Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish K. Ajmera And Anr. vs Ketan T. Shah And Ors
2026 Latest Caselaw 2482 Bom

Citation : 2026 Latest Caselaw 2482 Bom
Judgement Date : 10 March, 2026

[Cites 2, Cited by 0]

Bombay High Court

Manish K. Ajmera And Anr. vs Ketan T. Shah And Ors on 10 March, 2026

Author: Abhay Ahuja
Bench: Abhay Ahuja
                                903. IA 2579-25 in COMEX 124-25 @ connected matters.doc


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

              INTERIM APPLICATION NO. 2579 OF 2025
                               IN
         COMMERCIAL EXECUTION APPLICATION NO. 124 OF 2025

 Antara Housing LLP                                                 ...Applicant
       V/s.
 Primeland Constructions                                            ...Respondent
                            WITH
            COURT RECEIVER'S REPORT NO. 4 OF 2025
                              IN
           CONTEMPT PETITION (L) NO. 21680 OF 2021
                            WITH
     COMMERCIAL EXECUTION APPLICATION (L) NO. 2159 OF 2026
                            WITH
               CHAMBER SUMMONS NO. 3 OF 2021
                              IN
      COMMERCIAL EXECUTION APPLICATION NO. 1729 OF 2018
                            WITH
             INTERIM APPLICATION NO. 3038 OF 2024
                              IN
      COMMERCIAL EXECUTION APPLICATION NO. 1729 OF 2018
                            WITH
               CONTEMPT PETITION NO. 12 OF 2025
                              IN
             INTERIM APPLICATION NO. 3038 OF 2024
                            WITH
               CONTEMPT PETITION NO. 11 OF 2025
                              IN
             INTERIM APPLICATION NO. 3038 OF 2024
                            WITH
             INTERIM APPLICATION NO. 4848 OF 2025
                            WITH
               CHAMBER SUMMONS NO. 79 OF 2019
                              IN
      COMMERCIAL EXECUTION APPLICATION NO. 1729 OF 2018
                            WITH
           CONTEMPT PETITION (L) NO. 21680 OF 2021


 Nikita Gadgil                                                         1/7




::: Uploaded on - 10/03/2026                      ::: Downloaded on - 10/03/2026 21:21:27 :::
                                    903. IA 2579-25 in COMEX 124-25 @ connected matters.doc


                               IN
               INTERIM APPLICATION NO. 467 OF 2021
                              WITH
                CONTEMPT PETITION NO. 42 OF 2024
                               IN
               INTERIM APPLICATION NO. 467 OF 2021
                              WITH
            INTERIM APPLICATION (L) NO. 31126 OF 2025
                               IN
        COMMERCIAL EXECUTION APPLICATION NO. 124 OF 2025
                              WITH
                 SHOW CAUSE NOTICE NO. 3 OF 2025
                               IN
                CONTEMPT PETITION NO. 12 OF 2025
                              WITH
              INTERIM APPLICATION NO. 1264 OF 2025
                               IN
        COMMERCIAL EXECUTION APPLICATION NO. 1729 OF 2018

 Mr. Sharan Jagtiani, Senior Advocate with Mr. Muttahar Khan and Mr.
 Prashant Choudhary i/b Bellator Legal Services LLP for the Applicant in
 IA 2579/25 and with Anosh Sequeira, Mr. Siddharth Joshi and Ms.
 Sakina Electriqala i/b Avyan Legal for the Execution Applicant in
 COMEX 1729/18.
 Mr. Zal Andhyarujina, Senior Advocate with Mr. Kunal Mehta, Ms.
 Akanksha Agrawal, Mr. Arun Unnikrishnan and Ms. Urvi Gulechha i/b
 Jadeja & Satiya for the Respondents No. 1 to 3.
 Mr. Devansh Shah with Mr. Shrey Shah i/b Hudda & Associates for the
 Respondents No. 6 to 22 in IAL 31126/25.
 Ms. Shilpa Kapil with Mr. Chidanand Kapil, Mr. Ravi Kotian, Ms.
 Aishwarya Mall, Mr. Darshit Jain and Mr. Vishwabharati devkhile for
 the Respondent / Judgment Debtor in COMEXL 2159/26.
 Mr. Mukesh Vashi with Ms. Monica Jagtap, Ms. Milli Murkudkar and
 Ms. Aditya Tawde i/b Mr. Ameet Mehta for Solicis Lex for the
 Respondent No.4 in IA 31126/25 and IA 2579/25 and for the Applicant
 in COMEXL 2159/26
 Mr. Swayam C. Chopda, OSD to the Court Receiver present.

                           CORAM     :       ABHAY AHUJA, J.

DATE : 10th MARCH, 2026

903. IA 2579-25 in COMEX 124-25 @ connected matters.doc

P.C. :

1. Pursuant to the order dated 23rd February, 2026, today when the

matter is called out, Mr. Andhyarujina, learned Senior Counsel appears

for the Judgment Debtors and submits that an additional affidavit of

disclosure dated 9th March, 2026 has already been served and that this

Court may direct the Registry to accept the same. Registry to accept the

same.

2. Mr. Jagtiani, learned Senior Counsel appears for the Applicant-

Decree Holder and submits that additional affidavit of disclosure has

been received early this morning at 12.45 am and that some time

would be needed to consider the same and take instructions. Mr.

Jagtiani, learned Senior Counsel while tendering across the bar

agreement for sale dated 2 nd February, 2026 by the firm in which at

least one of the Judgment Debtors is a partner and who has also signed

the agreement for sale with respect to the Daivi Eterneety Project

against which there is already an injunction granted by this Court,

submits that this is yet another instance of breach of the orders of this

Court inviting action under the Contempt of Courts Act, 1971 and the

provisions of the Code of Civil Procedure, 1908.

903. IA 2579-25 in COMEX 124-25 @ connected matters.doc

3. A cursory glance of the said agreement indicates that the

agreement is dated 2nd February, 2026 and is between M/s Yash

Developments and the Building Technologies India Pvt. Ltd. and Mrs.

Dipti Alkesh Patel, Mr. Chimanbhai Khusalbhai Patel and Mr. Alkesh

Chimanbhai Patel, which is in respect of Flat No.206 in the building

known as Daivi Eterneety. The said agreement has been signed on

behalf of M/s Yash Developments through its partner Mr. Ketan T. Shah,

who is the Judgment Debtor No. 2 in these proceedings.

4. Mr. Andhyarujina, learned Senior Counsel appearing for the said

Judgment Debtor, upon instructions, submits that in fact in respect of

this agreement, disclosure affidavit along with an apology has already

been prepared and that the same would be served upon Mr. Jagtiani's

client and would also be filed.

5. Accordingly, until the said apology and disclosure are considered

by Mr. Jagtiani and his client, this Court does not deem at appropriate

to make any comment as yet, although it is clear that by order dated

10th March, 2025, there is an injunction by this Court that the

Respondents No. 2 and 3 not to in any manner deal with the unsold

area in respect of the Daivi Eterneety and the Gateway project.

6. Let instructions be taken by the next date.

903. IA 2579-25 in COMEX 124-25 @ connected matters.doc

7. It is clarified that the injunction, interim order granted in the

earlier order to continue until further orders.

8. That the Respondents No. 2 and 3 to continue to remain present

in the Court on the next date as well.

9. The Judgment Creditor-Applicant is at liberty to file response to

the additional affidavit as well as to the apology affidavit or any other

affidavit that has been filed on behalf of the Judgment Debtors with a

copy to the other side.

Interim Application (L) No. 31126 of 2025

10. As regards the Interim Application (L) No. 31126 of 2025, Mr.

Shah, learned Counsel appears for the Respondents No. 6 to 22 and

seeks a direction by this Court to the Registry to accept the reply.

11. Registry to accept the reply. Rejoinder(s) be filed to the same by

the next date with copy to the other side.

Interim Application (L) No. 8041 of 2026

12. Mr. Vashi, learned Senior Counsel appears for the Applicant-

Decree Holder and submits that in view of the conduct of the Judgment

Debtors, his client, pending the amendments of the Commercial

Execution Application (L) No. 2159 of 2026 to include the properties as

903. IA 2579-25 in COMEX 124-25 @ connected matters.doc

set out in the schedule, apprehends that the Judgment Debtors who

are 50 % partners would create third party rights and that this Court

for now injunct the Respondents from doing so.

13. Ms. Kapil, learned Counsel appears for the Respondents and

submits that by order dated 17th July, 2025 in Contempt Petition No. 12

of 2025 in Interim Application No. 3038 of 2024, this court in

paragraph 12 has already not only injuncted the Respondents herein

who are the Respondents No. 1 and 3 therein until further orders from

in any manner whatsoever dealing with or disposing of any assets,

movable or immovable, tangible or intangible but also any company or

partnership firm or entities in which they are holding shares, which

also covers the properties referred to in the present Interim Application

and that, therefore, no separate order would be necessary. The

submission is accepted.

14. Ms. Kapil also seeks some time to file reply to the said Interim

Application.

15. In view of the aforesaid submission no order is being passed in

respect of the injunction sought for by Mr. Vashi, learned Senior

Counsel.

16. Let reply be filed within a period of three weeks with copy to the

903. IA 2579-25 in COMEX 124-25 @ connected matters.doc

others. Rejoinder in two weeks thereafter with copy to the others.

17. As regards the Commercial Execution Application 1729 of 2018

and the connected Interim Applications, Mr. Jagtiani, learned Senior

Counsel submits that they are in the process of making an appropriate

application to the Hon'ble The Chief Justice on the administrative side

for tagging the said Applications along with the other matters before

this Bench, since the Judgment Debtors are the same.

18. Registry to accept the affidavit of disclosures dated 9 th March,

2026 and affidavit on behalf of the Respondents No. 2 and 3.

19. List on 23rd April, 2026.

(ABHAY AHUJA, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter