Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prabhu Dayal Gupta vs M/S Joy Alukkas Traders India P Ltd
2015 Latest Caselaw 9260 Del

Citation : 2015 Latest Caselaw 9260 Del
Judgement Date : 11 December, 2015

Delhi High Court
Prabhu Dayal Gupta vs M/S Joy Alukkas Traders India P Ltd on 11 December, 2015
$~6.
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
+     CS(OS) 1671/2010 and I.A.10881/2010, 1363/2011,
      3889/2011, 3890/2011

      PRABHU DAYAL GUPTA                       ..... Plaintiff
                    Through: Mr. Rajeshwar K. Gupta, Advocate
                    with plaintiff in person.

                        versus


      M/S JOY ALUKKAS TRADERS INDIA P LTD          ..... Defendant
                     Through: Mr. Wills Mathew and Mr. Devendra
                     Kumar Tiwari, Advocates with Mr. Biju Kurien,
                     Law Officer of the defendant in person.

      CORAM:
      HON'BLE MS. JUSTICE HIMA KOHLI

                        ORDER

% 11.12.2015

1. Pursuant to the parties being referred to mediation, a Settlement

Agreement dated 29.10.2015 has been placed on record. Counsels for

the parties state that the settlement was arrived at between the

parties well before the cut off date of 24.11.2015.

2. The Court is informed that in terms of the settlement, the

defendant has handed over vacant peaceful possession of the suit

premises to the plaintiff and paid a sum of Rs.4,08,469/- towards full

and final settlement of all the claims of the plaintiff, subject matter of

the present suit. Counsels for the plaintiff and the defendant jointly

state that in view of the settlement, nothing survives for adjudication

in the suit.

3. The Court has perused the Settlement Agreement. The same

has been signed by the plaintiff, the defendant and their respective

counsels as also the learned Mediator.

4. 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.

5. The suit is disposed of in terms of the Settlement Agreement

dated 29.10.2015 while leaving the parties to bear their own

expenses.

6. At this stage, counsel for the plaintiff states that in view of the

fact that the parties have arrived at a settlement through court

annexed mediation prior to the stage of framing of issues in the suit,

the plaintiff is entitled to claim refund of the court fees in terms of

Section 16 of the Court Fees Act.

7. In view of the aforesaid submission made by the counsel for the

plaintiff, the Registry is directed to issue a certificate in favour of the

plaintiff for refund of the court fees, as per law.

8. The suit is disposed of alongwith the pending applications.

9. File be consigned to the record room.

HIMA KOHLI, J DECEMBER 11, 2015 rkb

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter