Citation : 2015 Latest Caselaw 9099 Del
Judgement Date : 7 December, 2015
$~28.
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(OS) 1615/2010
M/S DILWARA LEASING AND INVESTMENT LTD ..... Plaintiff
Through: Mr. Arun Kathpalia, Advocate with
Ms. Megha Katari, Advocate
versus
ADITYA INFRADEVELOPERS PVT LTD AND ORS .....Defendants
Through: Ms. Yashmeet Kaur, Adv. for D-1.
Mr. Manish Miglani, Advocate for D-2.
CORAM:
HON'BLE MS. JUSTICE HIMA KOHLI
ORDER
% 07.12.2015
I.A. 24993/2015 (joint application u/O XXIII R 3 CPC) and I.A.24994/2015 (by the plaintiff u/S 151 CPC)
1. The present application has been jointly filed by the parties
stating inter alia that during the pendency of the present suit, they
were referred to mediation in a connected matter [W.P.(CRL)
1059/2014] and pursuant thereto, they were able to negotiate a
comprehensive settlement not only in respect of the dispute, subject
matter of the said petition, but also in respect of the present suit and
CS(OS)1614/2010.
2. It is stated by the counsels for the parties that though a
settlement was worked out in minute details prior to 24.11.2015, the
same could be reduced into writing only on 26.11.2015. Both the
parties state that the original Settlement Agreement dated 26.11.2015
has been filed by the Delhi High Court Mediation and Conciliation
Centre in the writ proceedings and they have filed a photocopy thereof
in the present suit, under a separate index. The said document is not
on record. Counsels for the parties jointly hand over a copy of the
Settlement Agreement dated 26.11.2015, duly signed by all the three
counsels as the true copy of the original.
3. The terms and conditions of the settlement are contained in
clause 16 of the Settlement Agreement dated 26.11.2015, whereunder
the defendant No.1 has agreed to cancel the Agreement to Sell dated
08.07.2010 executed in respect of space measuring 16,000 sq. ft.
(approx.) (super area) on the fourth floor in favour of the defendant
No.2 and thereafter, execute a Sale Deed in respect of the space that
has increased to 17,241 sq. ft., in favour of the plaintiff. The parties
state that the amounts received by the defendant No.1 from the
defendant No.2 shall be adjusted with the defendant No.2.
4. Counsel for the plaintiff states that his client had deposited a
sum of Rs.1,27,23,289/- in the Registry, as recorded in the order
dated 19.11.2013. Counsel for the defendant No.1 submits that her
client had deposited a sum of Rs.5,75,00,000/- in the Registry in
terms of the permission granted vide order dated 18.02.2013. It has
been agreed that both the parties will withdraw the monies deposited
by them respectively, from the Registry and thereafter, the plaintiff
shall pay the balance sale consideration to the defendant No.1 in
terms of the Settlement Agreement dated 26.11.2015 on the date of
execution and registration of the Sale Deed, that shall take place on or
before 14.12.2015.
5. The Court has perused the copy of the Settlement Agreement
dated 26.11.2015, which has been signed by the plaintiff, the
defendants, their respective counsels, and the parties to the criminal
writ petition. The compromise application has been signed by the
Director of the plaintiff/company and the Directors of the defendants
No.1 and 2 and their respective counsels and is duly supported by the
affidavits of the signatories to the application.
6. As counsels for the parties jointly state that their clients have
arrived at the aforesaid settlement of their own free will and volition
and without any undue influence or coercion from any quarters, there
appears no legal impediment in accepting the said settlement. The
Settlement Agreement is taken on record and the parties shall remain
bound by the terms and conditions of the settlement recorded therein.
7. The plaintiff and the defendant No.1 shall be entitled to
approach the Registry through their counsels for seeking release of the
amounts deposited by them alongwith the interest, if any, accrued on
the principal amounts, through their counsels.
8. The suit is disposed of on the terms and conditions recorded in
the Settlement Agreement dated 26.11.2015, while leaving the parties
to bear their own expenses.
9. The suit is disposed of alongwith the pending applications.
HIMA KOHLI, J DECEMBER 07, 2015 rkb
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!