Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raj Kumar Jain & Ors vs Prem Kumar Jain & Ors
2019 Latest Caselaw 2291 Del

Citation : 2019 Latest Caselaw 2291 Del
Judgement Date : 1 May, 2019

Delhi High Court
Raj Kumar Jain & Ors vs Prem Kumar Jain & Ors on 1 May, 2019
$~3
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
+      RFA(OS) 17/2019
       RAJ KUMAR JAIN & ORS                ..... Appellants
                         Through         Mr. Amarjit Singh Chandhiok, Senior
                                         Advocate with Mr. Rajat Aneja and Ms.
                                         Chandrika Gupta, Advocates along with
                                         appellants no.2 and 4.
                 versus
   PREM KUMAR JAIN & ORS                             ..... Respondents
                 Through   Mr. Piyush Kaushik, Advocate for
                           respondents no.1 to 5 along with
                           respondents no.1, 2 and 3.
CORAM:
    HON'BLE MR. JUSTICE G.S.SISTANI
    HON'BLE MS. JUSTICE JYOTI SINGH

                   ORDER

% 01.05.2019 The present appeal is directed against the order dated 31.07.2018 passed by the learned Single Judge of this Court by which a preliminary decree has been passed with respect to the properties, which we detail below: "

S.No. Description of Property Details of Owner

1. Residential House known as Plaintiff No.1: 50% "Verdun" with the adjoining land, Defendant No.1: 50% situated on Mall Road, Mussourie, Uttarakhand bearing house tax no.175/176/3

2. An old Baoli at Rewari (Haryana) Plaintiff No.1: 1/3rd share Near Anaj Mandi of archaeological Defendant No.1: 1/3rd importance also known as Solahi Rahi share Satish Kumar Jain (third party): 1/3rd share

3. A Parcel of Farmland bounded by a Plaintiff No.1: 50% brick wall on all sides with an entry Defendant No.1: 50% gate on Delhi Road, Rewari (Haryana) measuring about 5 ½ acres

4. Banquet hall and factory outhouse Plaintiff No.1: 50% and staff quarters at Delhi Road Defendant No.1: 50% Rewari (Haryana) measuring about 6000 sq. yards

5. Samadhi of the ancestors of plaintiff 1 Plaintiff No.1: 50% and defendant 1 and surrounding land Defendant No.1: 50% measuring about 1000 sq yards situated at Delhi Road, Rewari (Haryana)

6. Land under acquisition on Delhi Plaintiff No.1: 50% Road, Rewari (Haryana) measuring 3 Defendant No.1: 50% acres (23 canal 17 marla)

7. Plot of land admeasuring about 1790 Plaintiff No.1: 50% sq. yards situated on Circular Road, Defendant No.1: 50% Rewari (Haryana) on which the building of Radhika Theatres stands, except superstructure

8. Ghantaghar Building comprising of Plaintiff No.1: 50% approx. 12 shops and flats situated at Defendant No.1: 50% corner of Railway Road & Circular Road, Rewari(Haryana)

9. 2/3rd share in the plot of land Plaintiff No.1: 50% measuring 1400 sq. yards, situated at Defendant No.1: 50% Railway Road, Rewari(Haryana)

10. Industrial Building, bearing plot Plaintiff No.1: 25% no.A-42, B-1 Extension, Mohan Co- Plaintiff No.3: 25% operative Industrial Estate, Mathura Defendant No.1: 25% Road, Delhi Defendant No.3: 25%

11. A 500 sq. yards, 3 storeyed residential Ground Floor Owner:

house bearing house no.B-498, New Plaintiff No.1 Friends Colony, New Delhi First Floor Owner:

Defendant No.1 Second Floor Owner: Plaintiff 3 (50%) & Defendant 3 (50%)

12. 50% share in plot of land Plaintiff No.1: 50% admeasuring 291 sq. yds., bearing Defendant No.1: 50% plot no.C-507, NRI City, Pari Chowk, Greater NOIDA

13. Apartment bearing no.1103, Block-06 Plaintiff No.5: 50% in Unitech, "Escape", Gurgaon Defendant No.5: 50%

14. Residential Apartment bearing Plaintiff No.5: 50% no.2701 on level 27 in Tower 1, Defendant No.5: 50% Block 03 in Unitech, Grande, at Sector, 96, 97 and 98 NOIDA

15. Superstructure of Radhika Theatre Owned by Defendant building existing on Plot of land No.8, a partnership firm, admeasuring about 1790 sq. yards where following are the situated on Circular Road, Rewari partners:-

         (Haryana), not the land               Plaintiff No.1: 50%
                                               Defendant No.1: 50%
16.      Property bearing No.C-213, Defence    Owned by Defendant
         Colony, New Delhi, admeasuring 400    No.10,     a     company
         sq.yds.                               registered under the
                                               Companies Act, 1956,
                                               wherein the share holders
                                               are only the family
                                               members of Plaintiff
                                               No.1 & Defendant No.1
                                               holding 50% shares each
17.      A Permanent Exhibition Booth/Mart     Owned by Defendant
         Bearing No.A-08/42 on The Ground      No.6, a partnership firm,
         Floor In Expo Mart, Greater Noida     where the following are
                                               the partners:
                                               Plaintiff No.1: 25%
                                               Plaintiff No.2: 5%
                                               Plaintiff No.3: 20%
                                               Defendant No.1: 25%
                                               Defendant No.2: 5%
                                               Defendant No.3: 20%

4. The plaintiffs and defendants agree that following two lockers mentioned at Serial Nos.21 and 22 of Schedule I be operated and the parties will have equal share in the contents of the locker:

(i) Locker No. L352 jointly held by Aruna Jain and Karuna Jain with Alaknanda Vaults (P) Ltd., 22, Community Centre, East of Kailash, New Delhi. The key No.357 is in the possession of Karuna Jain.

(ii) Locker No.5028 jointly held by Aruna Jain and Karuna Jain with Delhi Safe Deposit, Janpath, New Delhi."

We had with the consent of the parties appointed a former Judge of the Supreme Court of India as a Mediator. Although the parties had participated in the mediation proceedings, but no final settlement could be arrived at.

We have interacted with the parties in the Chamber along with their respective counsels. The appellants no.2 and 4 are present. They submit that they are authorised to enter into a settlement on behalf of all the appellants. Respondents no.1, 2 and 3 are present and they submit that they are authorised to settle the matter on behalf of respondent no.4 as well. The parties have agreed as under:

1. That the appellants do not press the present appeal and the parties would divide their properties in terms of the preliminary decree dated 31.07.2018;

2. It is agreed that Kothi no.2, Civil Lines, Gurgaon and DDA Flat no.C-102, Sarita Vihar, New Delhi shall fall exclusively to the share of respondents no.1 and 2 respectively. However, the property bearing shop no.1708, Railway Road, Rewari shall exclusively belong to the appellant no.1. Therefore, both the parties agree that with respect to these three properties, the subject suit pending before the learned Single Judge being CS(OS).no.1417/2012 shall be deemed to have been decreed and the parties shall be at liberty to deal with the properties which have fallen to their respective share in the manner they like;

3. The monies lying in M/s Sand Dunes (India), a Partnership Firm, shall be divided equally between the appellants and the respondents no.1 to 5;

4. It is also agreed that the respondents no.1 to 5 shall pay a sum of Rs.5,50,00,000/- in full and final settlement of all the disputes between the parties which are subject matter of the suit, and the said amount shall be paid to the appellants no.1 to 5 out of the sale proceeds of property at A-42, B-I Extension, Mohan Co-operative Industrial Area, Mathura Road, New Delhi-44 and residential house known as "Verdun" with the adjoining land, situated on Mall Road, Mussourie, Uttarakhand, bearing house tax no.175/176/3; which the parties have agreed to sell jointly or by sale of any other property so that the amount of Rs.5,50,00,000/- which is to be paid to the appellants is cleared from the sale proceeds;

5. During the course of discussions and negotiations, and with a view to ensure that the aforesaid sum of Rs.5,50,00,000/- is paid by the respondents to the appellants at the earliest, it is agreed that the valuation of one of the aforesaid properties, being the residential house known as "Verdun" with the adjoining land, situated on Mall Road, Mussourie, Uttarakhand, bearing house tax no.175/176/3 is fixed at Rs.8,00,00,000/-, out of which both the parties have 50% share each. The respondents have agreed to give up their entire share in the said property being the residential house known as "Verdun" with the adjoining land, situated on Mall Road, Mussourie, Uttarakhand, bearing house tax no.175/176/3. The effect would be that Rs.4,00,00,000/- would be duly adjusted out of Rs.5,50,00,000/-, leaving a balance of Rs.1,50,00,000/- which shall now be paid by the respondents no.1 to 5 to the appellants. The respondents agree and undertake to execute such documents which may be required for perfecting the title of the property at Mussourie in favour of the appellants within four weeks from today.

6. The parties agree and undertake that the parties shall co-operate with each other for transferring the abovesaid property/properties to the purchaser/purchasers to enable the respondents no.1 to 5 to pay the balance sum of Rs.1,50,00,000/- to the appellants; it will be open for the appellants to look for the prospective buyers, involve the respondents in negotiations, and the respondents undertake to co-operate for early sale of the property/properties;

7. It is agreed that all inter se disputes between the parties, including the complaints, FIRs and any other pending litigation(including the Company Appeal of the respondents) will be deemed to have been withdrawn and/or shall be got quashed from the Court, including the complaint against Puja Jain in the Bar Council of Delhi, within four weeks from today. Parties agree to sign affidavits/appear in Court and co-operate in every manner for the quashing of the FIR;

8. It is also agreed that the respondents would give up their shareholding in the company named, Geotrackers Mobile Resource Management Pvt. Ltd. and the order passed by the Company Law Board on 25.10.2013 shall become final. No payment is to be made to the respondents herein;

9. The appellants have also agreed that they shall forthwith remove all the CCTV cameras from the ground floor of the residential house at New Friends Colony.

10. Both the parties have also jointly agreed that the three partnership firms which are the subject matter of the prayer in the suit, vide prayer clause (d), shall be got amicably dissolved/wound up by appointment of a Chartered Accountant who would initiate proceedings for dissolution of the said firms, and the parties agree to co-operate with each other in this regard. The appellants have agreed that they will give up their prayer for rendition of accounts in the subject suit.

11. The parties agree and undertake that the settlement is an undertaking given to the Court. The parties have been explained the consequences of breach of the undertaking;

12. The parties also agree and undertake they will not obstruct or interfere into the personal lives of each other. They will co-operate in the quashing of the FIR, including filing of affidavits and/or through personal appearance; and

13. The father i.e. respondent no.1 being the Power of Attorney Holder of respondent no.4 would sign on her behalf.

The parties will sign the order of this Court in token of their acceptance. The appeal stands disposed of in above terms.

CM.APPL 10723/2019 also stands disposed of.

List for directions on 30.05.2019.

However, it is also agreed between the parties that two separate lots with respect to the properties forming the subject matter of the preliminary decree dated 31.07.2018 (except the Mussourie property as aforesaid), shall be prepared by the parties in the first instance and an attempt shall be made in this regard to enable an amicable resolution with respect to those properties within four weeks from today.

The Court appreciates the efforts put in by the counsels and the respective parties in arriving at an amicable resolution of the matter.




                                                                  G.S.SISTANI, J




                                                                JYOTI SINGH, J
MAY 01, 2019
pst
RFA(OS) 17/2019                                                                 7/7
 

 
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 : MAIMS

 
 
Latestlaws Newsletter