Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Subhash Seth & Ors. vs M/S New Delhi Hotels Limited
2010 Latest Caselaw 80 Del

Citation : 2010 Latest Caselaw 80 Del
Judgement Date : 11 January, 2010

Delhi High Court
Shri Subhash Seth & Ors. vs M/S New Delhi Hotels Limited on 11 January, 2010
Author: V.B.Gupta
4*     HIGH COURT OF DELHI : NEW DELHI

       FAO No. 214/2008 & CM No. 9528/2008

%      Judgment reserved on:        08th December, 2009

       Judgment delivered on:        11th January, 2010


       1. Shri Subhash Seth
          S/o Late Dr. D. D. Seth,
          R/o 617, Begum Bagh, Meerut (U.P)

       2. Shri Chand Grover,
          S/o Nishchint Grover,
          R/o 178/79, Pate Nagar, Meerut (U.P)

       3. Smt. Sangeeta Malik,
          W/o Shri Ravinder Malik,
          R/o 617, Begum Bagh, Meerut (U.P)

          All through their General Attorney
          Shri Ashok Goel
          S/o Late Shri Hari Ram Goel,
          R/o 28/42, West Punjabi Bagh,
          New Delhi.

                                                          ....Appellants.

                              Through:     Ms. Geeta Luthra, Sr. Adv. with
                                           Mr. A. C. Bhasin, Mr. Amit Bhasin
                                           and Mr. Abhishek Agarwal, Adv.

                     Versus

          M/s New Delhi Hotels Limited,
          Hotel Ambassador, Sujan Singh Park,
          New Delhi (Service to be effected through its Managing
          Director/Authorised Signator/Manager)
                                                          ....Respondent.

                              Through:     Mr. Mohit Gupta.

Coram:
HON'BLE MR. JUSTICE V.B. GUPTA

1. Whether the Reporters of local papers may




F AO No. 214/2008                                             Page 1 of 10
      be allowed to see the judgment?                  Yes

2. To be referred to Reporter or not?                 Yes

3. Whether the judgment should be reported
   in the Digest?                                     Yes

V.B.Gupta, J.

Present appeal has been filed against order dated 3rd June, 2008, passed by

Additional District Judge, Delhi, vide which appellants application under Order

39 Rules 1 and 2 of Section 151 of Code of Civil Procedure (for short as 'Code')

was dismissed.

2. Appellants case is that one Smt. Kailash Rani, wife of Sh. Amarnath

Gupta, booked a flat bearing no. 803, 8th Floor, Mercantile House, 15 Kasturba

Gandhi Marg, New Delhi and deposited the required amount for the same with

respondent company. Smt. Kailash Rani, nominated Sh. D. D. Grover, son of Sh.

I. D. Grover and accordingly, the said flat was transferred in the name of Sh. D.

D. Grover, vide letter dt. NDHL/CR-105/Dated 22.09.1985.

3. During his lifetime, Sh. D. D. Grover paid to the respondent a sum of

Rs.4,56,865/- with respect to the said flat, which was under construction at the

relevant time. Sh. D. D. Grover was murdered on 15.5.1988. During his lifetime,

he had executed a Will dt. 9.11.1986 in respect of his properties, including the flat

in question, in favour of his sister Smt. Satya Wati Seth, as Sh. D. D. Grover was

bachelor.

4. Thereafter, Smt. Satya Wati Seth applied for grant of Probate for the

properties left by Late Sh. D. D. Grover, including the flat in question. During

pendency of the probate proceedings, Smt. Satya Wati Seth also expired on

23.01.2003 intestate, leaving behind appellants herein, as her two sons and one

daughter, as the only legal heirs.

5. Appellants obtained Probate of the will of the deceased Sh. D. D. Grover

who was admittedly accepted as nominee of Smt. Kailash Rani, for

Reservation/Allotment of flat in question and applied for the transfer/mutation of

the said flat to the respondent and for handing over the possession thereof.

Respondent vide its letter dt. 20.8.2007, admitted the nomination of Sh. D. D.

Grover, in place of Smt. Kailash Rani, the original allottee. It was stated that Sh.

D. D. Grover simply paid Rs.2,20,000/- only and before his death he was to

deposit a sum of Rs. 1,58,828.95 due as on 5.4.1988, which amount he failed to

deposit and consequently on failure of the payment, the aforesaid flat was

cancelled by respondent and appellants have no right to lay any claim in respect

thereof.

6. Appellants further case is that neither any demand of Rs.1,58,828.95 was

ever made from Sh. D. D. Grover nor any intimation dated 22.5.1990 was ever

made nor the cancellation ever took place. The alleged cancellation is liable to be

declared as null and void and respondent is under obligation to hand over the

possession of the said flat to the appellants. Had there been any cancellation, the

respondent must have brought this fact to the knowledge of SDM, when he

inspected the premises and gave his valuation report, after investigation at the site

on 9.2.2007 and there would not have been any demand of the house-tax from the

authorities concerned. The respondent failed to hand over the possession of the

said flat and is using the said flat continuously illegally.

7. Since there is apprehension that respondent shall create third party

interest in the said flat, appellants filed application under Order 39 rules 1 & 2 of

the Code.

8. On the other hand, respondent's case is that appellants have no legal right

to file the present suit and have no locus sandi as well as the cause of action for

filing the present suit. The present suit is barred by the Limitation Act.

9. Respondent admits that Smt. Kailash Rani got booked a flat in question

and deposited the required amount with them. As per terms and conditions, it was

agreed by Smt. Kailash Rani that in case of default in payment of installment for

any reason, the reservation of space/flat shall stand cancelled and she will not be

having any claim whatsoever, thereof due to non-payment of installments. The

booking has been cancelled long back and same cannot be enforced by the

appellants.

10. Respondent admits that Smt. Kailash Rani had nominated Sh. D. D.

Grover. However, it was denied that any flat was transferred in his name. Sh. D.

D. Grover was bound by all the terms and conditions of booking of flat which

were binding on said Smt. Kailash Rani. Sh. D. D. Grover made certain payments

to the respondent in the booking account of the said flat but it is absolutely false

that he deposited a sum of Rs. 4,56,865/- with respondent. Smt. Kailash Rani

deposited Rs. 68,500/- with respondent and when she nominated Sh. D. D. Grover

as her nominee, the said amount was also treated in the name of the nominee. Sh.

D. D. Grover also made deposits making a total deposit to be Rs.2,60,435.81 and

thereafter, no further amount was deposited. On the date, when the reservation

was cancelled, a sum of Rs. 2,87,354.39 was due. Respondent was not under any

obligation to give any notice in writing. However, respondent had been

communicating the allottee from time to time for the payments. The payments

were to be made in time, which has been the essence of the booking of the flat and

in case of non compliance of the same, the booking was deemed to have been

cancelled. There has been default in the deposit of the amounts by Sh. D.D.

Grover and, therefore the booking was cancelled and consequently allotment of

the flat also stood cancelled. It is only after the payment of the entire cost of the

flat that Flat Buyers Agreement was to be executed and admittedly, no such

agreement has been executed between the respondent either with Sh. D. D.

Grover or with Smt. Kailash Rani or with any person claiming through the said

persons. Therefore, there has not been any legal right vested with the appellants

for filling the present suit.

11. Since Sh. D. D. Grover was the nominee of Smt. Kailash Rani, therefore,

the legal heirs were not going to inherit any right in the flat until and unless Smt.

Kailash Rani who then was alive, could not have nominated the legal heirs of Sh.

D. D. Grover as her nominee. In fact not only Sh. D.D. Grover but also Smt.

Kailash Rani failed to deposit the amount due, in spite of demands by the

respondent. Consequently, vide letter dt. 22.6.1990 the intimation of cancellation

was given along with the cheque of the amount of Rs. 2,60,435.81 and the same

was sent by Regd. AD Post. Smt. Satyawati Seth never intimated to the

respondent company about the death of Sh. D. D. Grover or his Will.

12. Flat in question was not the property of deceased Sh. D. D. Grover who

never paid the entire cost of the flat and committed breach of the terms of

reservation/booking of the flat. Hence, the reservation/booking was cancelled.

Sh. D. D. Grover even during his life time itself committed disqualification by

defaulting in the payment of dues resulting in cancellation of the flat which

cancellation cannot and could not be challenged by the appellants. Moreover,

appellants are even otherwise barred from disputing the same after about 18 years

of the cancellation.

13. It is contended by learned counsel for appellants that initially Smt. Kailash

Rani deposited a sum of Rs.68,500/- which was adjusted in the account of the

transferee Sh. D. D. Grover. The total deposit was of Rs. 4,56,865/- in respect of

the flat in question, which is evident from the Wealth Tax Return of Sh. D. D.

Grover for the year up to 31.3.1986. Whereas case of respondent is that, only a

sum of Rs. 2,60,435.81p. was deposited by Sh. D. D. Grover with them. The

aforesaid controversy between the parties, clearly shows that a triable issue is

raised which requires adjudication on merits.

14. Further, during the life time of Sh. D. D. Grover, no demand for any

outstanding dues were ever made from him in any manner nor any intimation was

given regarding thereto to him or about the alleged cancellation of the flat in

question. Had there been any intimation of cancellation of the flat in the year

1990 or demand of outstanding due was made to Sh. D. D. Grover, certainly the

cheque for the alleged deposit of amount by Sh. D. D. Grover must have been sent

during his life time but the respondent failed to do so.

15. Other contention is that the occasion for filing the present suit arose only

when letter dated 3.7.2007 was sent submitting the certified copy of the Probate

orders and judgment as required by the respondent along with other documents.

Instead of complying with the said notice, respondent sent a notice giving vague

reply. Thus, it is crystal clear that cause of action to file the present suit arose

only in the year 2008 and not in the year 1990. Hence, the suit is not barred by

limitation.

16. Lastly, when Smt. Kailash Rani during her life time transferred the suit

property in the name of Sh. D. D. Grover and request regarding thereto, has been

accepted by respondent, therefore, the respondent cannot arbitrarily cancel the

allotment of the flat to Sh. D. D. Grover in any manner. Thus appellants have got

a case for grant of injunction as there are triable issues.

17. In support of its contentions, learned counsel for appellants referred the following

judgments;

      (i)        Kiran Jogani & Anr Vs. George V. Records, Sarl;
                  155 (2008) Delhi Law Times 739 (DB).
      (ii)       Arooshi Enterprises Pvt. Ltd. Vs. Mr. Rahul Butalia & Ors;
                  2006 VII AD (Delhi) 441.

18. On the other hand, it is contended by learned counsel for respondent that deceased

Sh. D. D. Grover was merely a nominee of Smt. Kailash Rani. Mere nomination does not

have the effect of conferring on the nominee any beneficial interest on the death of

holder. Late Sh. D. D. Grover was never the purchaser of the flat in question and as such

he was not having any right, title or interest in the flat in question, so as to bequeath the

same in favour of his sister Smt. Satya Wati Seth.

19. It is further contended that as per letter dated 25.3.1981, relied upon and admitted

by the appellants, demand of Rs. 41,115.07 was made and this amount was to be

deposited. But even the said demand was never paid by Smt. Kailash Rani or Sh. D. D.

Grover, which is reflected from the fact that in letter dated 22.9.1985 of Smt. Kailash

Rani, she by her own admission did not mention any payment made to the responder after

27.11.1980.

20. Further, wealth tax return also does not show that Sh. D. D. Grover ever deposited

Rs. 4,56,865/- with the respondent.

21. In support of its contentions, learned counsel respondent cited the following

judgments;

(i) Vishin N. Khanchandani and another Vs. Vidya Lachmandas Khanchandani and another;

AIR 2000 Supreme Court 2747.

      (ii)       Smt. Sarabati Devi & Anr. Vs. Smt. Usha Devi;
                 1984 (1) S.C.R. Page 992.


22. Principles for grant of temporary injunction are well settled namely;

(i) There has to be prima facie case.

(ii) Balance of convenience lies in favour of the party claiming

injunction and;

(iii) There will be irreparable loss if injunction prayed for is not

granted.

23. It is an admitted fact that in the year 1980, Smt. Kailash Rani applied for

reservation of a flat, which was to be constructed by the respondent. In 1981,

respondent informed her that she has been allotted a flat and the tentative cost of

the flat would be Rs.2, 32, 031.90 paisa. In 1985, Smt. Kailash Rani sent a letter

to the respondent informing them that she has transferred all her rights, title and

interest qua the said flat to Sh. D. D. Grover. Thereafter, Sh. D. D. Grover made

some deposits in respect of flat, as per demand of the respondent, from time to

time.

24. Sh. D. D. Grover, who was the nominee of Smt. Kailash Rani, had died on

15th May, 1988. With his death, the nomination stood cancelled automatically. At

the time of death of Sh. D. D. Grover, Smt. Kailash Rani who had made the

nomination in favour of Sh. D. D. Grover, was alive. Thus, the present appellants

could have approached Smt. Kailash Rani for fresh nomination, which they have

not done so. Thus, the legal heirs of Sh. D. D. Grover had no legal right in the

said flat.

25. There is also nothing on record to show that during his lifetime, Sh. D. D.

Grover ever paid a sum of Rs. 4,56,865/- as alleged by the appellants. On the

other hand, as per various documents placed on record by the respondent, a sum

of Rs. 2,87,353.39/- was due towards the cost of flat as on 17th May, 1990.

26. There is no dispute about the principles of law as enumerated in Kiran

Jogani and Arooshi Enterprises (Supra) but in the present case, apparently there is

no violation of the legal rights of the appellants and as such question of causing

any legal injury; loss or harm to them would not arise. Apprehension of the

appellants, prima facie seems to be misconceived and not tenable.

27. It is well settled that a party is not entitled to an order of injunction as a

matter of course. Grant of injunction is within the discretion of the Court and

such discretion is to be exercised in favour of the appellants only, if it is proved to

the satisfaction of the Court that unless the respondent is restrained by an order of

injunction, the irreparable loss or damaged will be caused to the appellants, during

the pendency of the suit.

28. Here, the appellants have no legal right to the flat in question and thus

there is no infirmity or ambiguity in the impugned order.

29. Present appeal is therefore not maintainable and same is hereby dismissed.

30. Parties shall bear their own costs.

CM No. 9528/2008

Dismissed being infructuous.

Trial court record be sent back.

11th January, 2010                                           V.B.Gupta, J.
ab





 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter