Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh Venkateshwar Somani vs Rajesh Somani And 4 Ors
2026 Latest Caselaw 95 Bom

Citation : 2026 Latest Caselaw 95 Bom
Judgement Date : 7 January, 2026

[Cites 10, Cited by 0]

Bombay High Court

Ramesh Venkateshwar Somani vs Rajesh Somani And 4 Ors on 7 January, 2026

 2026:BHC-OS:216


                                                                                        CARBP-210-2023.doc



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

                                 COMMERCIAL ARBITRATION PETITION NO. 210 OF 2023
                                                 ALONGWITH
                                      INTERIM APPLICATION NO. 379 OF 2025
                                                      IN
                                 COMMERCIAL ARBITRATION PETITION NO. 210 OF 2023

                            Ramesh Venkateshwar Somani                                               ....Petitioner
                                       Versus
                            1. Rajesh Somani
                            2. Jyoti Somani
                            3. Rajesh Somani
                            4. Vinay Somani
                            5. Shrilekha Somani                                                  ....Respondents


                            Mr. Rahul Narichania, Senior Advocate a/w Mr. Siddharth
                            Chabbria and Mr. Inayat Ali Qureshi i/b K.K. Associates for
                            Petitioner.
                            Mr. Devanshu Desai for Respondent Nos. 1 to 3.
                            Mr. J. P. Sen, Senior Advocate a/w Mr. Jatin Pore, Mr.
                            Suddhasattwa Roy and Mr. Karan Jain i/b DSK Legal for
                            Respondent Nos. 4 and 5.


                                                           CORAM: SOMASEKHAR SUNDARESAN, J.

                                                           DATE     : JANUARY 7, 2026
                       JUDGEMENT :

Context and Factual Background:

1. This is a Petition filed under Section 34 of the Arbitration and

Conciliation Act, 1996 ("Arbitration Act") impugning an Arbitral Award

Digitally January 7, 2026 signed by Purti Parab/Aarti Palkar AARTI AARTI GAJANAN GAJANAN PALKAR PALKAR Date:

2026.01.07 17:13:58 +0530

CARBP-210-2023.doc

dated June 1, 2022 passed by the Learned Sole Arbitrator ( "Impugned

Award").

2. The Petitioner, the claimant in the arbitration, Mr. Ramesh

Somani ("Ramesh") is aggrieved by the Impugned Award not granting

him relief in connection with the disputes raised against Ramesh's

brother, Respondent No.1, Rajesh Somani (" Rajesh"), Respondent No.2,

Jyoti Somani (wife of Rajesh, " Jyoti"), Respondent No.3, Rajesh Somani

HUF, a Hindu Undivided Family (" HUF") of Rajesh, Respondent No.4,

Vinay Somani, a cousin of Ramesh ("Vinay") and Respondent No.5,

Shrilekha Somani, wife of Vinay ("Shrilekha").

3. For convenience, for all practical purposes, references to

"Rajesh" in this judgement would include a collective reference to

Rajesh, Jyoti and the HUF while references to " Vinay" would include a

collective reference to Vinay and Shrilekha.

4. The disputes and differences between the parties were

referred to arbitration by consent of the parties reduced to writing and

recorded in an order dated January 19, 2018 (" Reference Order") in

Arbitration Petition No. 30 of 2017, which approved the Minutes of an

Order presented by the parties based on which all disputes relating to an

Agreement dated March 30, 2011 (" 2011 Agreement") and another

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

Agreement dated December 6, 2012 ("2012 Agreement") were referred

to arbitration.

5. At the heart of the dispute lies the sale by Rajesh of all rights

to shares of a company called Shreeniwas House and Abode Limited

("Shreeniwas Abode") that would emerge from a demerger of

Shreeniwas Cotton Mills Ltd. (" Shreeniwas Cotton") to Vinay.

Shreeniwas Cotton, among others, owned a building called Shreeniwas

House situated in Fort, Mumbai ("Shreeniwas House").

6. Shreeniwas Cotton had been ordered to be wound up by an

order dated July 24, 1984. All immovable properties of Shreeniwas

Cotton had been mortgaged in favour of the State Bank of India to

secure various credit facilities availed of. Eventually, a Scheme of

Arrangement was propounded to this Court, which was approved on

December 5, 2014, in Company Scheme Petition No. 592 of 2014. The

Scheme allowed the demerger of Shreeniwas Cotton, by which,

Shreeniwas Abode would emerge by way of a demerger. Shares of

Shreeniwas Abode were to be issued to the shareholders of Shreeniwas

Cotton, and the dispute in question relates to the entitlement to 9.06%

of the equity share capital of Shreeniwas Abode, that would emerge

from the Scheme of Arrangement.

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

7. It is Ramesh's case that mill land belonging to Shreeniwas

Abode was to be developed by the Lodha Group ( "Lodha"), but

Shreeniwas House, which would be held by the demerged entity, namely

Shreeniwas Abode, was meant to be handed over to the Somani family.

