Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramji Lal Agarwal vs Sourav Agarwal
2025 Latest Caselaw 3035 Cal/2

Citation : 2025 Latest Caselaw 3035 Cal/2
Judgement Date : 14 November, 2025

Calcutta High Court

Ramji Lal Agarwal vs Sourav Agarwal on 14 November, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                                                   2025:CHC-OS:225-DB
               IN THE HIGH COURT AT CALCUTTA
                    CIVIL APPELLATE JURISDICTION
                            ORIGINAL SIDE

Present:
The Hon'ble Justice Debangsu Basak
                And
The Hon'ble Justice Md. Shabbar Rashidi

                            APOT 99 of 2025
                                   With
                             CS 126 of 2023
                           IA No. GA 1 of 2025

                            Ramji Lal Agarwal
                                   Vs.
                             Sourav Agarwal


                            APOT 95 of 2025

                             Sourav Agarwal
                                   Vs.
                            Ramji Lal Agarwal

For the appellant      :      Mr. Sabyasachi Chowdhury, Sr. Adv.
                              Mr. V.V.V. Shastry, Adv.
                              Mr. Rahul Poddar, Adv.

For the respondent     :      Mr. Anuj Singh, Adv.
                              Mr. Sourajit Dasgupta, Adv.
                              Mr. Varun Kothari, Adv.
                              Mr. Shayak Mitra, Adv.
                              Mr. Rupal Singh, Adv.
                              Mr. Ashok Kumar Singh, Adv.


Hearing concluded on :        03.11.2025

Judgment on            :      14.11.2025
                                    2

                                                                           2025:CHC-OS:225-DB
Md. Shabbar Rashidi, J.:-

1.      The two appeals are directed against judgment and order

dated March 12, 2025 passed in respect of GA No 1 of 2023 and GA

No. 2 of 2023 in CS No. 126 of 2023.

2.      By the impugned judgment and order, the learned trial Court

dismissed GA No 1 of 2023 filed in CS No. 126 of 2023 seeking grant

of an interim order. By the self-same judgment and order the learned

trial Court allowed GA No. 2 of 2023 filed in the said suit whereby, the

suit was sought to be dismissed on the ground that the issues

involved in the suit were of a commercial nature and as such only a

court having been constituted under the provisions of Commercial

Courts Act, was competent to decide on the issues involved in such

suit.

3.      Learned senior advocate for the appellant contended that the

subject matter involved in the suit emanated out a family

arrangement among the members of the family and as such, the same

cannot fall within the expression of 'Commercial Disputes' as defined

under the provisions of Commercial Courts Act, 2015. The learned

trial Court was not justified in passing the impugned judgment and

order holding the subject matter of the suit as commercial disputes.

4.      It was also submitted by learned senior advocate for the

appellant that the learned trial Court erred in arriving at a conclusion

that the dispute with regard to use of the specific trade mark by the
                                      3

                                                                               2025:CHC-OS:225-DB
respondent fell under the definition of commercial disputes in relation

to intellectual property and was covered under sub-sections (vii) and

(xii) of Section 2 (1) (c) of the Act of 2015. In support of his contention,

learned advocate for the appellant relied upon an unreported decision

in IA No. GA-COM/2/2024 in CS (Com) No. 4 of 2023 (T. E.

Thomson & Company Limited Vs. Swarnalata Chopra Nee Kapur

& Another).

5.       Learned senior advocate for the appellant further submitted

that while passing the impugned judgment and order, learned trial

Judge overlooked the fact that the respondent was carrying on

business using the goodwill of family business, in complete violation

of the terms of family arrangement entered into between the family

members.

6.       Learned Senior advocate for the appellant also submitted that

the learned trial Judge failed to appreciate that an order of ad-interim

injunction was passed at the initial stage where the learned trial Court

was satisfied with the prima facie case made out by the appellants.

The respondent carried an appeal from such order being APOT 247 of

2023, which was dismissed. According to learned advocate for the

appellants, the points raised before learned Judge was barred by the

principles of res-judicata. Nevertheless, the learned trial Court passed

the impugned order without considering that the issues raised before

it were barred by the principles of res-judicata.
                                     4

                                                                            2025:CHC-OS:225-DB
7.      In support of the proposition that the subject matter involved

in the suit emanated out of a family arrangement which cannot be

considered within the purview of        'Commercial Disputes', learned

senior advocate for the appellant relied upon (2006) 4 Supreme

Court Cases 658 (Hari Shankar Singhania and Others Vs. Gaur

Hari Singhania and Others).

8.      The learned advocate for the appellant also contended that

the learned trial Court erred in passing the impugned judgment and

order placing reliance upon the decision reported in (2020) 15

Supreme Court Cases 585 (Ambalal Sarabhai Enterprises

Limited Vs. K.S. Infraspace LLP and Another).

9.      Against the self-same judgment and order dated March 12,

2025, the defendant in the suit filed a separate appeal being APOT 95

of 2025. The defendant/appellant in APOT 95 of 2025, although,

supported the impugned judgment and order insofar as it related to

the finding of the learned Trial Court that the Civil Suit being CS No.

126 of 2023 was not maintainable in the Original Jurisdiction of this

High Court. As also so far as it related to the order which allowed IA

No. GA 2 of 2023 filed on his behalf.

10.     According to the defendant/respondent in APOT 95 of 2025,

while deciding IA No. GA 2 of 2023 in CS 126 of 2023, the learned

Trial Court went on to decide certain issues touching upon the merits

of the case. It was contended that since in Original Jurisdiction of this
                                     5

                                                                            2025:CHC-OS:225-DB
High Court, it was decided that the suit, as framed, was not

maintainable in such jurisdiction, the learned Trial Court had not

jurisdiction to pass findings touching upon the merits of the case.

Such findings, according to the defendant/appellant were perverse

and devoid of cogent reasons. Once the plaint was returned, no other

issues raised by the appellants could have been decided by learned

Trial Court.

11.     It was further submitted on behalf of the defendant/appellant

that the learned Trial Judge failed to appreciate that the alleged family

agreement sought to be enforced against the defendant who was not

binding upon him. The defendant was not a signatory to the family

agreement inspite of being a major at the time of its execution, could

not be bound by such agreement. The defendant also contended that

the learned Trial Judge overlooked the fact that the defendant has

been running the shop room from the disputed premises since 2017

and the claims lodged by the plaintiff, through the suit, were barred

by limitation. The defendant/plaintiff also submitted that the learned

Single Judge wrongly rejected his argument that the plaintiff was not

entitled to seek enforcement of a negative covenant in the family

agreement in terms of Section 42 of the Specific Relief Act, 1963.

12.     On the other hand, learned Senior advocate for the

respondent submitted that the disputes between the parties arose out

of a family arrangement but such family arrangement exclusively dealt
                                     6

                                                                            2025:CHC-OS:225-DB
with use of goodwill of the family business. Although, the said family

arrangement was in respect of the partition or separate allotment of

several landed properties but at the same time, the terms and

conditions of such family arrangement were exclusively in respect of

the family business. In such view of the facts, the disputes involved in

the suit, squarely fell within the ambit of 'Commercial Disputes' as

defined under Section 2 (1) (c) of the Act of 2015. As such learned trial

judge rightly passed the impugned judgment and order holding the

suit to be not maintainable in a suit court.

13.     According to the case made out, one Mangi Lal Agarwal had

established a business of dry fruits, dry vegetables and spices with

other products in the trade name of 'Sindharam Sanwarmal' which,

subsequently, acquired goodwill and reputation in the business of

such articles. The said Mangi Lal Agarwal was the father of the

plaintiff and grandfather of the defendant in the suit. Mangi Lal

Agarwal had five sons who used to run the business under the name

and style of 'Sindharam Sanwarmal & Co.' situated at 43/44, Cotton

Street, Kolkata- 70007, with their father. The sons of Mangi Lal

Agarwal also expanded their family business by setting up several

outlets of the business at different locations across the country.

14.     During continuance of such business, Mangi Lal Agarwal died

on January 2, 2006. His wife died on July 28, 2016 and one of the

sons of Mangi Lal Agarwal had also died on February 4, 2016.
                                   7

                                                                         2025:CHC-OS:225-DB
Following the aforesaid deaths, the heirs of Mangi Lal Agarwal agreed

and executed a family arrangement on January 13, 2017. In the said

family arrangement, provisions were made and agreed by the parties

to ensure that the goodwill earned by the trade name 'Sindharam

Sanwarmal & Co.' can be used by all the five branches of the sons of

Mangi Lal Agarwal in their individual business.

15.     By the family arrangement, the shops, godown and other

establishments wherefrom the five branches of the heirs of Mangi Lal

Agarwal used to carry on their business were identified and separately

allotted to such branches of heirs. Under such family arrangement,

the plaintiff was allotted with one shop room on the ground floor

(facing roadside), in premises No. 43/44, Cotton Street, Kolkata-

70007, where he used to carry on business of dry fruits, spices, dry

vegetables and other products in the name and style of 'Sindharam

Sanwarmal. Whereas, the father of the defendant namely Mohan

Kumar Agarwal, who died on September 22, 2019, was allotted with

one shop room on the ground floor (facing roadside), in premises No.

43/44, Cotton Street, Kolkata- 70007. The father of the defendant

used to carry on business of dry fruits, spices, dry vegetables and

other products from such shop room, allotted to him in the family

arrangement, under the name and style of 'Shree Hanuman Stores'.

16.     It was further case that from both the shop rooms, namely,

'Sindharam Sanwarmal & Co' and 'Shree Hanuman Stores', the
                                    8

                                                                          2025:CHC-OS:225-DB
business of dry fruits, spices, dry vegetables and other products were

carried on. The trade name 'Sindharam Sanwarmal & Co' was

registered with its logo under the Trademarks Act in the name of

Gopal Agarwal and Smt. Rita Devi Agarwal (since deceased), wife of

Mohan Kumar Agarwal who was the mother of the defendant, though,

the business was always treated as family effect. It was further case

that according to the family arrangement all the branches of the heirs

of Mangi Lal Agarwal were entitled to use the name of 'Sindharam

Sanwarmal & Co' with either a suffix or prefix. However, as per clause

3 of the family arrangement, none of the heirs of the five branches was

entitled to operate any business with such a name within a radius of 1

km of the existing shop room. The existing shoproom identified in

clause 3 of the family arrangement, where the shop rooms situated on

the ground floor of premises No. 43/44, Cotton Street, Kolkata

700007 carrying on business in the name and style of 'Sindharam

Sanwarmal & Co' and 'Shree Hanuman Stores'.

17.     A case was made out that in flagrant violation of the terms of

the family arrangement, the defendant started the business of dry

fruits, spices, dry vegetables and other products in the name and style

of 'Sindharam Sanwarmal Mewawala' from the shop room which was

earlier running the same business in the name of 'Shree Hanuman

Stores'. It was contended that the defendant was permitted to run any
                                     9

                                                                          2025:CHC-OS:225-DB
business in the trade name of Sindharam Sanwarmal' but not within

a radius of one Kilometer of the existing shop room.

18.     Per contra, the defendants came up with a case that the

goodwill to the trade name Sindharam Sanwarmal is a coparcenary

asset belonging to the joint family of late Mangi Lal Agarwal and its

successors. The plaintiff/appellant cannot claim an exclusive right

over such asset. The defendant/respondent has been carrying on

business in the name and style of 'Sindharam Sanwarmal Mewawala'

for over five years. He has obtained Goods and Service Tax Certificate

and Enlistment Certificate in his name in respect of such business.

The plaintiff/ appellant allowed such business to be carried on in the

said premises by the defendant for such period. As such, the plaintiff

is now not entitled to raise such dispute at a belated stage.

19.     It was also contended on behalf of the defendant/respondent

that inspite of him being a major at the time of family arrangement, he

was not required to sign such agreement. Since all the family

members did not agree to the terms of such family arrangement, it

has no binding force. He has been carrying on business in the trade

name of Sindharam Sanwarmal Mewawala', on the strength of the

goodwill attached to such trade name being joint family asset of Mangi

Lal Agarwal and the defendant being legal heir and successor of said

Mangi Lal Agarwal.
                                      10

                                                                           2025:CHC-OS:225-DB
20.      It was also contended on behalf of the defendant/respondent

that the alleged family arrangement was in respect of partition of the

joint family business together with the properties from where such

business was conducted. According to the defendant, the disputes

raised by the appellant/plaintiffs falls within the definition of

'Commercial Disputes' as defined under Section 2 (1)(c) of the

Commercial Courts Act, 2015. In such view of the facts, no suit court

has the jurisdiction to try such suit. The Commercial Courts only, has

the jurisdiction to decide on the issues raised in the suit.

21.      The plaintiff/appellant filed IA No. GA1 of 2023 seeking an

order of injunction restraining the defendant/respondent from

carrying on business in the name of Sindharam Sanwarmal

Mewawala. At the same time, the defendant also filed IA No. GA 2 of

2023 seeking dismissal of the suit being CS No. 126 of 2023 on the

ground that the issues raised in such suit were commercial in nature

and could only be adjudicated by a Commercial Court. Upon hearing

the parties, the learned trial judge, by the impugned judgment and

order, allowed IA No. GA 2 of 2023 and dismissed IA No. GA 1 of 2023

filed on behalf of the appellants.

22.      In the facts and circumstances of the case, the only issue that

has fallen for our consideration is, whether the issues raised under

the suit being CS No. 126 of 2023, are commercial in nature and falls

under the definition of Commercial Disputes as defined under Section
                                         11

                                                                                    2025:CHC-OS:225-DB
2 (1) (c) of the Commercial Courts Act, 2015 and whether the suit as

framed is triable before the suit court or before the Commercial Court

having jurisdiction.

23.      The learned trial Court, while allowing GA 2 of 2023 filed on

behalf of the appellant/plaintiff, held that,

            "30. The defendant is running the business in the premises in
            question under the name and style of "Sindharam Sanwarmal
            Mewawala". The only question raised by the plaintiff that the
            defendant cannot run the business under the name and style
            of "Sindharam Sanwarmal Mewawala" in the said place in
            terms of Clause 3 of the Family Agreement. In the case of
            Ambalal Sarabhai Enterprises Limited vs. K.S. Infraspace LLP
            & Anr. reported in (2020) 15 SCC 585 the Hon'ble Supreme
            Court held as follows:
            "37. A dispute relating to immovable property per se may not
            be a commercial dispute. But it becomes a commercial dispute,
            if it falls under sub-clause (vii) of Section 2(1)(c) of the Act viz.
            "the agreements relating to immovable property used
            exclusively in trade or commerce". The words "used
            exclusively in trade or commerce" are to be interpreted
            purposefully. The word "used" denotes "actually used" and it
            cannot be either "ready for use" or "likely to be used" or "to be
            used". It should be "actually used". Such a wide interpretation
            would defeat the objects of the Act and the fast tracking
            procedure discussed above."
            31. In the present case also the defendant is using the
            trademark "Sindharam Sanwarmal Mewawala" and is
            exclusively using the said premises for the purpose of
            business, thus, the case is totally covered in Clause (vii) and
            (xvii) of Section 2(1)(c) of the Commercial Courts Act, 2015.
                                         12

                                                                                      2025:CHC-OS:225-DB
             32. In view of the above, this Court finds that the suit filed by
             the plaintiff is not maintainable before this Court. Accordingly,
             the plaint is returned to the plaintiff with the liberty to file the
             same before the appropriate court."
21.        Admittedly, late Mangi Lal Agarwal started a business of dry

fruits, spices, dry vegetables and other products and earned goodwill

in the trade name of "Sindharam Sanwarmal". The successors and

legal heirs of late Mangi Lal Agarwal jointly ran the family business

and on the death of their predecessor, continued to deal in the same

family business. There was a family arrangement in respect of division

of the family business in the trade name of "Sindharam Sanwarmal

and the properties from where it was operated, although, the

defendant claimed that he was not a signatory to such arrangement. It

is also not in dispute that the plaintiff was allotted a shop room in the

ground floor of premises No. 43/44, Cotton Street, Kolkata 700007

under the name and style of "Sindharam Sanwarmal & Co". whereas

the defendant was allotted a shop room in the ground floor of

premises No. 43/44, Cotton Street, Kolkata 700007 under the name

and style of "Shree Hanuman Stores".

22.        The family arrangement considered the two shop rooms

allotted     in    favour      of    the     plaintiff/appellant       and      the

defendant/respondent as the 'existing' establishment and contained a

covenant that all the five branches of the legal heirs of late Mangi Lal

Agarwal would be entitled to use the goodwill of family business under
                                        13

                                                                           2025:CHC-OS:225-DB
the trade name of "Sindharam Sanwarmal & Co" but no one would

carry on business in such trade name within a radius of one Kilometer

of the existing establishment.

23.      The plaintiff came up with a case that the defendant

converted the trade name of the shop room allotted in his share from

'Shree Hanuman Stores' to "Sindharam Sanwarmal Mewawala". Such

an action on the part of the defendant, according to plaintiff, was in

violation of the terms of the family arrangement. The defendant was

not entitled to use of goodwill of the trade name of "Sindharam

Sanwarmal" within one kilometer of the existing establishment.

24.      The defendant came up with a case that the disputes raised

by the plaintiff in the suit being CS 126 of 2023 were exclusively in

the nature of Commercial Disputes as defined under the Commercial

Courts Act, 2015 and could only be adjudicated by a Commercial

Court.

