Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Rajputana Construction Pvt. Ltd vs M/S Nova Formworks Pvt. Ltd
2025 Latest Caselaw 3233 Del

Citation : 2025 Latest Caselaw 3233 Del
Judgement Date : 22 August, 2025

Delhi High Court

M/S Rajputana Construction Pvt. Ltd vs M/S Nova Formworks Pvt. Ltd on 22 August, 2025

                          $~1
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                  Date of Decision: 22nd, August, 2025
                          +     CM(M) 1702/2023
                                M/S RAJPUTANA CONSTRUCTION PVT. LTD.                       .....Petitioner
                                                    Through:      Mr. Bharat Gupta and Ms. Swapnil
                                                                  Shukla, Advocates
                                                    versus

                                M/S NOVA FORMWORKS PVT. LTD.                 .....Respondent
                                              Through: Ms. Swadha Gupta, Mr. Prabhat
                                                         Kumar, Mr. Karan Dang and Ms.
                                                         Shreya Chopra, Advocates
                                CORAM:
                                HON'BLE MR. JUSTICE MANOJ JAIN
                                              J U D G M E N T (oral)

1. Petitioner is judgment-debtor before the learned Executing Court and the challenge is to dated 06.07.2023 whereby one application of judgment-debtor has been dismissed.

2. When the present petition was entertained by this Court on 17.10.2023, petitioner expressed its willingness to deposit 100% of the decretal amount with the Registrar General of this Court within a period of two weeks.

3. As admitted, a sum of Rs. 10,65,000/- was deposited with the Registrar General of this Court by the petitioner vide two separate transactions on 06.11.2023.

4. Parties, however, were referred to mediation and, fortunately, they have reached an amicable settlement.

5. Report dated 13.08.2025 from Delhi High Court Mediation and Conciliation Centre has been received and, as per the terms of settlement, out

of the total principal decretal amount of Rs. 10,65,000/-, which has been deposited before this Court, a sum of Rs. 8 lacs would be released to the decree-holder and the balance, along with accrued interest on the entire amount,would go to the petitioner/judgment-debtor.

6. Learned counsel for respondent/decree-holder is present and she submits that she would have no objection if the present petition is disposed of in terms of the aforesaid settlement. She also submits that appropriate statement would be made by her in this regard before the learned Executing Court so that the Execution Petition is also disposed of, as satisfied in aforesaid terms.

7. Resultantly, the present petition stands disposed of as satisfied in terms of settlement agreement dated 13.08.2025 and as per the terms of the settlement, a sum of Rs. 8 lacs be released to the respondent and the balance amount, along with the accrued interest till date, be released to the petitioner by the Registry.

8. Petition stands disposed of in aforesaid terms.

(MANOJ JAIN) JUDGE AUGUST 22, 2025/dr/pb

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter