Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Agarwal And Ors vs Oswal Residential Buildings Llp And Anr
2025 Latest Caselaw 634 Cal/2

Citation : 2025 Latest Caselaw 634 Cal/2
Judgement Date : 29 July, 2025

Calcutta High Court

Manish Agarwal And Ors vs Oswal Residential Buildings Llp And Anr on 29 July, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OD-6,22,38

                                ORDER SHEET

                   IN THE HIGH COURT AT CALCUTTA
                 ORDINARY ORIGINAL CIVIL JURISDICTION
                            ORIGINAL SIDE

                          IA No. GA/4/2025
                                  In
                          CS No. 93 of 2023
                     MANISH AGARWAL AND ORS.
                               VERSUS
              OSWAL RESIDENTIAL BUILDINGS LLP AND ANR.

                          IA No. GA/1/2024
                                  In
                          CS No. 93 of 2023
                     MANISH AGARWAL AND ORS.
                               VERSUS
              OSWAL RESIDENTIAL BUILDINGS LLP AND ANR.

                          IA No. GA/3/2024
                                  In
                          CS No. 93 of 2023
                     MANISH AGARWAL AND ORS.
                               VERSUS
              OSWAL RESIDENTIAL BUILDINGS LLP AND ANR.


The Hon'ble JUSTICE ARINDAM MUKHERJEE

Date: 29th July, 2025.

Appearance:

Ms. Priyanka Agarwal, Adv.

For the plaintiffs in IA No. GA 3 of 2024.

Mr. Rishad Medora, Adv.

Ms. RamyaHariharan, Adv.

Mr. S. Rao, Adv.

For the defendants.

The Court: There are three applications filed in this suit. IA No. GA/1/2024

and IA No. GA/3/2024 are the applications filed by the plaintiffs. IA No.

GA/1/2024 is an application for judgment upon admission under the provisions

of Order 12 Rule 6 of the Code of Civil Procedure, 1908 (in short, CPC). IA No.

GA/3/2024 is an application for summary judgment under the provision of

Chapter XIIIA of the Original Side Rules of this Court.

IA No. GA/4/2025 is an application by the defendants for extension of time

to file the written statement.

After hearing the parties, it appears that the plaintiffs in order to purchase

a flat in a complex developed by the defendants made part payments aggregating

to Rs.38,46,275/-. The plaintiffs could not pay any further amount. The entire

consideration for purchase of the flat was fixed at Rs.63,13,845/-. The agreement

provided that in case of default of an installment the buyers (plaintiffs) could

regularize such default by paying the installment amount with interest. The

plaintiffs were unable to even pay the installment amount with interest to

regularize the default. The agreement was ultimately cancelled on 5 th August,

2021. It is not in dispute that the defendants after cancelling the agreement of the

plaintiffs have sold the said flat to a third party for a consideration money of

Rs.68,01,412/-. It also appears from the copy of the sale deed that for the purpose

of registration the said flat was valued at Rs. 75,00,000/-.

It is the case of the plaintiffs that after deduction of 3% of the entire

consideration from the said sum of Rs.38,46,275/- the balance should have been

returned back to the plaintiffs. The plaintiffs say that the total consideration

money is Rs.63,13,845/-, 3% thereon will come to Rs.1,89,450/-. After deducting

the said sum of Rs.1,89,450/- from Rs.38,00,000/- a principal sum of

Rs.36,56,860/- is refundable to the plaintiffs. The plaintiffs also claim interest on

such sum of Rs. 36,56,860/- from 1st September, 2022 when according to the

plaintiffs the agreement stood terminated till 31 st March, 2023 on the said sum of

Rs.36,56,860/- @ 18% per annum. The plaintiffs, therefore, have claimed an

interest of Rs.3,84,000/- for a period between 1 st September, 2022 till 31st March,

2023.

The defendants, however, say that the termination took place on 5 th

August, 2021. The defendants also say that apart from the 3% of the

consideration money the defendants are entitled to other expenses which the

defendants had incurred to continue with the construction. The defendants,

therefore, are not agreeable to refund the principal sum of RS. 36,56,860/-.

After hearing the parties, it appears that the matter can be settled by the

parties if the plaintiffs forego the interest of Rs.36,56,860/- for a period between

1st September, 2022 till 31st March, 2023 or for any subsequent period thereto

while the defendants agree to refund the said sum of Rs.36,56,860/-.

The matter is adjourned and shall appear on 12 th August, 2025 to enable

the advocates for taking instructions from their respective clients.

(ARINDAM MUKHERJEE, J.)

snn.

 
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 : MAIMS

 
 
Latestlaws Newsletter