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

Vasant Tukaram Kalate vs Envirant Developers Private Limited ...
2026 Latest Caselaw 3095 Bom

Citation : 2026 Latest Caselaw 3095 Bom
Judgement Date : 26 March, 2026

[Cites 0, Cited by 0]

Bombay High Court

Vasant Tukaram Kalate vs Envirant Developers Private Limited ... on 26 March, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2026:BHC-AS:14631
                                                                              P12.AOST.8729.2026.doc

  Ajay

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          CIVIL APPELLATE JURISDICTION

                             APPEAL FROM ORDER (ST) NO. 8729 OF 2026
                                              WITH
                             INTERIM APPLICATION (ST) NO.8730 OF 2026
                                               IN
                             APPEAL FROM ORDER (ST) NO. 8729 OF 2026

             Vasant Tukaram Kalate                                             Appellant (Orig.
                                                                            .. Plaintiff No.1)
                  Versus
             Envirant Developers Private Limited and Ors.                   .. Respondents

                                      ....................
              Mr. Pradeep Thorat a/w. Mr. Sandeep S. Salunkhe, Advocates for
               Appellant.
                                                 ....................

                                                     CORAM            : MILIND N. JADHAV, J.
                                                     DATE             : MARCH 26, 2026.

             P.C.:

1. Heard Mr. Thorat, learned Advocate for Appellant.

2. The present Appeal from Order is mentioned at the time of

rising today citing grave exigency and intervention of the Court is

sought for. It is argued that the learned Trial Court has passed order

on 21.10.2022 after perusing the Application filed by Plaintiff and

directing Defendants to maintain status quo till the next adjourned

date. Plaintiff thereafter filed further Application below Exhibit-145

seeking extension of the said status quo order which was allowed by a

reasoned order dated 21.06.2025.

1 of 4

P12.AOST.8729.2026.doc

3. Mr. Thorat would submit that thereafter the matter was

transferred to another Court and on the first date of transfer i.e.

24.03.2026 the impugned order below Exhibit-151 was passed by the

Court rejecting Application for extension of status quo. The reason

mentioned in the order is that it is wrong practice that parties are

taking status quo orders and continuing it for years and not

prosecuting the same or proceeding with the hearing in Exhibit-5. The

Court has opined that such practice needs to be stopped but apparent

ground as stated in the impugned order is that there is no reasonable

ground for extension of status quo order and Plaintiff has failed to file

application for adjournment of argument on Exhibit-5.

4. Reference is also made to the fact that proceeding in respect

of suit property is sub-judicied before the National Company Law

Tribunal, Mumbai. There is a direction which also states that parties

have filed written arguments on Application below Exhibit-5, but they

are not proceeding with the argument.

5. Considering the fact that ad-interim order was in place since

21.10.2022, it would be appropriate if the parties appear before the

learned Trial Court and argue and make their submissions on Exhibit-5

in respect of which written arguments have already been filed by the

parties below Exhibits-68 and 80 as stated by the learned Trial Court.

2 of 4

P12.AOST.8729.2026.doc

6. In that view of the matter, no purpose whatsoever will be

served by keeping the present Appeal from Order pending in this Court

and issuing notice to the parties since this Court would like to refrain

from deciding the disputed questions of facts when Exhibit-5 can be

decided by Trial Court. It would be infact the prerogative of the

learned Trial Court to decide the Application below Exhibit-5 strictly in

accordance with law.

7. Hence, it is directed that the status quo order dated

21.10.2022 which was continued by the learned Trial Court stands

extended for a period of four weeks from today with a direction that

Application below Exhibit-5 in Special Civil Suit No.2206 of 2022 shall

be heard by the learned Trial Court on any date as per convenience of

Court and reasoned speaking order may be passed in accordance with

law. Copy of this order shall be placed before the Trial Court

tomorrow at 11:00 a.m. by the Appellant.

8. If parties do not remain present or derelict from remaining

present and do not proceed with the arguments, liberty is given to

learned Trial Court to consider the written arguments below Exhibits-

60 and 80 which are already on record and determine the Application

below Exhibit-5 in accordance with law.

9. Needless to state that this Court has not given any

imprimatur on merits of the matter in respect of the case of either of

3 of 4

P12.AOST.8729.2026.doc

the parties and leave it entirely to the discretion of the learned Trial

Court to determine the Application below Exhibit-5 strictly in

accordance with law.

10. All parties to act on server copy of this order.

11. With the above direction, Appeal from Order. In view of

disposal of Appeal from Order, pending Interim Application is also

disposed.

[ MILIND N. JADHAV, J. ]

Ajay Digitally signed by AJAY TRAMBAK AJAY UGALMUGALE TRAMBAK UGALMUGALE Date:

2026.03.26 19:28:02 +0530

4 of 4

 
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