of the matter, with no

possibility of another view, it could interfere.

25. To avoid prolixity, I am not extracting quotations from the

aforesaid judgements.

Analysis and Findings:

26. Adopting this well known standard of review, I have

examined the analysis by the Learned Arbitral Tribunal on each of the

issues formulated in the arbitral proceedings.

27. It is evident to my mind that the finding that the claim was

not barred by limitation is not just reasonable but appears to be

Dyna Technologies Private Limited v. Crompton Greaves Ltd - (2019) 20 SCC 1

Associate Builders vs. Delhi Development Authority - (2015) 3 SCC 49

Ssangyong Engineering & Construction Co. Ltd. v. National Highways Authority of India - (2019) 15 SCC 131

Konkan Railways v. Chenab Bridge Project Undertaking - 2023 INSC 742

OPG Power vs. Enoxio - (2025) 2 SCC 417

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

completely accurate. To say the least, Ashadevi's credibility stands

eroded with the claim that the MOU was terminated in May 2012. The

Learned Arbitral Tribunal found that multiple actions were taken by

Ashadevi in furtherance of the MOU way beyond May 2012, even into

2014. Further amounts were received as late as June 14, 2013, which

would show that the MOU was not abandoned. On August 2, 2013,

Ashadevi wrote to the National Monuments Authority for increase in

height of the building (the land is situated close to caves preserved for

archaeological value). On July 3, 2014, Ashadevi wrote to the

Archaeological Survey of India's state unit requesting an extension of

height, which the Learned Arbitral Tribunal has taken as an indication

of subsistence of the MOU.

28. Even the applications to the Stamp Duty Authorities seeking

adjudication of the agreement proposed to be executed by the parties

bears Ashadevi's signatures. This exercise, while not precisely dated,

took place well after May 2012, which is when Ashadevi claims the MOU

stood abandoned. A letter to the City Survey Officer on January 7, 2015

was sent by Ashadevi seeking survey of the Subject Land. While on

June 6, 2015, Ashadevi is said to have written to special land acquisition

officer that the MOU was not subsisting since 2012, this letter was not

marked to Atul, which would give Atul no notice of such a stance. Yet,

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

after 2012, various actions taken have been held as indicative of a

subsisting MOU. Atul claims to have heard of the repudiation of the

MOU for the first time from the letter dated January 6, 2016 and the

invocation of arbitration was effected on January 30, 2016.

29. Quite apart from the finding that Atul's claim is not barred by

limitation, the analysis lays bare the lack of credibility in Ashadevi's

contention that the MOU stood terminated in 2012 even while pocketing

further sums paid by Atul. The 2012 Agreement came in for analysis

too. The Learned Arbitral Tribunal has found that there was simply no

proof of such an agreement having been executed. Ashadevi would

contend that Mr. Madhu Mehta was not a broker but was the CEO

(Hospitality) of Atul and in the same breath also claim that an

agreement meant to confidentially be kept in escrow with kept with Mr.

Madhu Mehta.

30. It is illogical for an agreement meant to be kept in escrow

being kept with one of the parties to the agreement. The Learned

Arbitral Tribunal factored in how Ashadevi did nothing to summon Mr.

Madhu Mehta in the proceedings.

31. The Learned Arbitral Tribunal held that the sum of Rs. 15

crores, although referred to as token money, could not be considered to

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

be a measure of tokenism, when the total cash consideration payable

under the MOU was Rs. 65 crores - just short of 25% of the amount.

Even as a percentage of the total consideration of Rs. 80 crores, the Rs.

15-crore payment is over 18%. What is noteworthy is that in her

challenge, Ashadevi has chosen not not quarrel with this direction to

refund this amount. She only wishes to set aside the direction to charge

her interest for enjoyment of this amount.

32. Analysing the law in connection with Ashadevi's contentions

about the MOU being an agreement to agree, the Learned Arbitral

Tribunal has summarised the law now well known in India too - that

one must consider if the subsequent document is a commemorative

iteration; or if it is an instrument whose execution is itself a necessary

condition of contract.

33. The Learned Arbitral Tribunal came to a reasonable and

logical view that the MOU, on its own, does not refer to a further

'agreement to sell' being required, and that the parties could have well

proceeded right into executing the conveyance deed. In other words,

the MOU was itself an agreement to sell. The Learned Arbitral Tribunal

has rightly stated that the intention of the parties has to be deduced

from the language used by the parties in the contract. The Learned

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

Arbitral Tribunal also looked at corroborative evidence to see that when

the MOU was stamped, the Stamp Authorities charged it under the

provisions governing assessment of duty on an instrument of

conveyance. Atul volunteered to pay the Stamp Duty, when Ashadevi

objected to it being under-stamped. When the Collector of Stamps

adjudicated it as a conveyance, Atul advocated that it was not a

conveyance.