The crux of the submission by Ramesh before the Learned Arbitral

Tribunal was that while shareholders of Shreeniwas Cotton would be

allotted shares in Shreeniwas Abode in the same pattern, Ramesh and

Rajesh, being brothers and sons of the late Venkateshwar Somani

("Venkateshwar"), were to get a 27.19% shareholding in Shreeniwas

Abode.

8. On July 3, 2007, a letter was executed between Lodha and the

Somani family comprising the father Venkateshwar, Ramesh and

Rajesh, whereby Lodha confirmed that Rajesh's entitlement to the

shares in Shreeniwas Abode would be sold to Ramesh. By the 2011

Agreement, Rajesh further confirmed that all his rights in Shreeniwas

Abode, arising out of the letter dated July 3, 2007 (executed with

Lodha), stood assigned to Ramesh and his nominee for a total

consideration of Rs. 4 crores payable by Ramesh. The manner in which

the said sum of Rs. 4 crores was to be paid by Ramesh to Rajesh was set

out. The 2011 Agreement is asserted by Ramesh as a valid and

subsisting Agreement, for which Ramesh has paid part consideration,

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

and which he claimed, needs to be specifically performed. Ramesh

alleged that he became aware of the 2012 Agreement, which is a letter

dated December 6, 2012, addressed by Rajesh, among others, to one

Adinath Builders Private Limited of the Lodha Group ( "Adinath"),

which claimed that Rajesh had transferred shares in Shreeniwas Abode

to Vinay.

9. This purported transfer recorded in the 2012 Agreement was

alleged to be in breach and violation of the 2011 Agreement. Ramesh

alleged that having executed the 2011 Agreement, Rajesh had no

subsisting right, title or interest in the shares of Shreeniwas Abode that

would emerge from the demerger. Therefore, any transfer by them in

favour of Vinay was said to be ex-facie illegal, null and void. Ramesh

also asserted that Vinay had always been aware about the 2011

Agreement and the correspondence between Vinay and Adinath would

indicate that Vinay was aware of the arrangement contained in the 2011

Agreement and had indulged in a conscious violation of Ramesh's rights

under the 2011 Agreement.

10. Ramesh offered to pay in advance the balance consideration of

Rs. 2 crores under the 2011 Agreement, although such amount was

payable only within 30 days after Shreeniwas Abode came into existence

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

with its shares being issued, and the obligation to pay the balance

consideration had not yet arisen. Rajesh rejected this offer and returned

the Demand Draft issued by Ramesh by a letter dated November 4,

2015.

11. Ramesh would contend that in March 2016, Mr. Abhishek

Lodha had informed Vinay that Rajesh was bound by the 2011

Agreement and that Rajesh could not have sold or created any rights in

respect of the future shares that would emerge in Shreeniwas Abode, the

emerging company upon demerger. According to Ramesh, Vinay was

indeed aware of the prior commitment in the 2011 Agreement, and yet,

he went on to strike a deal with Rajesh in direct conflict with the 2011

Agreement.

12. Eventually, after the demerger was completed, Shreeniwas

Abode came into being. On March 14, 2016, Ramesh wrote to Adinath

confirming that he had received 1,79,388 shares of Shreeniwas Abode,

and that Rajesh had already assigned his entitlement to the shares of

Shreeniwas Abode, and that due to disputes, a Section 9 Petition had

been filed. Adinath expressed an inability to transfer the said shares

owing to the matter being sub judice, and Mr. Abhishek Lodha refused

to act as an Arbitrator. Eventually, this is what led to the Reference

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

Order, disposing of the Section 9 Petition as well as the Section 11

Application.

Contentions in the Arbitration:

13. In the arbitration, Ramesh sought a declaration that a further

89,694 shares, representing 9.06% of the total and all benefits accruing

thereon, were the legitimate entitlements of Ramesh, and a declaration

that Vinay had no right, title, or interest in such shares. Ramesh sought

a declaration that the purported 2012 Agreement, by which Vinay is said

to have acquired interest in the 9.06% shares from Rajesh was to be

declared as illegal, null and void, and not capable of affecting Ramesh's

entitlement. In addition, Ramesh sought damages in the sum of Rs.10

crores. As an alternative, should specific performance not be granted,

Ramesh demanded a refund of the Rs.2 crores that had already been

paid, along with interest @ 18% per annum, as well as damages in a sum

quantified at Rs.35 crores along with interest @ 18% per annum.

14. Rajesh contended that the members of Somani family were

promoters and shareholders with a 51.62% shareholding of Shreeniwas

Cotton, which had two primary businesses, namely, a textile factory in

Lower Parel and commercial establishment in the building called

Shreeniwas House. Owing to disputes, Rajesh is said to have

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

dissociated from Shreeniwas House and to avoid any heartburn, he

separated from the Somani family. Rajesh would confirm that by the

letter dated July 3/4, 2007, he had agreed to sell his stake to Ramesh

with the expectation that the transaction would be completed smoothly,

and that Rs.2 crores had been paid, while the balance amount of Rs. 2

crores was to be paid within 30 days from the date on which the shares

were ready for transfer. It was Rajesh's case that right until December

2012, he waited for completion and also had informed Ramesh that he

needed funds for other ongoing projects, however, Ramesh gave him the

impression that he was not interested in completing the transaction and

would not pay the balance amount until the shares were ready for

transfer.

15. Rajesh contended that Vinay was indeed aware of the prior

agreement between Ramesh and Rajesh, which is why the 2012

Agreement also entailed the purchase of office premises admeasuring

400 square feet on the ground floor of Shreeniwas House, together with

the balance beneficial right, title, and interest in the shares of

Shreeniwas Abode. The total consideration for this transaction was

agreed at Rs.8 crores and on this basis, quiet, vacant, and peaceful

possession of the office premises was handed over by Rajesh to Vinay.

According to Rajesh, Vinay had been categorically informed about the

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

2011 Agreement and that even copies of the 2011 Agreement had been

handed over to Vinay. Yet, Rajesh contended that Ramesh had no

subsisting rights and resisted the grant of any other reliefs in favour of

Ramesh.

16. On his part, Vinay submitted that there was an Agreement on

April 16, 2007 with Adinath as well as with the Somani Group on the

basis of which all the rights of Rajesh had been acquired by Vinay. The

rights held by Rajesh, including the subject matter of the letter dated

July 3, 2007, are said to have been acquired by Vinay from Rajesh under

the 2012 Agreement, and towards this end, Rajesh was paid a

cumulative sum of Rs.8 crores on the very same date, i.e., December 6,

2012. Rajesh also executed an irrevocable Power of Attorney

authorising Vinay to attend any meeting with respect to the rights of

Rajesh and to deal with his interest in Shreeniwas House, and to

substitute Rajesh's name with Vinay's. Based on the 2012 Agreement,

Rajesh also addressed a letter to Adinath and its promoters, namely Mr.

Mangal Prabhat Lodha, Mr. Abhishek Lodha, and Mr. Abhinandan

Lodha, apprising them of the fact that Rajesh had transferred his right,

title and interest accruing under the letter dated July 3, 2007, in favour

of Vinay, and that Vinay would now be entitled to directly receive the

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

shares from Lodha, which would have otherwise have been transferred

by Adinath to Rajesh.

17. It was communicated to Adinath that, going forward, in all

dealings related to the said shares, Adinath may deal with Vinay instead

of dealing with Rajesh. It was also stated that the fact of such a transfer

of interest was set out in a declaration which was pasted at Shreeniwas

House, informing the world at large that Rajesh had ceased to have any

interest and had transferred all his right, title and interest in Shreeniwas

Abode, included the premises admeasuring 400 square feet, possession

of which was also handed over to Vinay on December 6, 2012.

Contentions of the Parties:

18. I have heard Mr. Rahul Narichania, Learned Senior Advocate

on behalf of Ramesh, and Mr. J. P. Sen, Learned Senior Advocate on

behalf of Vinay, and have examined the record with their assistance.

The key grounds pressed to assail the Impugned Award at the hearing

may be summarised thus :-

(a) That the Learned Arbitral Tribunal decided

matters beyond the scope of the Arbitration Agreement by

returning findings on the sale of office premises when the

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

Reference Order was specific about the scope being

restricted to shares of Shreeniwas Abode;

(b) That the Learned Arbitral Tribunal ignored vital

evidence by not commenting on specific correspondence

that would indicate Vinay's knowledge about the 2011

Agreement; and

(c) That the Learned Arbitral Tribunal has construed

the 2011 Agreement read with the 2012 Agreement in a

manner so perverse that no fair minded or reasonable

person would take the same view - this leads to Impugned

Award also being hit by patent illegality.

Analysis and Findings:

19. At the threshold, it would be necessary to note the approach of

the Learned Arbitral Tribunal in rendering the Impugned Award to see

if anything perverse transpired in its manner of analysing the evidence

and the material on record. Needless to say, the Learned Arbitral

Tribunal, as the master of evidence, is the best judge as to the quality

and quantity of evidence. It must also be stated that the Learned

Arbitral Tribunal had to draw its best judgement of what actually

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

transpired between the parties based on the evidence led, since it was

quite clear that Rajesh had changed his stance from opposing Ramesh

to supporting Ramesh, and simply refused to enter the witness box

despite having filed his Examination-in-Chief. The very grievance of

Ramesh is that Rajesh violated the 2011 Agreement. Yet, Ramesh did

not assail the conduct of Rajesh and instead, enlisted Rajesh's support

by contending that Rajesh had repented violating the 2011 Agreement.

20. The Learned Arbitral Tribunal had to deal with the material

before him and take a view on who was speaking the truth. In the

jurisdiction under Section 34, this Court has to be mindful that this is

not a full-blown appeal and must examine whether the ingredients of

the permissible assault to an Arbitral Award have been made out.

21. The Learned Arbitral Tribunal analysed the documentation

between the parties, the examination of witnesses, and the evidence led

by the parties. The Learned Arbitral Tribunal also recorded the

submissions made by the parties and analysed their contentions. Based

on the same, the Learned Arbitral Tribunal noted that, by the letter

dated July 4, 2007, Rajesh had written to Ramesh with the subject line

"My rights in Shreeniwas House", recording that Ramesh was aware

that, together with Rajesh, 15580 shares of Shreeniwas Cotton had been

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

sold by them to Adinath by the Agreement dated July 2, 2007. Pursuant

to such agreement, Adinath had agreed to assign shares in the demerged

entity, namely Shreeniwas Abode, among Venkateshwar, Ramesh, and

Rajesh, with each getting a one-third share.

22. Analysing the letter dated July 3, 2007, from Adinath to

Venkateshwar, Ramesh, and Rajesh, the Learned Arbitral Tribunal

noted that Shreeniwas House, being an asset of Shreeniwas Cotton, was

to be demerged into a new company (Shreeniwas Abode) within 12

months and that, prior to the demerger taking effect, 15580 shares in

Shreeniwas Cotton were sold to Adinath on July 2, 2007. It was also

found that if any additional shares were acquired in Shreeniwas Cotton

from anyone, the same would be passed on to Venkateshwar, Ramesh,

and Rajesh so that when the shares of Shreeniwas Abode would come

into being, they shall be transferred to these parties.

23. The Learned Arbitral Tribunal found that there may have been

an agreement to transfer or sell the shares of Shreeniwas Abode after

they came into existence by way of the demerger, but it was not the case

that all rights and entitlements were to be transferred in praesenti. The

subject matter of the transfer was shares that would emerge in the

future. The Learned Arbitral Tribunal found that Vinay had informed

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

Lodha that Rajesh's interest had already been bought in praesenti on

December 6, 2012. This was further informed again to Lodha on

January 16, 2013.

24. A further letter dated March 11, 2013, from Vinay dealing with

Ramesh's letter dated February 22, 2013, addressed to Rajesh and

Vinay, a copy of which was marked to Mr. Abhishek Lodha, was dealt

with by the Learned Arbitral Tribunal, stating that Vinay had

irrevocably acquired the complete right, title, and interest of Rajesh and

had also discharged the consideration. The Learned Arbitral Tribunal

found that it would be erroneous to assume that there was an agreement

to sell future goods between Ramesh and Rajesh. On the other hand,

the Agreement between Rajesh and Vinay was not restricted only to

future shares of a future company that would come into being, but was a

divestiture of Rajesh's entire right, title, and interest in the physical

property at Shreeniwas House and of all existing interests and rights

therein, which included an in praesenti transfer of interests in

Shreeniwas Abode. It was found that every existing right and benefit

that would be available under the Agreement dated July 3, 2007,

thereby vested in Vinay.

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

25. The Learned Arbitral Tribunal noted that if Ramesh had in the

same manner, acquired the benefit and advantage of the Agreement

with Lodha in praesenti, he would have been in the same position as

Vinay. However, Ramesh had been satisfied with only agreeing to

acquire future shares of Shreeniwas Abode, as and when they were

eventually issued, but not the entirety of all existing rights of Rajesh

relating to Shreeniwas House and Shreeniwas Abode.

26. According to the Learned Arbitral Tribunal Vinay had

informed Lodha in December 2012 as well as in January 2013, asserting

that all the rights pertaining to Shreeniwas House had been acquired

and they must disregard the letter addressed by Ramesh to Rajesh with

a copy marked to Lodha. By this transaction, Vinay had acquired a

majority shareholding in Shreeniwas House, and he indicated that he

would get in touch with others pertaining to repairs and related matters

of Shreeniwas House, which was communicated by a letter dated April

23, 2013.

27. The Learned Arbitral Tribunal analysed the 2011 Agreement,

which was a letter from Ramesh to Rajesh which forms the basis of

Ramesh's contention that an agreement amenable to specific

performance had been reached. The Learned Arbitral Tribunal found

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

that by this letter, Rajesh informed Ramesh explicitly that an

arrangement had been reached between Rajesh and Ramesh pursuant

to discussions revolving around the one-third share entitlement in

Shreeniwas Abode attributable to Rajesh. These shares were to be

assigned to Ramesh for a total consideration of Rs. 4 crores. The

consideration payable to the respective constituents of Rajesh was

payable on or before April 18, 2011, preferably by April 15, 2011, with the

rest being payable within 30 days of intimation from Adinath that they

were in a position to transfer the shares. Rajesh was entitled to 15%

interest on the said amount of Rs. 2 crores from 30 days after the date of

such letter from Adinath until the date of actual payment.

28. The Learned Arbitral Tribunal noted Ramesh's contention

that Venkateshwar had transferred the right, title and interest, including

his own rights relating to shares in Shreeniwas Cotton, and indeed

shares in Shreeniwas Abode in favour of Ramesh. Venkateshwar died

on June 19, 2015, and during his lifetime, he had transferred his share

to Ramesh. At this time, the demerger had not taken place, yet there

was a total transfer of Venkateshwar's interests to Ramesh. However,

an actual agreement that Rajesh would sell his entitlement in his

entirety to Ramesh was reached only in the 2011 Agreement. The

Learned Arbitral Tribunal found that Ramesh's understanding was that

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

the shares of the demerged entity namely Shreeniwas Abode were not

issued until 2015, and therefore there was no occasion to pay the

balance consideration of Rs. 2 crores. Therefore, the Learned Arbitral

Tribunal found that notwithstanding any subsequent settlement, the

Agreement between the parties appeared to have been that the

demerger ought to have been completed in 2007 itself or at least

expeditiously. Rajesh had waited for Ramesh right until December 2012,

and as he needed funds for other projects, he formed a reasonable

impression that Ramesh was not interested in paying him such an

amount unless the shares came into existence. On December 6, 2012,

Rajesh handed over quiet, vacant, and peaceful possession of the 400

square feet of ground floor office in Shreeniwas House to Vinay and

even handed over the keys, as well all existing rights, title and interest,

in praesenti to Vinay.

29. The aforesaid office premises had been occupied right from

2007 and even two of Rajesh's companies had their registered offices in

these premises. The outgoings of the past years had continued to be the

liability of Rajesh, with the risk and reward being transferred to Vinay

with effect from December 6, 2012.

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

30. The Learned Arbitral Tribunal also had to deal with the

changing stances of the parties, who were all related to one another.

The Learned Arbitral Tribunal found that Rajesh changed his version of

the facts set out in his Statement of Defence and in the course of the

arbitration, got aligned with Ramesh. Towards this end, the Learned

Arbitral Tribunal analysed the 2012 Agreement and was shocked and

surprised by Rajesh's stance that the balance consideration payable

under the 2011 Agreement would become payable only in 2015, when

the shares of Shreeniwas Abode would actually be issued. Earlier,

Rajesh had taken a stand that he could not wait indefinitely and

therefore struck a deal in December 2012 with Vinay.

31. In the 2012 Agreement between Rajesh and Vinay, the

Learned Arbitral Tribunal found that Rajesh had recorded in categorical

terms that he had sold his entire interest in Shreeniwas Cotton, and

thereby in Shreeniwas House to Adinath and that there had been a

family arrangement by which Rajesh was entitled to one-third interest

in the said shares. Even though the shares of Shreeniwas Cotton had

been sold, a demerger of Shreeniwas House would be effected to create

Shreeniwas Abode, and the shares of Shreeniwas Abode would then be

transferred to Rajesh and Ramesh. The demerger had not taken place

as of December 6, 2012, but the rights and interests in the agreement

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

with Lodha executed on July 3, 2007, stood transferred to Vinay in

consideration of Rs. 8 crores which had been entirely received by

Rajesh.

32. The Learned Arbitral Tribunal also took note of the fact, that

despite filing an affidavit in lieu of Examination-in-Chief, Rajesh

refrained from entering the witness box. So also, Rajesh refrained from

cross-examining Ramesh. Yet, Rajesh sought to support Ramesh and

desired to cross-examine Vinay. The Learned Arbitral Tribunal found

that Rajesh was bound by the Agreement with Vinay and the Agreement

had already been fully acted upon. Consideration had been received and

the disinvestment was complete. Since the nature of the 2012

Agreement and the transfer of all entitlements to Vinay were completed

in this manner, it was but obvious that Ramesh would urge that there

was no assignment of rights effected by the 2012 Agreement.

33. However, the Learned Arbitral Tribunal also found that

Rajesh cross-examined Vinay and asked him about the quality of his

relations with Rajesh in the year 2011-12, to which the reply was that the

relations were cordial. The next question was about the occupation of

Shreeniwas House, and in particular, Question No. 99 referred to

immovable property in the form of an office and whether it was covered

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

by the 2012 Agreement. The quality of questioning by Rajesh of Vinay

and questions about the alleged knowledge of the 2011 Agreement

between Rajesh and Ramesh (all of which were repelled by Vinay) led

the Learned Arbitral Tribunal to arrive at the view that the deposition by

Vinay remained unshaken and that it was proved that Vinay had neither

been in touch with Ramesh nor with Lodha.

34. The evidence was also analysed to find that the commitment

in writing by Rajesh to Vinay, that they had no prior agreement or

transaction in relation to his rights, was noticed by the Learned Arbitral

Tribunal; and Rajesh had empathically confirmed to Vinay that there

had been no understanding or arrangement to deal with Ramesh or with

Venkateshwar.

35. The Learned Arbitral Tribunal which is the master of the

evidence, came to a view that there was no doubt that Vinay had no

knowledge or notice of any prior transaction. Taking note of the

conflicting positions of Ramesh and indeed Rajesh, the Learned Arbitral

Tribunal held that the transaction was not a transaction to sell future

goods i.e. shares of a demerged entity but was a transaction of complete

assignment and divestment of all interests in praesenti, by which, on

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

December 6, 2012, a firm and clear divestiture of Rajesh's entire

entitlement was completed by Rajesh in favour of Vinay.

36. The contention that the 2011 Agreement was a binding

Agreement capable of specific performance did not find favour with

Arbitral Tribunal. In any case, right until December 2012, there had

been no payment at all, and even if there had been such an Agreement

there was no question of drawing the attention of Vinay to the existence

of the 2011 Agreement.

37. The Learned Arbitral Tribunal found that it was logical that

after discussions with Ramesh, Rajesh waited for nearly four years

(since 2007) to execute a formal agreement in 2011, and that too with

conditions attached. On the other hand, Rajesh is said to have received

Rs. 2 crores in April 2011 and thereafter no further payments. Rajesh

was in dire need of funds and therefore entered into a conclusive deal

with Vinay in 2012, executing the necessary documents , receiving the

full consideration of Rs. 8 crores, and putting Vinay in possession of the

office premises. No such conclusive steps had been taken by Ramesh.

38. The Learned Arbitral Tribunal held that in the business and

commercial world, this mode of concluding such transactions is not

unknown or unheard of. If one is hesitant or uncertain, particularly

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

about payment and the finalisation of a transaction, it is natural that a

tentative and incomplete transaction is not taken to its logical end. In

other words, the Learned Arbitral Tribunal stated that Ramesh must

blame himself for the arrangement reduced to writing in the 2011

Agreement. While rights were agreed to be assigned, the assignment

was conditional upon making complete payment and the Lodhas

discharging their responsibility to complete the demerger and transfer

the shares. The effect of such assignment would only take place after

the shares of Shreeniwas Abode not only came into being but also came

into the hands of Rajesh.

39. In sharp contrast, the Learned Arbitral Tribunal noted that

Vinay, without prior notice of the 2011 Agreement, paid the entire

consideration to Rajesh and took over all the rights that would accrue

even in praesenti and in the future from Rajesh. Ramesh had no intent

to enter into such a comprehensive transaction with Rajesh, despite

having had the opportunity to do so. Nothing was final and complete

about his transaction with Rajesh, about which, in any event, Vinay had

no prior notice, according to the Learned Arbitral Tribunal.

40. Therefore, the Learned Arbitral Tribunal held that if Ramesh

was not willing to part with a substantial sum immediately upon

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

execution of the Agreement with Rajesh, Rajesh chose to enter into a

conclusive and complete transaction with Vinay in which he obtained

immediate results. The only meeting proven between Vinay and Lodha

was of March 22, 2011, according to the Learned Arbitral Tribunal. No

meeting or correspondence between Ramesh and Vinay before

December 6, 2012 (the date of the 2012 Agreement), was proven. There

is also no evidence of a meeting between March 30, 2011 (the date of the

2011 Agreement), and December 6, 2012 (the date of the 2012

Agreement). Therefore, the Learned Arbitral Tribunal found the plea

that there had been no assignment in favour of Vinay, or assuming there

was an assignment, that it was to fail owing to the prior assignment in

favour of Ramesh, having no merit whatsoever.

41. The Learned Arbitral Tribunal found that Ramesh could not at

all urge that there had been an assignment of right, title, and interest of

Rajesh in favour of Ramesh, as it was Ramesh's consistent case that the

Agreement was for the sale of future shares of a company that was yet to

come into existence. On the other hand, the Agreement between the

Vinay and Rajesh was neither a sale of future goods nor even an

Agreement for the sale of goods which are yet to come into existence,

since it was indeed an agreement for a comprehensive assignment in

praesenti of all rights, title, and interest, and even the immovable

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

property of 400 square feet in Shreeniwas House, in favour of Vinay,

with effect from December 6, 2012.

Jurisdiction not Exceeded:

42. I find that while the Learned Arbitral Tribunal's jurisdiction

may have been restricted to deciding the dispute in relation to the

9.06% shares that would come to the entitlement of Rajesh, the

contention that the Learned Arbitral Tribunal's reliance on the 2012

Agreement to form a view that the said Agreement was emphatic and

superior in its nature was not a matter falling outside the scope of what

needed to be adjudicated. The finding that the 2012 Agreement was a

much wider Agreement would not mean that the Learned Arbitral

Tribunal exceeded its scope. The Learned Arbitral Tribunal was fully

entitled to compare the competing considerations that were clamouring

for favourable consideration by the Learned Arbitral Tribunal, between

the two instruments, in order to adjudicate the disputes between the

parties.

43. Likewise, the Learned Arbitral Tribunal's reference to and

reliance on the sale of office premises does not result in the Learned

Arbitral Tribunal having gone outside the scope of the reference to

arbitration as set out in the Reference Order. I am unable to agree

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

because this finding is an incidental and integral element of the disputes

between the parties. The transfer of the office premises is an integral

part of the 2012 Agreement, and the Learned Arbitral Tribunal would

but have to deal with it. Ignoring it would have led to the approach

being unreasonable. In any case, the Learned Arbitral Tribunal has

taken pains to analyse the elements of the evidence meticulously, to

render findings of fact, which support the conclusions drawn by the

Learned Arbitral Tribunal. The core finding is that Rajesh's transfer to

Vinay was of all entitlements, present and future, while Ramesh's

agreement to acquire from Rajesh was of future shares that would come

into being in the future. It is in aid of this finding that there is a

reference to the purchase of the office premises as an integral,

composite transaction between Rajesh and Vinay.

