Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mighty Instruments And Trading Llp vs National Realty Pvt Ltd
2026 Latest Caselaw 3033 Bom

Citation : 2026 Latest Caselaw 3033 Bom
Judgement Date : 25 March, 2026

[Cites 1, Cited by 0]

Bombay High Court

Mighty Instruments And Trading Llp vs National Realty Pvt Ltd on 25 March, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2026:BHC-OS:7245
                                                                                    1.COMS.85.2025.doc

  Ajay

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     ORDINARY ORIGINAL CIVIL JURISDICTION
                                     COMMERCIAL SUIT NO. 85 OF 2025

             National Realty Pvt. Ltd.                                       .. Plaintiff
                  Versus
             Mighty Instrument & Trading LLP                                 .. Defendant
                                            WITH
                           INTERIM APPLICATION NO. 262 OF 2026
                                            WITH
                          INTERIM APPLICATION NO. 7807 OF 2025
                                            WITH
                          INTERIM APPLICATION NO. 6162 OF 2025
                                            WITH
                          INTERIM APPLICATION NO. 6161 OF 2025
                                            WITH
                          INTERIM APPLICATION NO. 4465 OF 2025
                                               IN
                              COMMERCIAL SUIT NO. 85 OF 2025
                                       ....................
              Mr. Kunal Dwarkadas a/w. Mr. Abinash Pradhan, Ms. Garima
               Agrawal and Mr. Yash Dedhia, Advocates i/by Wadia Ghandy and
               Co. for Plaintiff.
              Mr. Karan Bhide and Ms. Nisha Bagal, Advocates i/by M/s. Dave &
               Girish & Co. for Defendant.
                                                  ....................
                                                      CORAM            : MILIND N. JADHAV, J.
                                                      DATE             : MARCH 25, 2026.
             P.C.:

1. Heard Mr. Dwarkadas, learned Advocate for Plaintiff and Mr.

Bhide, learned Advocate for Defendant.

2. The disputes in the present Suit arise in connection with a

document titled as 'Term Sheet' dated 5th April 2025 ("said Term

Sheet") executed between the Plaintiff and Defendant relating to the

sale of the office Premises No. 32 admeasuring 3,275 square feet

1 of 9

1.COMS.85.2025.doc

(built-up area) [2,790 square feet carpet area], on the 3 rd floor of the

building known as 'Sakhar Bhavan', standing on the piece and parcel of

land bearing Plot No. 203 of Block No. III of Backbay Reclamation,

Nariman Point, Mumbai 400021, along with related shares comprised

in Share Certificate No. 05 issued by Sakhar Bhavan Premises

Cooperative Society Limited ("said Society") and all other incidental

rights thereto ("said Premises") on terms and conditions mentioned

therein.

3. The proposed Sale Consideration as mentioned in the said

Term Sheet was Rs. 14,08,25,000/- (Rupees Fourteen Crores, Eight

Lacs and Twenty-Five Thousand only) ("Sale Consideration"). Upon

execution of the said Term Sheet, the Plaintiff made a token payment

of Rs. 51,00,000/- (Rupees Fifty-One Lacs only) to the Defendant.

4. The disputes between the parties led to the filing of the

captioned suit inter alia seeking specific performance of the said Term

Sheet. By mutual consent of the parties, the disputes between the

parties were referred to mediation before the Hon'ble Justice S. J.

Kathawalla (Retd.) vide order passed by this Court dated 4 th March,

2026.

5. With the assistance of the Ld. Mediator appointed pursuant

to this Court's Order dated 4th March, 2026 the parties have arrived at

Consent Terms dated 23rd March, 2026 resolving all their disputes and

2 of 9

1.COMS.85.2025.doc

differences.

6. The Consent Terms dated 23rd March, 2026 are taken on

record and marked as 'X' for identification and Orders in terms thereof

are passed as under:-

3 of 9

1.COMS.85.2025.doc

4 of 9

1.COMS.85.2025.doc

5 of 9

1.COMS.85.2025.doc

7. The statements/undertakings contained in the Consent

Terms are accepted as undertakings of the parties to the Court.

6 of 9

1.COMS.85.2025.doc

8. In accordance with Clause 5 of the Consent Terms the

Defendant has agreed and undertaken to hand over to the Ld.

Mediator a Demand dated 24th March 2026 drawn on HDFC Bank,

Sion Branch ("said Demand Draft") drawn in favour of the Plaintiff, in

the sum of Rs. 1,75,00,000/- (Rupees One Crore and Seventy-Five Lacs

only) being refund of the Token Deposit of Rs. 51,00,000/- (Rupees

Fifty-One Lakhs Only) and balance being compensation of Rs.

1,24,00,000/- (Rupees One Crore Twenty-Four Lakhs Only)

("Settlement Amount") in full and final settlement of all the disputes

and claims that have arisen under the said Term Sheet.

9. In accordance with Clauses 6 and 7 of the Consent Terms it

is agreed that upon the Hon'ble Court taking the present Consent

Terms on record and passing an order in terms thereof and that upon

receipt of the Settlement Amount by the Plaintiff, the said Term Sheet

shall stand terminated and cancelled, and neither party shall have any

claim, right, title, or interest against the other party under the said

Term Sheet and the Plaintiff shall have no right, interest and or claim

whatsoever in respect of the said premises.

10. The Plaintiff has filed a Criminal Complaint dated 20 th

February 2026 with Marine Drive Police Station, Mumbai ("said

Criminal Complaint") against the Defendant and the other persons

named as accused therein and in respect thereof, as on date, no FIR is

7 of 9

1.COMS.85.2025.doc

registered.

11. In accordance with Clauses 9 and 11 of the Consent Terms

upon receipt of the Settlement Amount, the Plaintiff undertakes to

unconditionally withdraw the said Criminal Complaint and address a

letter in the form annexed as draft letter to the Marine Drive Police

Station, Mumbai marked as Annexure 'A' to the Consent Terms for

withdrawal of the said Criminal Complaint. The Marine Drive Police

Station, Mumbai shall therefore allow the Plaintiff to unconditionally

withdraw the said Criminal Complaint and treat the said Criminal

Complaint as closed.

12. In accordance with Clause 10 of the Consent Terms, Plaintiff

further agrees and undertakes to extend full cooperation to ensure that

no further action/proceedings are continued or initiated in relation to

the said Criminal Complaint.

13. The captioned Suit as well as the Interim Applications taken

therein stand disposed of in terms of the Consent Terms.

14. The Registry is directed to provide certified copies of this

order to the parties expeditiously, and the parties are directed to act in

accordance with the provisions of the Consent Terms and the terms of

this Order.

8 of 9

1.COMS.85.2025.doc

15. All Parties undertake to execute documents / letters etc. if

required to be submitted to statutory authorities / the Society, etc. for

effective implementation of the Consent Terms.

16. The Parties agree and declare to mutually attempt to resolve

any difficulties that may arise in relation to the terms of the Consent

Terms, failing which the Parties shall be at liberty to approach the

learned Mediator Mr. Justice S.J. Kathawalla (Retd.) for a resolution

thereof. The difficulty shall be decided by Justice S.J. Kathawalla

without being required to give any reasons and whose decision shall be

final and binding on the parties.

17. The Plaintiff shall be at liberty to apply for refund of Court

Fees to the extent permissible in terms of the applicable rules and the

Maharashtra Court Fees Act 1959, as amended from time to time.

18. No order as to costs.

19. All to act on a duly authenticated copy of this order.




                                                           [ MILIND N. JADHAV, J. ]

Ajay               Digitally signed
                   by AJAY
                   TRAMBAK
        AJAY       UGALMUGALE
        TRAMBAK
        UGALMUGALE Date:
                   2026.03.25
                   19:02:59
                   +0530




                                                                                          9 of 9



 

 
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