25.      Section 2 (1) (c) of the Act of 2015 defines Commercial

Disputes. It would be appropriate to set out the provisions, more

specifically Section 2 (1) (c)(vii) and (xii) which are as under:

            "2. (1) In this Act, unless the context otherwise
                  requires,-
                  (c) "commercial dispute" means a dispute arising
                  out of--
                         (vii) agreements relating to immovable property
                         used exclusively in trade or commerce;
                                        14

                                                                                 2025:CHC-OS:225-DB
                        (xvii) intellectual property rights relating to
                        registered     and        unregistered    trademarks,
                        copyright,   patent,       design,   domain    names,
                        geographical        indications   and    semiconductor
                        integrated circuits."

26.     According to the plaintiff/appellant, the family arrangement

was merely to effectuate partition of the immoveable properties, more

specifically, the shop rooms, held by the parties to such family

arrangement, either in their individual name or jointly or in their trade

name including tenancies, and therefore, it does not fall within the

definition of 'Commercial Disputes' as defined under the provisions of

the Act of 2015.

27.     At the time of execution of the family arrangement, some 26

numbers of immoveable properties were enumerated which were

sought to be divided amongst the legal heirs of late Mangi Lal Agarwal.

In order to adjudicate the nature of the disputes, it would be apposite

to set out the terms of such family arrangement which are in following

terms, that's to say:

           1.      "That the parties agree on and undertake with each
           other to sign and execute and if necessary register all
           necessary documents, papers and deeds of giving effect to the
           allotments as hereinabove stated. The allottees of the
           concerned property shall be at the cost and expenses were of.
           2.      The parties Arianna and undertake to each other to do
           all acts deeds and things which may be required for effectuate
           thing the terms and conditions of the family arrangement. The
                           15

                                                                    2025:CHC-OS:225-DB
respective allottees shall be handed over all the concerned
original deeds/papers of their respective shares.
3.    It is recorded that there are three shop rooms either
under the tradename Sindharam Sanwarmal or with some
suffix which has been allotted to First Party, Third Party and
Fifth Party and only the second party and for party can start
only one shoproom each using tradename Sindharam
Sanwarmal with some prefix or suffix. For your no business
shall be started with these names within 1 km of the existing
shoproom.
4.    It is recorded that none of the parties or their sons shall
give franchise of tradename of Sindharam Sanwarmal to any
other person(s)/entity without prior written consent of all the
parties as directed in the last will dated April 5, 2016 of late
Smt. Santra Devi Agarwal.
5.    It is recorded that Sindharam Sanwarmal & Co. Has
been registered under the Trademarks Act, 1999 wide Trade
Mark Nos. 880166 and 880167 dated October 6, 1999 with
the logo in the name of fifth party, Gopal Agarwal and Smt.
Rita Devi Agarwal, wife of fourth party Mohan Kumar
Agarwal. However it is recorded that all the parties herein
shall use the said logo of Sindharam Sanwarmal.
6.    It is further recorded that the respective allottees have
been allotted their respective shares with all the assets and
liabilities and shall be liable and responsible for payment of
Income Tax, Sales Tax, Municipal Tax and all other statutory
liabilities in respect of the allotments made herein including
arrears, if any.
7.    That this agreement shall be binding upon the parties,
executors and legal representatives of all the parties.
8.    That the parties hereto shall have separated in
business and properties for all time to come from the date of
                                          16

                                                                                   2025:CHC-OS:225-DB
              these presents. It is recorded that the parties are already
              separated in residence and mess.
              9.      That it is recorded that the segment has been arrived at
              for the benefit of and peace in the family.
              10.     That it is recorded that this agreement has been arrived
              at without any coercion, fraud and undue influence."


28.      Therefore, from the terms of the family arrangement dated

January 13, 2017 it is evident that it was executed to record division

of 26 numbers of immoveable properties held by the legal heirs of late

Mangi Lal Agarwal. Such properties included the shop rooms

exclusively used for the purpose of running business in the Trade

name     of        Sindharam     Sanwarmal,      its    godowns     and    other

establishments which ostensibly included the residential flats etc.

However, clause 8 of the family arrangement, in unequivocal terms

declared that "It is recorded that the parties are already separated in

residence and mess." If that be so, the family arrangement was

therefore,     exclusively     limited    to   the     divisions   of   business

establishments, godowns etc. using the trade name Sindharam

Sanwarmal. It also provisioned for usage of the goodwill of the trade

name Sindharam Sanwarmal by the successors and legal heirs of late

Mangi Lal Agarwal. In that view of the facts, the issues raised in the

suit squarely falls within the definition of 'Commercial Disputes' in

terms of Section 2 (1) (c) (vii) of the Act of 2015.
                                     17

                                                                              2025:CHC-OS:225-DB
29.    A Coordinate Bench of this Court, in T.E. Thoson &

Company Limited (supra) observed that,

          "68. The expression 'relating to' mentioned in section 6 is of
          wide import. In order to decide whether a suit involves a
          commercial dispute, we may have to refer to a definition of
          'commercial dispute' as given in Section 2(1)(c) of the Act of
          2015.
          2. Definitions.--(1) In this Act, unless the context otherwise
          requires,--
          .....

(c) "Commercial Dispute" means a dispute arising out of __ ..... (emphasis supplied)

69. The instant matter is in relation to a suit concerning an immovable property. Hence for the present purpose, the discussion is confined to sub-clause (vii) of Section 2 (1)(c) of the Act of 2015. The said sub-clause (vii) of 2 (1)(c) reads as follows:-

"2(1)(c)(vii)- agreements relating to immovable property used exclusively in trade or commerce".

70. Section 6 read with the aforesaid clause of the Act of 2015 would confer jurisdiction on the Commercial Court to decide a dispute arising out of an agreement relating to immovable property used exclusively in trade or commerce. The expression used "exclusively in trade or commerce" has not been referred to the Special Bench and hence we are not expressing any view on the said expression. The expressions "relating to" and "arising out of" are of wide import and considered to be same and similar to the expression "concerned with" or "connected with" the dispute, as would appear from the decision of the Hon'ble Supreme Court in Mansukhlal Dhanraj Jain & Ors.

2025:CHC-OS:225-DB (supra) where in paragraphs 11, 14 to 16 the scope and ambit of these expressions were considered. It is stated thus:-

"11. In order to resolve the controversy posed for our consideration, it will be appropriate to note the relevant statutory provision having a direct bearing on this question. Section 41(1) of the Small Cause Courts Act reads as under:

................................................ .................................................."

30. Hari Shankar Singhania (supra) deals with the binding

effect and applicability of a family arrangement vis-à-vis Limitation

Act. To our considered view, it has no bearing on the scope of such

arrangement, if it deals in immoveable properties exclusively used in

trade and commerce and implication of the Act of 2015. In such case,

the Hon'ble Supreme Court laid down that,

"42. Another fact that assumes importance at this stage is that, a family settlement is treated differently from any other formal commercial settlement as such settlement in the eye of the law ensures peace and goodwill among the family members. Such family settlements generally meet with approval of the courts. Such settlements are governed by a special equity principle where the terms are fair and bona fide, taking into account the well-being of a family.

43. The concept of "family arrangement or settlement" and the present one in hand, in our opinion, should be treated differently. Technicalities of limitation, etc. should not be put at risk of the implementation of a settlement drawn by a family, which is essential for maintaining peace and harmony in a family. Also it can be seen from decided cases of this Court that, any such arrangement would be upheld if family settlements were entered into to allay disputes existing or

2025:CHC-OS:225-DB apprehended and even any dispute or difference apart, if it was entered into bona fide to maintain peace or to bring about harmony in the family. Even a semblance of a claim or some other ground, as say affection, may suffice as observed by this Court in Ram Charan Das v. Girjanandini Devi

44. In Lala Khunni Lal v. Kunwar Gobind Krishna Narain the Privy Council examined that it is the duty of the courts to uphold and give full effect to a family arrangement.

45. In Sahu Madho Das v. Pandit Mukand Ram placing reliance on Clifton v. Cockburn and Williams v. Williams this Court held that a family arrangement can, as a matter of law, be implied from a long course of dealings between the parties. It was held that: (SCR p. 43) "[S]o strongly do the courts lean in favour of family arrangements that bring about harmony in a family and do justice to its various members and avoid, in anticipation, future disputes which might ruin them all, that we have no hesitation in taking the next step (fraud apart) and upholding an arrangement...."

46. The real question in this case as framed by the Court was whether the appellant-plaintiff assented to the family arrangement. The Court examined that "the family arrangement was one composite whole in which the several dispositions formed parts of the same transaction".

31. In Ambalal Sarabhai Enterprises Limited (supra) while

dealing with an order relating to an application under Order VII Rule

10 of the Code of Civil Procedure, the Hon'ble Supreme Court

formulated the point of adjudication to the following:

"6. At the outset, it is noticed that the consideration required in the instant case is as to whether the transaction between the parties herein which is the subject-matter of the suit could

2025:CHC-OS:225-DB be considered as a "commercial dispute" so as to enable the Commercial Court to entertain the suit. In that regard, it is necessary to take note of Section 2(1)(c)(vii) of the CC Act, 2015. The said provision to the extent relevant is extracted here below for reference.

"2. Definition.--(1) In this Act, unless the context otherwise requires--

(a)-(b) * * *

(c) "commercial dispute" means a dispute arising out of--

(i)-(vi) * * *

(vii) agreements relating to immovable property used exclusively in trade or commerce;

(viii)-(xxii) * * *"

From a perusal of the provision relied upon by the learned Senior Advocates it is noticed that the disputes arising out of agreements relating to immovable property used exclusively in trade or commerce will qualify to be a commercial dispute to be tried by Commercial Courts. The question therefore would be that, in the instant case though the parties have entered into a sale transaction of the immovable property and presently in the suit the registration of a mortgage deed pertaining to the immovable property is sought, whether the immovable property involved could be considered as being used exclusively in trade or commerce."

32. In such case, Hon'ble Supreme Court laid down the principles

in the following terms that's to say:

"37. A dispute relating to immovable property per se may not be a commercial dispute. But it becomes a commercial dispute, if it falls under sub-clause (vii) of Section 2(1)(c) of the Act viz. "the agreements relating to immovable property used

2025:CHC-OS:225-DB exclusively in trade or commerce". The words "used exclusively in trade or commerce" are to be interpreted purposefully. The word "used" denotes "actually used" and it cannot be either "ready for use" or "likely to be used" or "to be used". It should be "actually used". Such a wide interpretation would defeat the objects of the Act and the fast tracking procedure discussed above."

33. In the said case of Ambalal Sarabhai Enterprises Limited

(supra), the Hon'ble Supreme Court further laid down that,

"42. The object and purpose of the establishment of Commercial Courts, Commercial Divisions and Commercial Appellate Divisions of the High Court is to ensure that the cases involved in commercial disputes are disposed of expeditiously, fairly and at reasonable cost to the litigants. Keeping in view the object and purpose of the establishment of the Commercial Courts and fast tracking procedure provided under the Act, the statutory provisions of the Act and the words incorporated thereon are to be meaningfully interpreted for quick disposal of commercial litigations so as to benefit the litigants especially those who are engaged in trade and commerce which in turn will further economic growth of the country. On the above reasonings, I agree with the conclusion arrived at by my esteemed Brother A.S. Bopanna, J."

34. Coming back to the facts of the case at hand, as noted above,

the legal heirs and successors of late Mangi Lal Agarwal, entered into

and executed the family arrangement dated January13, 2017 agreeing

to divide their immoveable properties amongst themselves. The family

arrangement exclusively dealt in the immoveable properties viz. shop

2025:CHC-OS:225-DB rooms, godowns and other establishments exclusively used in the

trade name of their family business Sindharam Sanwarmal. Such

family arrangement also dealt in the usage of the trade name

Sindharam Sanwarmal by the legal heirs and successors of late Mangi

Lal Agarwal. We have also noted hereinabove that although, certain

residential properties were also sought to be ostensibly divided by the

family arrangement amongst such heirs but the terms of the

arrangement specifically declared that the parties had already

separated in residence and mess.

35. In that view of the facts, the subject matter of the family

arrangement dated January 13, 2017, apparently, were the

immoveable properties which were exclusively used for family trade in

the name of Sindharam Sanwarmal. It was the shop rooms, godowns

and other establishments. Such dispute squarely falls within the

definition of 'Commercial Disputes' in terms of Section 2 (1) (c) (vii) of

the Act of 2015.

36. We have also taken into account that the suit being CS 126 of

2023 has been filed by the appellant/plaintiff on an allegation that, in

blatant violation of clause 3 of the terms and conditions of the family

arrangement, the defendant converted the trade name of the shop

room allotted in his favour, to 'Sindharam Sanwarmal Mewawala' from

'Shree Hanuman Stores' and has been running the selfsame business

of dry fruits, spices, dry vegetables and other products from such

2025:CHC-OS:225-DB shop room situated in premises No. 43/44, Cotton Street, Kolkata-

70007.

37. The plaint of such suit does not disclose any exclusive

dispute with regard to immoveable property per se. It unveils a

dispute which is out and out a dispute with regard to the use of trade

name or goodwill attached to such trade name. The Civil Suit, as it

transpires, was filed by the appellant/plaintiff seeking following

reliefs, namely:

a. Mandatory injunction against the defendant to perform the negative argument as expressly and/or impliedly contained in clause 3 of the family agreement being Annexure 'A' hereto. b. Perpetual injunction restraining the defendant from carrying on any business using the trade name 'Sindharam Sanwarmal with any prefix or suffix thereto, either at the premises No. 43/44, Cotton Street, Kolkata 70007 or at any area within a radius of 1 kilometer thereof.

c. Perpetual injunction restraining the defendant from permitting third parties to use the trade name 'Sindharam Sanwarmal either with any prefix or suffix, for running shops at various places without obtaining the prior written consent of all the parties to the family agreement including the plaintiff. d. An enquiry into damages suffered and a decree for such sum as may be payable upon such enquiry, against the defendant.

e. Injunction.

2025:CHC-OS:225-DB f. Attachment.

g. Receiver.

h. Costs.

i. Further and/or other reliefs.

38. By an application being IA No. GA 1 of 2023, the

plaintiff/appellant sought similar reliefs by way of temporary

injunction. A perusal of the reliefs sought in CS No. 126 of 2023, there

appears no doubt that the disputes raised in such suit were

commercial disputes as defined under Section 2 (1) (c) of the Act of

2015. It is not confined to a dispute with regard to immoveable

property simplicitor. The learned trial Judge was quite justified in

holding the disputes to be Commercial Disputes and rightly passed

the impugned judgment and order allowing IA No. GA 2 of 2023.

Therefore, we find no justification to interfere with the impugned

judgment and order. The same is hereby affirmed.

39. At the same time, a plain reading of the reliefs sought in the

suit, specifically prayer (b) and (c) that's to say, Perpetual injunction

restraining the defendant from carrying on any business using the

trade name 'Sindharam Sanwarmal with any prefix or suffix thereto,

either at the premises No. 43/44, Cotton Street, Kolkata 70007 or at

any area within a radius of 1 kilometer thereof and Perpetual

injunction restraining the defendant from permitting third parties to

use the trade name 'Sindharam Sanwarmal either with any prefix or

2025:CHC-OS:225-DB suffix, for running shops at various places without obtaining the prior

written consent of all the parties to the family agreement including the

plaintiff, manifestly demonstrates that the dispute between the parties

involve disputes in respect of intellectual property rights relating to

registered and/or unregistered trademarks.

40. If that be so, the disputes involved in the suit being CS 126 of

2023 indubitably involve disputes with regard to intellectual property

rights, i.e. use of the trade name 'Sindharam Sanwarmal'. Therefore,

such disputes squarely fall within the purview of Commercial

Disputes as defined under Section 2 (1) (c) of the Act of 2015 and for

such reason, CS 126 of 2023 falls within the category of Commercial

Suit triable exclusively by a Commercial Court established under the

provisions of the Act of 2015. The High Court, in its ordinary Original

Jurisdiction, has no power to try such suit.

41. No relief with regard to right and title in respect of immoveable

property, whatsoever, has been sought in the suit. Even if we assume

that the suits involves disputes with regard to immoveable property

arising out of the family arrangement, we cannot dissect the reliefs to

bring the suit out of the purview of Commercial Suit.

42. It has been held in the impugned judgment and order that the

suit filed by the plaintiff is not maintainable before it and the plaint

was directed to be returned to the plaintiff with liberty to file the same

before the appropriate Court. It is hereby clarified that in case the

2025:CHC-OS:225-DB plaint is presented before the appropriate Court, if so advised, the

appropriate Court shall proceed to decide all points raised by the

parties in such suit including the maintainability and limitation of

such suit without being prejudiced by any of the observations made in

the impugned judgment and order passed by this Court. All points

that may be raised by the parties are kept open to be adjudicated by

the appropriate court having jurisdiction.

43. Consequently, the instant appeals being APOT 99 of 2025 and

APOT 95 of 2025 along with connected applications, if any, are

accordingly disposed of without any order as to costs.

44. Urgent photostat certified copy of this judgment, if applied

for, be supplied to the parties on priority basis upon compliance of all

formalities.

[MD. SHABBAR RASHIDI, J.]

45. I agree.

[DEBANGSU BASAK, 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 : MAIMS

 
 
Latestlaws Newsletter