Vital Evidence not Ignored:

44. As regards the contention that the Learned Arbitral Tribunal

ignored vital evidence in the form of a letter dated March 15, 2013,

addressed by Lodha to Vinay, and a letter dated March 29, 2013,

addressed by Vinay to Lodha, on a careful reading of the Learned

Arbitral Tribunal's findings, it cannot be said that the findings were

impossible to return. The Learned Arbitral Tribunal being the best

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

judge of the quality and quantity of evidence, has analysed the evidence

led by the witnesses, including Vinay, and both the examination-in-chief

and the cross-examination. The Learned Arbitral Tribunal has found

that Vinay remained unshaken, and the findings based on evidence fall

within the ambit of reasonable findings by the Learned Arbitral

Tribunal. In my opinion, the analysis of the evidence has not led to an

impossible view being taken by the Learned Arbitral Tribunal for the

Impugned Award to be vitiated.

45. The Learned Arbitral Tribunal also studied the cross-

examination of Ramesh and returned a finding that, in response to

several questions, Ramesh replied that he did not remember contacting

Rajesh either by himself or through anyone else, despite the reply filed

by Rajesh in the Section 9 Application in the Bombay High Court.

According to Ramesh, he contacted Rajesh only after the Statement of

Defence was filed in the arbitration proceedings, but he did not recollect

the date of such contact. Ramesh even denied any settlement post

commencement of arbitration proceedings but ultimately admitted that

there had been a settlement. The Learned Arbitral Tribunal found that

Ramesh always took time to answer questions and quite often stated

that he did not understand the question, necessitating the Tribunal to

further 'simplify' matters for him.

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

46. The Learned Arbitral Tribunal found Ramesh's demeanour to

be peculiar and that he always wanted repetition of the same question or

a correction to his answer, which was suggestive of his evidence being

suspect in nature. Vinay's advocate had also questioned Ramesh in

relation to the letter dated March 16, 2013, asking whether he replied to

the said letter and Ramesh could not recollect replying to that letter.

However, with regard to the suggestions given to him, the Learned

Arbitral Tribunal found it apparent that Ramesh wanted to contend

both ways, namely, that the 2011 Agreement was not an agreement to

sell any existing rights but only for the sale of future shares, and at the

same time, he desired to ensure that his need to pay would only emerge

in future.

47. Ramesh not cross-examining Rajesh is also an element that

cannot be brushed aside. The Learned Arbitral Tribunal is entitled to

draw an adverse inference from such conduct and the changed stance in

the course of the proceedings. When presented with such inherently

conflicting and contradictory positions adopted by the key person

involved in both the agreements - the 2011 Agreement and the 2012

Agreement - the Learned Arbitral Tribunal has to draw its own

inference by analysing the evidence on record, which it has done. No

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

fault can be found with the findings that have been explained and

justified in the Impugned Award.

Sale of Goods - Future Shares:

48. Ramesh has contended that the definition of the term "goods"

would include equity shares. It is further contended that the Sale of

Goods Act, 1930 provides that in a contract for the sale of specific goods

necessitating the seller to be bound to do something to the goods in

order to put them into a deliverable stage, the property does not pass

until such thing is done and the buyer has notice thereof. On this

element, the Learned Arbitral Tribunal has taken a view that has

undermined Ramesh's stance. What is apparent from the Impugned

Award is that the Learned Arbitral Tribunal was satisfied that the

transaction in the 2012 Agreement between Rajesh and Vinay was a

transaction in praesenti with all the rights, title, and interest, in

whatever form enjoyed by Rajesh, getting vested in Vinay with the

consideration for the same getting discharged. In sharp contrast, the

transaction between Rajesh and Ramesh under the 2011 Agreement was

confined to a transaction of shares that would emerge in the future, and

it is Ramesh's own stance that unless the shares came into existence,

Ramesh was not obligated to pay.

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

49. The finding that the transaction between Vinay and Rajesh

explicitly covered the existing rights, which would lead to the emergence

of future rights, cannot be faulted. The 2012 Agreement constituted a

complete assignment. The Learned Arbitral Tribunal held that the mere

use of the word "assigned" in the 2011 Agreement between Rajesh and

Ramesh would not mean that there was an assignment in praesenti

between them, when it is Ramesh's own case that nothing was payable

unless and until the shares actually emerged. This finding is eminently

reasonable and logical, and is not an impossible finding.

Other Observations:

50. Having considered the analysis by the Learned Arbitral

Tribunal and the record analysed by the Learned Arbitral Tribunal, it is

apparent that the Learned Arbitral Tribunal had to draw its conclusions

from the complicated stances adopted by Ramesh and by Rajesh. The

evidence led by Ramesh did not inspire the Learned Arbitral Tribunal's

confidence, which opinion, the Learned Arbitral Tribunal was entitled to

form. Even in the proceedings in this Petition, Ramesh's stance has

been both attacking and protective of Rajesh. Such inherent

contradictions presented the Learned Arbitral Tribunal with a situation

of having to examine the evidence before it and draw conclusions about

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

whether the acquisition of all rights by Vinay from Rajesh was an

immediate acquisition, as compared with a future right enjoyed by

Ramesh against Rajesh. What is writ large is that Shreeniwas Cotton

was sold to Lodha by the Somani family, but it was also agreed that

Shreeniwas House would be demerged to create Shreeniwas Abode, and

the shares of Shreeniwas Abode would be transferred to the Somani

family in the proportion in which its constituents held shares in

Shreeniwas Cotton. This arrangement with Lodha was reached in 2007.