34. Noting all of this, the Learned Arbitral Tribunal still

considered whether the MOU required a further 'agreement to sell' to be

executed. It returned a finding that this was not a requirement. Even

the non-cash consideration that was valued at Rs. 15 crores had been

denominated in terms of developed and constructed area of 22,500

square feet and reduced to writing. The Learned Arbitral Tribunal

came to a reasonable and commercially commonsensical view that the

MOU was to be completed by executing a Deed of Conveyance and not

by another intermediate agreement to sell. It appears that the parties

engaged on tax planning and structured the Lease Arbitration, to be

followed by another agreement to sell. The Lease Arbitration is itself

brushed off as fake and sham arbitration by Ashadevi. Therefore, on a

complete reading of the factual matrix, one can find no fault with the

finding of the Learned Arbitral Tribunal that the MOU itself constituted

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

a binding and enforceable agreement to sell. This finding does not call

for any interference.

35. The Learned Arbitral Tribunal found that while PepsiCo may

have vacated, Ashadevi chose not to bring on record any agreement with

PepsiCo. There was nothing to show that Ashadevi had obtained

possession rather than HTML having obtained possession. Indeed, the

Learned Arbitral Tribunal examined Clause 5 and noticed how Atul did

not elect to take steps to take possession. In my opinion, such analysis

by the Learned Arbitral Tribunal is clearly part of its assessment and

consideration of whether Atul had been ready and willing to take the

steps contemplated in the MOU, from the perspective of whether a case

for grant of specific performance (as opposed to award of damages) has

been made out.

36. Characterising such analysis as a treatment of a right as an

obligation may sound attractive, what the Learned Arbitral Tribunal was

examining was whether specific performance must be considered or

whether or consideration of damages would suffice. Therefore, I do not

find merit in the primary foundation in Atul's challenge to the

Impugned Award.

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

37. The Learned Arbitral Tribunal's view that although time was

not of the essence, despite the MOU contemplating an 18-month period

for completion (which would end on May 2, 2012), the first election to

call for a conveyance was made by Atul only on May 29, 2012. This is an

unexceptionable finding of fact. In that light, the issue really was

whether grant of specific performance would be a meritorious relief to

grant. The Learned Arbitral Tribunal logically and plausibly held in the

negative. Damages would suffice.

38. The Learned Arbitral Tribunal also analysed Atul's conduct

and found that it submitted no plans in furtherance of the purported

desire to develop the land. Nothing was done in furtherance of securing

an Intimation of Disapproval from the municipal authorities that is

necessary for development and construction. Essentially, such analysis

supported the view that granting specific performance was not justified.

Such analysis also put paid to Atul's attempt to project an expensive and

inflated claim for damages towards loss of profit. Since no enterprise

was demonstrated, one cannot fault the Learned Arbitral Tribunal's

finding that that claim for loss of profit was untenable.

39. A word about the Lease Arbitral Award would be in order.

The Learned Arbitral Tribunal also came to a view that Ashadevi's

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

attempt to wish away the Lease Arbitral Award does not stand

established. In support of Ashadevi's claim that a draft award had been

mailed by the Sole Arbitrator in advance to Mr. Sumit Gupta, no email

was produced. To explain why it was not produced, Mr. Sumit Gupta

(who was witness on behalf of Ashadevi and appears to have run the

proceedings entirely on her behalf) stated that it was not produced due

to legal advice. Ashadevi would purport to have written to the Sole

Arbitrator expressing surprise about the fake award, but no such letter

was produced either. The draft agreement presented for adjudication to

the Stamp Duty Authorities made explicit references to the Lease

Arbitral Award with the date being left blank.

40. The Lease Arbitral Award was published on stamp paper

acquired in HTML's name. Whether the Lease Arbitral Award was a

collusive award and whether it was a tax device are all issues that may

arise, but such issues are wholly irrelevant to what was in the Learned

Arbitral Tribunal's domain to adjudicate - whether the MOU was a

binding and subsisting document and whether the parties were meant to

act upon it, or whether it merely an agreement to agree. To my mind,

the approach of the Lease Arbitration is a bit of a detour the parties may

have contemplated and did not finalise, but that does not erode the

binding nature of the MOU.

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

41. Taking a holistic view of the matter, the Learned Arbitral

Tribunal has come to a view that the MOU was indeed equivalent to an

agreement to sell, and also that Atul did not demonstrate readiness and

willingness to perform the MOU. Therefore, while Atul was not entitled

to specific relief, Atul was nevertheless entitled to a full refund of what

had been paid to Ashadevi. The Learned Arbitral Tribunal dismissed the

claim for loss of profit, rejecting the manner of building up this claim to

seek a huge amount of Rs ~579.40 crores. There was nothing to show

how much FSI would be consumed; what would go towards car parking

considering that a commercial development was contemplated; what the

construction cost would reasonably be; and what conditions could have

been imposed by the archaeological conservators that would impact the

scale of the development.

42. Therefore, rather than award damages for loss of profit, the

Learned Arbitral Tribunal held that the parties must be restituted to

their respective positions, with interest for the monies enjoyed by

Ashadevi. Costs and expenses incurred were examined with a fine

toothcomb and a portion of it was awarded. This is a fair, just and

logical finding.

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

43. Ashadevi's contention that a losing party has been given

damages also does not appeal to me. The denial of specific relief does

not mean that Atul suffered no injury by incurring expenses and costs

when the credibility of Ashadevi's contentions was completely eroded.

The claim of the MOU having been terminated rang false. The claim of

the 2012 Agreement being executed and escrowed was unsustainable.

The claim that the Gupta Family was meant to be involved in the

development and construction was not demonstrated. Meanwhile,

Ashadevi pocketed and enjoyed the receipts from Atul - Rs. 17 crores in

all.

44. On the Lease Arbitration, Ashadevi appears to have

participated in whatever device was intended. The intra-Gupta Family

leases and sub-leases also kept the Subject Land just out of Atul's reach.

Multiple transactional structures were obviously examined and the

parties appear to have zeroed in on the structure of the Lease Arbitral

Award. A part of the Subject Land acquired by the MCGM also gave

Ashadevi access to a further sum of over Rs. 15.10 crores. It enjoyed the

monies received from Atul all along.

45. Against this backdrop, the Learned Arbitral Tribunal has

meticulously examined the claim for expenses and compensation. The

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

real material component of Rs. ~4.83 crores towards Stamp Duty and

registration has been rejected on the premise that Atul volunteered to

pay it when impounded, upon filing the Section 11 Application. On the

rest, the only material component is legal costs of Rs. ~74.44 lakhs.

46. In situations such as this, it is for the arbitral tribunal to

examine who has sinned more and who has been sinned against more.

While Atul not having been ready and willing has led to Atul being

denied specific relief and loss of profits, it would not necessarily follow

that Ashadevi's breaches and loss of credibility in its defences, leading to

its stance totally coming apart, would go without consequences.

47. The Learned Arbitral Tribunal has fairly and rightly

examined this factual position and awarded a portion of the expenses

claimed. This is not so much a compensation in the form of damages as

an award for reimbursement of expenses incurred in the course of being

at the receiving end of breaches by a counterparty. Even the award of

costs has been materially discounted by 80% and only Rs. 20 lakhs has

been granted. I have no basis to second-guess such assessment and

strike it down or substitute it.

48. Likewise, Ashadevi's contentions against the award of

interest also do not appeal to me. Ashadevi must pay for the time value

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

of money enjoyed. The interest rate is also pegged at an extremely

reasonable level - 12% pre-award and 8% post award. A 90-day

window has been given for paying the award of costs too, and only

thereafter the reasonable rate of 8% has been applied.

49. Overall, in my opinion, none of the grounds raised by either

party in its respective Section 34 Petition deserves acceptance. The

Impugned Award is evidently a product of reason and logic and has

been unanimously rendered adopting a fair and acceptable standard of

analysis and reasonableness. Atul's Section 9 Petition also undermines

its Section 34 Petition - if it truly desired the Impugned Award to be set

aside without any modification, it would stand to reason that it would

not be anxious to secure what was awarded in it, but would be anxious

to have the Impugned Award set aside to start arbitration afresh.

50. In the result, both the Section 34 Petitions are dismissed.

Interim Applications, if any, also stand disposed of accordingly. Since

the Impugned Award can be presented for execution, in my view,

nothing further needs to be done with the Section 9 Petition, which is

also disposed of without any directions, with liberty to take such

measures in accordance with law should circumstances warrant a

protective relief.

November 12, 2025 Shraddha

CARBP-445-2024=F.docx

51. Any amount deposited with the Registry of this Court, along

with all accruals thereon, shall be released to Atul within a period of one

week after the expiry of four weeks from today.

52. All actions required to be taken pursuant to this order shall

be taken upon receipt of a downloaded copy as available on this Court's

website.

[SOMASEKHAR SUNDARESAN, J.]

November 12, 2025 Shraddha

 
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