51. Rajesh's entitlement to Shreeniwas Abode's shares was agreed

to be sold by Rajesh to Ramesh, under the 2011 Agreement for Rs. 4

crores. An initial payment of Rs. 2 crores was made and the balance of

Rs. 2 crores would be paid as and when the shares would come into

being and would actually be transferred to Ramesh. However, Rajesh

entered into a different nature of transaction with Vinay under the 2012

Agreement, by which, all rights to the interests in Shreeniwas Abode

including the right to receive shares and indeed also the existing right to

the office premises that Rajesh actually had in Shreeniwas House were

sold to Vinay. The Learned Arbitral Tribunal's consideration of the

difference between the two transactions in the context of specific relief

sought by Ramesh is logical, rational and eminently plausible. It does

not call for interference.

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

52. The Learned Arbitral Tribunal can also not be faulted for

finding that if Ramesh was meant to acquire future goods, it is not

logical that a substantial sum of 50% of the amount was paid to Rajesh

immediately after executing the 2011 Agreement. Ramesh did not trust

Rajesh, as there were disputes between them. Therefore, the Learned

Arbitral Tribunal's findings that Ramesh had made a conditional deal,

and that he was not to pay the entire consideration unless and until

shares in the demerged entity came to be issued, is clearly logical and

reasonable. There is nothing perverse about it.

53. In other words, the Learned Arbitral Tribunal took a view that

Ramesh took a chance, and there were disputes other than the subject

shares between Ramesh and Rajesh, and therefore, he did not trust

Rajesh fully. On the other hand, Vinay, fully trusting Rajesh, parted with

the entire consideration of Rs. 8 crores upfront and got Rajesh to totally

divest the shares, rights, title, and interest in the entitlements that were

to come to Rajesh from Lodha. According to Learned Arbitral Tribunal

this difference in approach clinched the issue, and I see no basis to

disturb such a reasonable finding.

54. The Learned Arbitral Tribunal's view that the principle of

Vinay being a bona fide purchaser for value without notice would apply

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

to his purchase, since there was an explicit finding that Vinay did not

have any specific or constructive notice of the alleged prior transaction,

is also a finding based on the appreciation of evidence. This is not

perverse at all. It is not for the Section 34 Court to reappreciate evidence

and substitute its findings in place of the Learned Arbitral Tribunal's

appreciation of evidence. When Ramesh invites the Section 34 Court to

look at the evidence and come to another plausible view, I have to say

that is not an approach that can be adopted. It is settled law that unless

the view taken by the Learned Arbitral Tribunal is an impossible view to

take, there would be no scope for interference in the Section 34

jurisdiction.

Conclusion:

55. It is now well-settled law that the Supreme Court has

repeatedly iterated that Courts must not lightly interfere with arbitral

awards. The scope of review by the Section 34 Court is also well covered

in multiple judgements of the Supreme Court including Dyna

Technologies1, Associate Builders2, Ssyangyong3, Konkan Railway4 and

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

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

OPG Power5. Even implied reasons are discernible and may be inferred

to support the just and fair outcome arrived at in arbitral awards. To

avoid prolixity, I do not think it necessary to burden this judgement

with quotations from these judgements. Suffice it to say (to extract from

just one of the foregoing), in Dyna Technologies, the Supreme Court

held thus:

"24. There is no dispute that Section 34 of the Arbitration Act limits a challenge to an award only on the grounds provided therein or as interpreted by various courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibility of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate under Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided under the law. If the courts were to interfere with the arbitral award in the usual course on factual aspects, then the commercial wisdom behind opting for alternate dispute resolution would stand frustrated.

25. Moreover, umpteen number of judgments of this Court have categorically held that the courts should not interfere with an award merely because an alternative view on facts and interpretation of contract exists. The courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act."

[Emphasis Supplied].

56. For the aforesaid reasons, I find no basis to interfere with the

Impugned Award in exercise of the jurisdiction under Section 34 of the

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

January 7, 2026 Purti Parab/Aarti Palkar

CARBP-210-2023.doc

Act. As to the grounds pressed into service to assail the Impugned

Award, for the reasons set out above, the Impugned Award is not

amenable to being interfered with. A number of submissions on behalf

of Ramesh on how the evidence ought to have been read by the Learned

Arbitral Tribunal fall in the realm of requesting the Section 34 Court to

adopt a competing plausible view in place of the plausible view taken by

the Learned Arbitral Tribunal. This is entirely impermissible, and

therefore, no case for interference is made out.

57. Therefore, the Section 34 Petition is dismissed without any

interference. No costs. In view of disposal of the main Petition, nothing

survives in the Interim Application and the same is also finally disposed

of accordingly.

58. After the judgement was pronounced, a request is made for a

stay of the judgement. The request is strenuously opposed. Considering

the discussion contained in the Judgement, I am not inclined to stay this

Judgement.

59. 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.]

January 7, 2026 Purti Parab/Aarti Palkar

 
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 : MAIMS

 
 
Latestlaws Newsletter